Kerala High Court
K.Nandakumar vs State Of Kerala on 12 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1618 of 2007()
1. K.NANDAKUMAR, EASWARA VILASOM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :12/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1618 of 2007
---------------------------------------------
Dated this the 12th day of April, 2007
O R D E R
The revision petitioner is the complainant in the
proceedings initiated under Section 138 of the Negotiable
Instruments Act. The same stands dismissed under Section 204
(4) of the Code of Criminal Procedure.
2. It is submitted that the revision petitioner/
complainant was laid up and that he could not be present in the
court in time. In the circumstances, the order of the court below
is set aside. The court below is directed to permit the petitioner
to further pursue the matter. Revision petitioner shall appear
before the Additional Chief Judicial Magistrate Court,
Thiruvananthapuram on 2.5.2007.
The criminal revision petition is allowed.
K.R.UDAYABHANU,
JUDGE
csl