High Court Kerala High Court

Unnikrishnan vs State Of Keral on 21 February, 2007

Kerala High Court
Unnikrishnan vs State Of Keral on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(Crl) No. 32 of 2007()


1. UNNIKRISHNAN, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERAL, REP. BY THE
                       ...       Respondent

2. T.K. PRABHAKARAN, S/O.T.K.KRISHNAN,

                For Petitioner  :SRI.A.F.SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/02/2007

 O R D E R
                                R.BASANT, J

                             ----------------------

                          Tr.P.(Crl).No.32 of 2007

                       ----------------------------------------

               Dated this the 21st day of February  2007




                                  O R D E R

The petitioner is the accused in two prosecutions both

under Section 138 of the Negotiable Instruments Act and both

initiated by the same complainant. Both those cases were

initiated as early as in 2003. They have now reached the stage

of defence evidence. Signatures in the cheques are not disputed.

The contention is that the complainant had come into possession

of the blank cheques and is attempting to misuse those signed

blank cheques. The complainant was cross-examined. At the

stage of defence evidence, the petitioner/accused cited the wife

of the complainant as defence witness. That witness has been

examined also. The petitioner went before the learned Sessions

Judge with the grievance that the learned Magistrate is

entertaining a prejudice and therefore he does not expect justice

at the hands of the learned Magistrate.

2. Why did he entertain such an apprehension?

Sweeping, general and vague allegation was raised that the

learned Magistrate had not permitted some questions to be put

Tr.P.(Crl).No.32/07 2

to the defence witness. The learned Sessions Judge pointedly

considered that aspect and stated that the vague, sweeping and

general allegations raised are not sufficient to justify the prayer

for transfer of the cases. Accordingly, the learned Magistrate, by

the order produced as Annexure-II dismissed the application for

transfer. Dissatisfied with the said order, the petitioner has

come before this court. Even now, no specific and precise

allegation is raised as to what question had not been permitted

by the learned Magistrate and how refusal to permit such non-

specified questions can be reckoned by this court as indicative of

the prejudice entertained by the learned Magistrate. I am, in

these circumstances, satisfied that the prayer for transfer made

before this court is also without any substance. The said prayer

cannot be accepted.

3. The learned counsel for the petitioner submits that if

a further opportunity is given and some time were granted, it

shall be possible for the petitioner to narrate the specific

questions which were disallowed by the learned Magistrate. I

am not persuaded to grant any further time. This is so because

in Annexure-II order, for the very same reason, the learned

Tr.P.(Crl).No.32/07 3

Sessions Judge had refused the prayer for transfer. Non-

specification of such questions in this transfer petition also must,

in these circumstances, be held to be crucial and vital. I am not,

in these circumstances, persuaded to accept the impassionate

request made by the learned counsel for the petitioner for some

further time.

4. This transfer petition is, in these circumstances,

dismissed.

(R.BASANT, JUDGE)

jsr

Tr.P.(Crl).No.32/07 4

Tr.P.(Crl).No.32/07 5

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006