Kerala High Court
A.A.Mohammed Iqbal vs Murukan on 13 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1084 of 2001()
1. A.A.MOHAMMED IQBAL
... Petitioner
Vs
1. MURUKAN
... Respondent
For Petitioner :SRI.S.RAMESH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :13/07/2007
O R D E R
K.R.UDAYABHANU,J
================
CRL.A.No.1084 of 2001
=================
Dated this the 13th day of July,2007
ORDER
The appellant is the complainant who had initiated
proceedings under Section 210 of Kerala Punchayat Raj Act
which stand dismissed as the complainant was not present.
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 14.08.2007.
The appeal is allowed.
K.R.UDAYABHANU,JUDGE
dvs