IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1286 of 2007()
1. M/S.KERALA ROADWAYS LTD,REGIONAL OFFICE,
... Petitioner
Vs
1. MR.N.ABDUL GAFOOR,PROPRIETOR,M/S.A.G.
... Respondent
2. STATE OF KERALA REP.BY PUBLIC
For Petitioner :SRI.S.B.PREMACHANDRA PRABHU
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :26/03/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1286 of 2007
---------------------------------------------
Dated this the 26th day of March, 2007
ORDER
Revision petitioner is the complainant in the proceedings
initiated under Section 138 of the Negotiable Instruments Act.
The same was dismissed vide Section 204(4) of the Code of
Criminal Procedure for lapse on the part of the complainant to
initiate steps as ordered by the court below.
2. It is submitted that the petitioner had really taken
steps. But the same was omitted to be brought to the notice of
the court below. 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 Judicial First Class Magistrate Court I, Kochi
on 12.4.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl