IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 609 of 2007()
1. M.K.AJITH
... Petitioner
Vs
1. K.P.JEEVANLAL
... Respondent
For Petitioner :SRI.B.RADHAKRISHNA PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :14/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 609 OF 2007
=================================
Dated this the 14th day of February 2007
O R D E R
The revision petitioner is the complainant against whom
proceedings are initiated under section 138 of the Negotiable
Instruments Act and the same was dismissed under section 204
(4) Cr.P.C. It is submitted that on account of the bonafide
mistake the batta was not paid.
2. In the circumstances, the order of the court below is set
aside. The court below is directed to permit the
petitioner/complainant to further pursue the matter. The
complainant shall appear before the court below on 27.02.2007.
The Crl. R.P. is allowed accordingly.
K.R. UDAYABHANU, JUDGE.
RV