IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1498 of 2007()
1. S.SADASIVAN
... Petitioner
Vs
1. STATE OF KERALA & ANOTHER
... Respondent
For Petitioner :SRI.BIJU BALAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :04/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1498 of 2007
---------------------------------------------
Dated this the 4th day of April, 2007
O R D E R
Revision petitioner is the complainant who had initiated
proceedings under Section 138 of the Negotiable Instruments
Act. The same stands dismissed under Section 204(4) of the
Code of Criminal Procedure.
2. It is submitted that on account of wrong noting of the
posting date, he could not be present in the court. In the
circumstances, the order of the court below is set aside. The
court below is directed to permit the petitioner to further pursue
the matter. Revision petitioner shall appear before the Additional
Chief Judicial Magistrate Court, Thiruvananthapuram on
25.4.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl