IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 3677 of 2007()
1. N.PUGAL NEELAM KUMRESWARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. M/S.HARRISON MALAYALAM LIMITED,
For Petitioner :SRI.J.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :11/12/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 3677 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of December, 2007
O R D E R
There is no representation for the petitioner when the case
is called after exhausting the list. Different was not the story
when the case came up on 10.12.2007 also.
2. The petitioner is the accused in a prosecution under
Section 138 of the N.I. Act. Towards the fag end of the case, the
complainant had filed a petition under Section 311 Cr.P.C. to re-
open the evidence. The same was allowed on terms. The
petitioner is aggrieved by the direction to re-open the case and re-
call the complainant for further examination. The learned
Magistrate, by the impugned order, accepted the request of the
complainant and allowed the said petitions – to re-open the case
and re-call the complainant/PW.
3. I am called upon to invoke and exercise the extra
ordinary inherent jurisdiction under Section 482 Cr.P.C. I find
Crl.M.C.No. 3677 of 2007
2
no vice vitiating the impugned orders, which warrant or justify the
invocation of such jurisdiction.
4. I am satisfied that this Crl.M.C. is without any merit and it is
accordingly dismissed.
(R. BASANT)
Judge
tm