IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1103 of 2001()
1. PRABHAKARAN PILLA
... Petitioner
Vs
1. STATE
... Respondent
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :13/07/2007
O R D E R
K.R.UDAYABHANU,J
================
CRL.A.No.1103 of 2001
=================
Dated this the 13th day of July,2007
ORDER
The appellant is the complainant who had initiated
proceedings under Section 138 of the Negotiable Instruments
Act which stand dismissed as the complainant was not present.
2. It is submitted that the lapse was on account of his
illness. In the circumstances, the order of the court below is set
aside. The court below is directed to permit the appellant to
further proceed with the matter and dispose of the case on
merits. The court below shall issue fresh summons to the
accused. The appellant shall appear before the court below on
14.08.2007.
The appeal is allowed.
K.R.UDAYABHANU,JUDGE
dvs