IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 93 of 2008()
1. GIREESH K, AGED 24 YEARS,
... Petitioner
Vs
1. MANAPPURAM GENERAL FINANCE AND
... Respondent
2. STATE OF KERALA, REP. BY
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :28/01/2009
O R D E R
R.BASANT, J
----------------------
Tr.P.Crl.No.93 of 2008
----------------------------------------
Dated this the 28th day of January 2009
O R D E R
The petitioner faces indictment in a prosecution for
offences punishable under Section 138 of the Negotiable
Instruments Act. According to the petitioner, the entire
transaction took place within the jurisdiction of Tirur police
station with a branch of the complainant at Tirur. The complaint
has been filed before the learned J.F.C.M-II Thrissur solely on
the basis of the assertion that the collection bank is the
Dhanalakshmi Bank Limited at Thrissur. Solely on this assertion,
jurisdiction is conferred to the learned J.F.C.M-II, Thrissur.
2. The learned counsel for the petitioner submits that in
the light of the decision in Santhoshkumar v. K.G.Mohanan
[2008(3) KLT 461], the averments in the complaint are
insufficient to confer jurisdiction on the learned J.F.C.M-II
Thrissur. The learned counsel for the respondent accepts this
submission and I am satisfied that, in the nature of the
averments in the complaint, the transfer prayed for is absolutely
justified.
Tr.P.C.No.93/08 2
3. In the result,
a) This transfer petition is allowed.
b) S.C.No.3699/05 pending before the learned J.F.C.M-II
Thrissur is transferred to the court of the learned J.F.C.M, Tirur.
c) Parties shall appear personally or through counsel
before the transferee court without waiting for any further
directions on 24/2/2009. Considering the long pendency of the
matter, the learned J.F.C.M Tirur shall proceed to dispose of the
case as expeditiously as possible, at any rate, within a period of
four months from the date of appearance.
4. The learned J.F.C.M-II, Thrissur shall forthwith
transmit records to the learned J.F.C.M, Tirur such that the
records shall be available before court on 24/2/2009.
Hand over copy of this order to the learned counsel for the
petitioner. Communicate copy to both courts. Compliance shall
be reported to this court.
(R.BASANT, JUDGE)
jsr
Tr.P.C.No.93/08 3
R.BASANT, J
R.P.F.C.No.
ORDER
11/02/2008