High Court Kerala High Court

T.Kishore Kumar vs R.Radhakrishnan Nair on 4 April, 2007

Kerala High Court
T.Kishore Kumar vs R.Radhakrishnan Nair on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1429 of 2007()


1. T.KISHORE KUMAR, T.C.28/143, ATHANI
                      ...  Petitioner

                        Vs



1. R.RADHAKRISHNAN NAIR, PROPRIETOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  : No Appearance

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

 Dated :04/04/2007

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

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

                            CRL.R.P.No.1429 of 2007

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

                    Dated this the 4th day of April, 2007




                                     O R D E R

Revision petitioner is the complainant in the proceedings

initiated under Section 138 of the Negotiable Instruments Act.

The same stands dismissed under Section 204(4) of the Code of

Criminal Procedure.

2. It is submitted that in fact the petitioner had taken

steps but omitted to be brought to the notice of the court below

and the court below dismissed the complaint. 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. The revision petitioner shall appear before the

Additional Chief Judicial Magistrate Court on 26.4.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl