IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1144 of 2001()
1. V.P.BABU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.P.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :11/07/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.A.No.1144 of 2001
---------------------------------------------
Dated this the 11th day of July, 2007
JUDGMENT
The appellant is the complainant who had initiated
proceedings under Section 138 of the Negotiable Instruments
Act. The accused stands acquitted under Section 256(1) of
Crl.P.C. as the complainant was absent.
2. It is submitted that the lapse was on account of the
wrong noting of the posting date. In the circumstances, the
order of the court below is set aside. The court below is directed
to permit the appellant to further proceed with the matter and
dispose of the case on merits. The court below shall issue fresh
summons to the accused. The appellant shall appear before the
court below on 9.8.2007.
The appeal is allowed.
K.R.UDAYABHANU,
JUDGE
csl