IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 469 of 2007()
1. M/S.LOGTECH INFOWAY PVT. LTD.,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. V.RAMKUMAR, PARTNER,
3. M/S. ACCU SYSTEMS,
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :07/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 469 OF 2007
=================================
Dated this the 7th day of February 2007
O R D E R
The revision petitioner is the complainant in C.M.P. No.
3635/2006 with respect to the offence under section 138 of the
Negotiable Instruments Act, in the court of Additional Chief Judicial
Magistrate, Thiruvananthapuram. The complaint stands dismissed
under section 203 Cr.P.C as the complainant and the counsel were not
present and also the defect with respect to the power of attorney was
not cured. It is submitted that the clerk incorrectly noted the posting
date.
2. In the circumstances, the order of the court below is set aside
and the court below is directed to permit the petitioner to further
pursue the matter. The revision petitioner shall appear before the
court below on 28.02.2007.
The Crl. R.P is allowed accordingly.
K.R. UDAYABHANU, JUDGE.
RV