IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2309 of 2008()
1. T.J.JACOB
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.K.NIJOY
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/06/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.2309 of 2008
-------------------------------------
Dated this the 19th day of June, 2008
ORDER
Petitioner is the complainant in a private complaint filed
before the learned Magistrate alleging commission of offences
punishable, inter alia, under Sections 420 and 409 I.P.C. The
learned Magistrate by the impugned order, evidently passed
under Section 203 I.P.C, proceeded to dismiss the complaint. The
petitioner has come to this Court to invoke the jurisdiction of this
Court under Section 482 Cr.P.C.
2. After discussions at the Bar, the learned counsel for the
petitioner fairly submits that revision is maintainable against the
impugned order and in these circumstances without prejudice to
the rights of the petitioner to challenge the impugned order in
revision, this Crl.M.C may be dismissed. The request is accepted.
3. This Crl.M.C is, in these circumstances, dismissed as
agreed. Return the certified copies of the orders to the learned
counsel for the petitioner forthwith. The learned counsel for the
petitioner submits that observations may be made about right of
the petitioner to get the delay condoned. The petitioner must
raise his plea for condonation of delay, if any, before the
Revisional Court.
(R.BASANT, JUDGE)
rtr/-
2