Kerala High Court
Pramod vs State Of Kerala on 6 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1242 of 2003()
1. PRAMOD, S/O. P.N.N.KURUP,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. P.RANJITH S/O. P.VASU,
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :06/11/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.A.No.1242 of 2003
---------------------------------------------
Dated this the 6th day of November, 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. It is submitted that the
lapse was on account of the wrong noting of the posting date.
2. 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
3.12.2007.
The appeal is allowed.
K.R.UDAYABHANU,
JUDGE
csl