IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 55 of 2008()
1. K.R.VENUGOPAL @ VENUNADHA PILLAI
... Petitioner
Vs
1. MANUKUMAR.S, ADVOCATE, S/O.SREEDHARAN
... Respondent
2. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :SRI.P.VIJAYA BHANU
The Hon'ble MR. Justice R.BASANT
Dated :01/09/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Tr.P.(Crl).No. 55 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of September, 2008
O R D E R
The petitioner, who had come to this Court earlier and had
obtained an order directing transfer of the case pending before
the J.F.M.C.-II, Thodupuzha to J.F.M.C. Adimali with specific
direction for expeditious disposal, has now come before this
Court again with a further prayer that the case may be transferred
from J.F.M.C. Adimali to any other court. The only reason urged
is that the petitioner is unable to get the services of any counsel at
Adimali. The counsel, who was appearing for him earlier, has
now expressed his inability to appear, it is submitted.
2. I am not satisfied in the facts of this case that this old
prosecution under Section 138 of the N.I. Act deserves to be
transferred again in the light of the fact that the earlier transfer
was directed considering the request of the petitioner for transfer
of the case to some other court. That order having not been
challenged, the prayer for further transfer is found to be without
any justification.
Tr.P.(Crl).No. 55 of 2008
2
3. It is submitted that the matter is posted for trial. I need only
direct the J.F.M.C., Adimali to dispose of the case as expeditiously as
possible as already directed, without obliging the petitioner to bring his
lawyer to the court unnecessarily on repeated occasions.
4. This transfer petition is accordingly dismissed.
(R. BASANT)
Judge
tm