IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 421 of 2000()
1. PRAKASAN
... Petitioner
Vs
1. T.M.KUMARAN
... Respondent
For Petitioner :SMT.K.V.BHADRA KUMARI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :29/06/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.A.No.421 of 2000
---------------------------------------------
Dated this the 29th day of June, 2007
JUDGMENT
The appellant is the complainant who had initiated
proceedings under Section 138 of the Negotiable Instruments
Act. The accused stands acquitted under Section 256(1) of
Crl.P.C. as the complainant was absent.
2. It is submitted that the lapse was on account of the
wrong noting of the posting date. 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
1.8.2007.
The appeal is allowed.
K.R.UDAYABHANU,
JUDGE
csl