High Court Kerala High Court

Excellent Sanitary Wares vs C.K. Satheeshan on 9 December, 2010

Kerala High Court
Excellent Sanitary Wares vs C.K. Satheeshan on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3644 of 2010()


1. EXCELLENT SANITARY WARES, T.D. ROAD,
                      ...  Petitioner

                        Vs



1. C.K. SATHEESHAN, CEE KEY TRADERS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.S.AJAYAGHOSH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/12/2010

 O R D E R
                                V.RAMKUMAR, J.
                       .......................................
                      Crl.R.P. No. 3644 of 2010
                      ........................................
             Dated this the 9th day of December, 2010.

                                  O R D E R

The petitioner, who is the complainant in S.T. No.2144 of 2008

on the file of the Judicial First Class Magistrate-IV, Ernakulam in a

prosecution under Sec. 138 of the Negotiable Instruments Act, 1881

involving a cheque for a sum of Rs.87,994/- challenges the order

dated 27.08.2009 passed by the learned Magistrate dismissing the

complaint under Section 204 (4) Cr.P.C. for the absence of the

petitioner complainant and also for the failure to remit process fee.

2. There might have been some laches on the part of the

petitioner/complainant in not taking steps at the right time. However,

the petitioner did not deserve a dismissal of its complaint.

Accordingly, the impugned order is set aside and S.T. No.2144 of

2008 shall stand restored to file. The petitioner shall appear before

the Court below, without any further notice, on 17.01.2011 by which

time the petitioner shall have taken all steps for the further progress

of the complaint.

Dated this the 9th day of December, 2010.

V. RAMKUMAR, JUDGE.

rv