IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1143 of 2003()
1. K.J. DEVASSY, MANAGING PARTNER,
... Petitioner
Vs
1. A. MOHAMMEDALI, C/O. M.A.B.TANNERY,
... Respondent
2. A. MOHAMMADALI, THE PARTNER,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :15/10/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.A.No.1143 of 2003
---------------------------------------------
Dated this the 15th day of October, 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 that the
lapse was on account of some unavoidable circumstances of the
case.
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
12.11.2007.
The appeal is allowed.
K.R.UDAYABHANU,
JUDGE
csl