IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 125 of 2002()
1. A.SHAMSUDEEN(DIED ON 8.3.99 AND LR IS
... Petitioner
2. BUHARI, S/O.SHAMSUDEEN,DO.DO.
Vs
1. MRS. KURSHEEDA SRAJ, PROPRIETRIX,
... Respondent
2. THE PUBLIC PROSECUTOR,
For Petitioner :SRI.A.P.CHANDRASEKHARAN (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :25/07/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.A.No.125 of 2002
---------------------------------------------
Dated this the 25th day of July, 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 by the
complainant that he was not well on the particular day.
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
16.8.2007.
The appeal is allowed.
K.R.UDAYABHANU,
JUDGE
csl