IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1942 of 2008()
1. SUSEELA MATHEW
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/06/2008
O R D E R
V.RAMKUMAR, J.
======================================
CRL.R.P. NO. 1942 OF 2008
======================================
Dated this the 17th day of June 2008
ORDER
Petitioner, who is the complainant in S.T.993/2006 on the
file of the JFCM III, Thiruvananthapuram which was a prosecution
under section 138 of the Negotiable Instruments Act 1981,
involving a cheque for Rs.13,750/=, challenges the order dated
6.2.2008 passed by the Magistrate dismissing the complaint
under Section 204(4) Cr.P.C. for the absence of the complainant
and for the failure to take steps.
2. There might have been some latches on the part of the
petitioner in taking steps within time. But, she certainly did not
deserve a dismissal of the complaint. Accordingly, the impugned
order is set aside and S.T.993/2006 shall stand restored to file.
The petitioner shall appear before the Magistrate without any
further notice on 30.6.2008, by which time she shall have done
all necessary steps for the further progress of the case.
V.RAMKUMAR, JUDGE
css/