High Court Kerala High Court

C.Sons Associates vs The State Of Kerala on 5 March, 2008

Kerala High Court
C.Sons Associates vs The State Of Kerala on 5 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1377 of 2008()


1. C.SONS ASSOCIATES, MASTER LANE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. K.P.SURESH, I.S.B. INDUSTRIES LTD.

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/03/2008

 O R D E R
                            V. RAMKUMAR , J.
               ==========================
                         Crl.R.P. No. 1377 of 2008
               ==========================
                  Dated this the 5th day of June, 2008.

                                 ORDER

The petitioner, who was the complainant in C.C. No. 21 of 2006

on the file of the Chief Judicial Magistrate (Economic Offences),

Ernakulam, which was a prosecution under Section 138 of the

Negotiable Instruments Act, 1881, involving a cheque for Rs.24,154/-,

challenges the order dated 14.02.2008 passed by the said Magistrate

dismissing his complaint under Section 204(4) Cr.P.C. The complaint

was dismissed for failure to deposit the process fee.

2. No doubt, there must have been some latches on the part of

the revision petitioner in paying the process fee. But, he certainly did

not deserve dismissal of his complaint. Accordingly, the impugned

order is set aside and C.C. No. 21 of 2006 shall stand restored to file.

The petitioner shall appear before the court below without any further

notice on 23.06.2008 by which time he shall have done everything

within his control for the further progress of the case.

This Crl.R.P is disposed of as above.

V. RAMKUMAR, JUDGE.

rv