IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1565 of 2007()
1. A.S.PRAFUL KUMAR, S/O.APPUKUTTAN NAIR,
... Petitioner
Vs
1. M/S.A.J.AUTOMOBILES & ENGINEERING WORKS,
... Respondent
2. SRI.GANESH, M/S A.J.AUTOMOBILES &
3. STATE OF KERALA REP.BY
For Petitioner :SRI.M.R.SUDHEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :10/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1565 of 2007
---------------------------------------------
Dated this the 10th day of April, 2007
O R D E R
The revision petitioner is the complainant in the
proceedings initiated under Section 138 of the Negotiable
Instruments Act which stands dismissed under Section 204(4) of
the Code of Criminal Procedure.
2. It is submitted that the revision petitioner could not
take steps and appear before the court below on account of a
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 petitioner to further pursue the matter. Revision
petitioner shall appear before the court below on 30.4.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl