IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 4040 of 2006()
1. T.SAJEEV KUMAR, AGED 27 YEARS,
... Petitioner
Vs
1. MALABAR CHIT FUNDS PVT.LTD.,
... Respondent
For Petitioner :SRI.KRISHNADAS P. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :19/02/2007
O R D E R
R.BASANT, J
----------------------
Crl.M.C.No.4040 of 2006
& Tr.P.(Crl).No.30 of 2007
----------------------------------------
Dated this the 19th day of February 2007
O R D E R
These petitions are filed by the complainant
(Tr.P.Crl.No.30/2007) and the accused (Crl.M.C.No.4040 of
2006) respectively in C.C.No.798/2002 pending before the
Judicial First Class Magistrate Court, Pala. The accused
complains that the court at Pala has no territorial jurisdiction
and it is the court at Calicut which has jurisdiction to try the
cases. The complainant who had filed the complaint before the
court at Pala now prays that the case may be transferred to the
Court at Calicut.
2. Both the complainant and the accused have now made
a joint prayer that the case may be transferred from the court at
Pala to the court at Calicut. I am satisfied that the said request
made separately by the complainant and the accused can be
accepted and transfer can be directed, as prayed for.
3. There is, of course, a prayer by the petitioner/accused
in Crl.M.C.No.4040/2006 that the proceedings may be quashed. I
Crl.M.C.No.4040/2006 &
Tr.P.Crl.No.30/2007 2
find absolutely no reason to justify the said prayer for quashing
of proceedings. No grounds have been urged in support of that
prayer and the alternative prayer cannot be accepted. The
prayer that the case may be transferred to the court at Calicut
can be accepted.
4. In the result, these petitions are allowed.
C.C.No.798/2002 pending before the Judicial First Class
Magistrate Court, Pala is transferred to the Judicial First Class
Magistrate Court-I, Calicut. Parties shall appear before the
learned Magistrate at Calicut on 26/03/2007 without waiting for
any further directions. The court at Pala shall forthwith forward
the records to the court at Calicut.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.4040/2006 &
Tr.P.Crl.No.30/2007 3
Crl.M.C.No.4040/2006 &
Tr.P.Crl.No.30/2007 4
R.BASANT, J
C.R.R.P.No.
ORDER
21ST DAY OF JULY 2006