High Court Kerala High Court

P.K.Abdul Nazar vs K.Gangadharanm on 9 April, 2008

Kerala High Court
P.K.Abdul Nazar vs K.Gangadharanm on 9 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1584 of 2003()


1. P.K.ABDUL NAZAR, S/O. LATE ABOOBACKER
                      ...  Petitioner

                        Vs



1. K.GANGADHARANM S/O. P.ANANDAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/04/2008

 O R D E R
                              A.K.BASHEER, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.A.No.1584 OF 2003
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 9th day of April 2008

                                  JUDGMENT

This appeal which is at the instance of the complainant in a

prosecution under Section 138 of the Negotiable Instruments

Act is directed against the order of acquittal passed by the court

below under Section 256 of the Code of Criminal Procedure.

2. Having perused the materials available on record, I am

satisfied that the appellant is entitled to get one more

opportunity to prosecute his case.

Therefore, the impugned order is set aside. The court

below shall restore the complaint on file and dispose it of in

accordance with law.

(A.K.BASHEER, JUDGE)
jes