IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 764 of 2002()
1. SAIDU, S/O. AMMU, KANNATTUPARAMBIL,
... Petitioner
Vs
1. VARGHESE, S/O. THOMAS, THARAYIL HOUSE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :17/09/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.A.No.764 of 2002
---------------------------------------------
Dated this the 17th day of September, 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. It is submitted that the
lapse was on account of the wrong noting of the posting date.
2. 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
15.10.2007.
The appeal is allowed.
K.R.UDAYABHANU,
JUDGE
csl