High Court Kerala High Court

Bijesh vs State Of Kerala on 10 January, 2008

Kerala High Court
Bijesh vs State Of Kerala on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 71 of 2008()


1. BIJESH, S/O. KUTTAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. ALPHONSA, W/O. ABRAHAM,

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/01/2008

 O R D E R
                             R.BASANT, J
                          ----------------------
                       Crl.R.P.No.71 of 2008
                    ----------------------------------------
            Dated this the 10th day of January 2008

                               O R D E R

This revision petition is directed against an order

dismissing a complaint filed under Section 138 of the Negotiable

Instruments Act, under Section 204(4) Cr.P.C on the ground that

steps were not taken on the appointed day. The complaint was

filed in 2006. Cognizance was taken and the same was posted

to 09/08/2006. When the matter came up, it was noted that the

complainant has not taken any steps.

2. The learned counsel for the petitioner submits that

the omission to take steps was not wilful or intentional and

happened for reasons beyond the control of the petitioner. He

prays that leniency may be shown and the petitioner may be

granted an opportunity to prosecute his complaint. He shall take

all necessary steps before the next date of posting, it is

submitted.

3. Having considered all the relevant inputs, I am

satisfied that a lenient view can be taken and the petitioner can

be granted a further opportunity to prosecute his complaint.

Crl.R.P.No.71/08 2

4. In the result:

a) This revision petition is allowed.

b) The impugned order is set aside.

c) The learned Magistrate is directed to dispose of the

complaint afresh in accordance with law.

d) The petitioner shall appear before the learned

Magistrate on 01/03/2008 to continue the proceedings. The

petitioner shall take all necessary steps for issue of process on or

before that date.

(R.BASANT, JUDGE)
jsr

Crl.R.P.No.71/08 3

Crl.R.P.No.71/08 4

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006