High Court Kerala High Court

Manappuram General Finance And vs Nazir A.A on 7 December, 2006

Kerala High Court
Manappuram General Finance And vs Nazir A.A on 7 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4284 of 2006()


1. MANAPPURAM GENERAL FINANCE AND
                      ...  Petitioner

                        Vs



1. NAZIR A.A.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.K.MANOMOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/12/2006

 O R D E R


                       K.T. SANKARAN, J.

             ---------------------------------

                   CRL.R.P.NO. 4284 OF 2006

          ---------------------------------

        Dated this the 7th day of December,2006



                                 O R D E R

The petitioner filed a complaint against the

first respondent alleging offence under Section 138

of the Negotiable Instruments Act. By the order

dated 11th August, 2006, the court below dismissed

the complaint under Section 204(4) of the Code of

Criminal Procedure on the ground that the postage

for issue of summons was not paid. That order is

impugned in this Revision.

2. It is stated in paragraph 2 of the

statement of facts in the Revision thus:

“.. As the accused was not responded

to the summons, the Hon’ble Magistrate was

pleased to issue a warrant to the accused

through the Chavakad Police Station. But

the Police of Chavakad Police station has

failed to arrest the accused or return the

warrant. Therefore, the Hon’ble

Magistrate was pleased to issue summons to

the Head Constable of the Police Station

and the matter posted to 11/8/2006.”

CRL.R.P. NO.4284 OF 2006

:: 2 ::

It is also stated in the Memorandum of Revision

that the process fee was paid on 17.7.2006.

In the facts and circumstances of the case, I

am of the view that an opportunity should be given

to the petitioner to pay the process fee, if he has

not already paid the same, and take all necessary

steps which are required under law. The order

impugned is set aside. The petitioner shall

appear before the trial court on 18.12.2006 and

take all necessary steps on or before 21.12.2006.

The court below shall proceed in accordance with

law.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

————————

————————

CRL.M.C.NO. OF

O R D E R

September, 2006

————————