High Court Kerala High Court

Najuma.V.Y vs Sudheer on 3 September, 2010

Kerala High Court
Najuma.V.Y vs Sudheer on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1683 of 2010()


1. NAJUMA.V.Y,VALIYAKATH HOUSE,
                      ...  Petitioner

                        Vs



1. SUDHEER,S/O.VALIYAKATHU YUSAF,
                       ...       Respondent

2. SHEREEFA,W/O.ABDULLAKUTTY,

3. STATE OF KERALA,REPRESENTED BY

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.1683 of 2010
            --------------------------

                       ORDER

Petitioner filed C.M.P.No.65/2009 before

Judicial First Class Magistrate’s Court,

Kodungallur to call for the original of the

promissory note marked in O.S.No.408/2007, as,

according to the petitioner, it is a forged

document. Learned Magistrate, by Annexure-III

order, directed the petitioner to take steps to get

the original from the court by substituting a

certified copy and produce the same in court.

2. As rightly pointed out by the learned

counsel appearing for the petitioner, that

promissory note was not produced by the petitioner

before the civil court and it was produced by the

first respondent, who is the plaintiff in that

suit. Only the person who produced it in court can

get it back and petitioner, the defendant in the

suit, cannot get it. Therefore, on the face of it,

CRMC 1683/10 2

Annexure-III order is not sustainable. Moreover,

when the allegation is that promissory note is the

product of forgery and the original document is

necessary for trial, learned Magistrate was not

justified in passing Annexure-III order.

3. Annexure-III order is quashed. Judicial

First Class Magistrate, Kodungallur is directed to

consider Annexure-II petition afresh and pass

appropriate order in accordance with law, after

hearing the parties.

Petition is disposed.

3rd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv