High Court Kerala High Court

T.S.Ramaswamy vs K.Krishnakumar on 4 April, 2007

Kerala High Court
T.S.Ramaswamy vs K.Krishnakumar on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1496 of 2007()



1. T.S.RAMASWAMY
                      ...  Petitioner

                        Vs

1. K.KRISHNAKUMAR
                       ...       Respondent

                For Petitioner  :SRI.ASHIM.M.V.

                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.1496 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 and the same stands dismissed under Section 204(4) of the

Code of Criminal Procedure.

2. It is the case of the revision petitioner that on account

of wrong noting of the posting date he could not be present in

the court in time. 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,

Ernakulam on 25.4.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl