IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 63 of 2009()
1. SALEEM, S/O. KUNHIMUHAMMED,
... Petitioner
Vs
1. G.V. KUNHIMUHAMMED,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/02/2009
O R D E R
V.RAMKUMAR, J.
= = = = = = = = = = = =
Crl.R.P.No.63 of 2009
= = = = = = = = = = = = =
Dated: 19.02.2009
O R D E R
The petitioner, who is the complainant in S.T. No.1989 of 2008
on the file of the J.F.C.M, Tirur in a prosecution under Sec. 138 of
the Negotiable Instruments Act, 1881 involving a cheque for a sum of
Rs.5,00,000/- challenges the order dated 10.11.2008 passed by the
learned Magistrate dismissing the complaint under Section 204 (4)
Cr.P.C. for the absence of the petitioner complainant and also for the
failure to remit process fee.
2. There might have been some laches on the part of the
petitioner/complainant in not taking steps at the right time. However,
he did not deserve a dismissal of his complaint. Accordingly, the
impugned order is set aside and S.T. No. 1989 of 2008 shall stand
restored to file. The petitioner shall appear before the Court below,
without any further notice, on 10.03.09 by which time he shall have
taken all steps for the further progress of the complaint.
Dated this the 19h day of February, 2009.
V. RAMKUMAR, JUDGE.
sj