High Court Kerala High Court

M/S.Kerala Roadways Ltd vs Mr.N.Abdul Gafoor on 26 March, 2007

Kerala High Court
M/S.Kerala Roadways Ltd vs Mr.N.Abdul Gafoor on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1286 of 2007()


1. M/S.KERALA ROADWAYS LTD,REGIONAL OFFICE,
                      ...  Petitioner

                        Vs



1. MR.N.ABDUL GAFOOR,PROPRIETOR,M/S.A.G.
                       ...       Respondent

2. STATE OF KERALA REP.BY PUBLIC

                For Petitioner  :SRI.S.B.PREMACHANDRA PRABHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :26/03/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                              CRL.R.P.No.1286 of 2007

                         ---------------------------------------------

                    Dated this the 26th day of March, 2007




                                        ORDER

Revision petitioner is the complainant in the proceedings

initiated under Section 138 of the Negotiable Instruments Act.

The same was dismissed vide Section 204(4) of the Code of

Criminal Procedure for lapse on the part of the complainant to

initiate steps as ordered by the court below.

2. It is submitted that the petitioner had really taken

steps. But the same was omitted to be brought to the notice of

the court below. In the circumstances, the order of the court

below is set aside. The court below is directed to permit the

petitioner to further pursue the matter. Revision petitioner shall

appear before the Judicial First Class Magistrate Court I, Kochi

on 12.4.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl