High Court Kerala High Court

K.N.Sasikumar vs Balasubramanian.K. on 2 July, 2008

Kerala High Court
K.N.Sasikumar vs Balasubramanian.K. on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 143 of 2008()


1. K.N.SASIKUMAR, S/O.K.P.NARAYANA PILLAI,
                      ...  Petitioner

                        Vs



1. BALASUBRAMANIAN.K., P.K.HOUSE,
                       ...       Respondent

2. STATE OF KERALA REP. BY PUBLIC

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/07/2008

 O R D E R
                            V. RAMKUMAR , J.
                ==========================
                        Crl.R.P. No. 143 of 2008
                ==========================
                  Dated this the 2nd day of July, 2008.
                                  ORDER

The petitioner, who is the complainant in S.T. No. 699 of 2005

on the file of the Judicial First Class Magistrate-IV, Kochi, which was a

prosecution under Section 138 of the Negotiable Instruments Act,

involving a cheque for Rs.58,000/-, challenges the order dated

16.08.2006 passed by the Magistrate dismissing the complaint under

Section 204(4) Cr.P.C for failure to take steps for issuing warrants

against the accused.

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

the complainant in taking steps. But, the fact remains that the

accused continues to remain absconding in the case and the latches on

the part of the complainant certainly did not mean that he was grossly

negligent. At any rate, he certainly did not deserve a dismissal of his

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

699 of 2005 shall stand restored to file. The petitioner shall appear

before the court below without any further notice on 21.07.2008 by

which time he shall have taken all necessary steps for the further

progress of the complaint.

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

Dated this the 2nd day of July, 2008.

V. RAMKUMAR, JUDGE.

rv