High Court Kerala High Court

M.E.Kabeer vs Sadanandan on 20 September, 2007

Kerala High Court
M.E.Kabeer vs Sadanandan on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3399 of 2007()


1. M.E.KABEER, FIRD HOUSE,
                      ...  Petitioner

                        Vs



1. SADANANDAN, S/O.BALAKRISHNAN, 1549/24,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/09/2007

 O R D E R
                              V. RAMKUMAR, J.
                  ````````````````````````````````````````````````````
                        Crl. R.P. No. 3399 OF 2007
                  ````````````````````````````````````````````````````
              Dated this the 20th day of September, 2007

                                    O R D E R

The revision petitioner is the complainant in a private

complaint registered as C.C.No.1528/04 before JFCM-II, Kollam for an

offence punishable under section 138 of the Negotiable Instruments Act,

1881. The said complaint has been dismissed under section 204(4)

Cr.P.C. for failure to pay process for issuing NBW to the accused.

2. Since the impugned order says that the accused has not

entered appearance before the Magistrate so far, notice to the 1st

respondent/accused in this revision is dispensed with.

3. Having regard to the fact that the cheque is for a sum of

Rs.50,000/- and there does not appear any contumacious conduct on

the part of the revision petitioner/ complainant in not remitting the

process fee, the Magistrate should have given the complainant one

more opportunity instead of dismissing the complaint. Accordingly, the

order dated 17.11.06 is set aside and C.C.No.1528/04 will stand

restored to file. The revision petitioner shall appear before the court

below without any further notice on 15.10.07 by which time he shall have

paid the process fee for issuing NBW against the accused.

(V. RAMKUMAR, JUDGE)
aks