IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1984 of 2008()
1. M/S.LEO EMPORIUM
... Petitioner
Vs
1. VIJAYAKUMAR
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/06/2008
O R D E R
V. RAMKUMAR , J.
==========================
Crl.R.P. No.1984 of 2008
==========================
Dated this the 19th day of June, 2008.
ORDER
The petitioner, who is the complainant in S.T. No. 618 of 2005
on the file of the Judicial First Class Magistrate-IV, Kochi, which was a
prosecution under Section 138 of the Negotiable Instruments Act,
involving a cheque for Rs.74,000/-, challenges the order dated
22.11.2007 passed by the Magistrate dismissing the complaint under
Section 204(4) Cr.P.C for the default in the appearance of the
complainant and also for the failure to take steps.
2. There might have been some latches on the part of the
petitioner/complainant in taking steps. But, he certainly did not
deserve a dismissal of his complaint. Accordingly, S.T. No. 618 of
2005 shall stand restored to file. The petitioner shall appear before
the court below without any further notice on 30.06.2008 by which
time he shall have taken all necessary steps for the further progress of
the case.
This Crl.R.P. is disposed of as above.
Dated this the 19th day of June, 2008.
V. RAMKUMAR, JUDGE.
rv