High Court Kerala High Court

S.Sadasivan vs State Of Kerala & Another on 4 April, 2007

Kerala High Court
S.Sadasivan vs State Of Kerala & Another on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1498 of 2007()



1. S.SADASIVAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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.1498 of 2007

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

                     Dated this the 4th day of April, 2007




                                      O R D E R

Revision petitioner is the complainant who had initiated

proceedings 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 on account of wrong noting of the

posting date, he could not be present in the court. 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 Additional

Chief Judicial Magistrate Court, Thiruvananthapuram on

25.4.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl