IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4770 of 2008()
1. THYAGARAJAN
... Petitioner
Vs
1. THE STATE OF KERALA & ANOTHER
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :10/12/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.4770 of 2008
----------------------------------------
Dated this the 10th day of December 2008
O R D E R
The petitioner faces indictment in a prosecution under
Section 138 of the Negotiable Instruments Act. The case stood
posted to 21/11/2008 for defence evidence. The petitioner filed
an application for issue of summons to a witness cited by him.
That petition was dismissed by the impugned order. The
petitioner claims to be aggrieved by the said order.
2. The learned counsel for the petitioner submits that
the dismissal of the petition is totally unjustified. From the time
of issue of the reply notice, the petitioner had taken up a specific
contention that the cheque was handed over to a friend of the
complainant by the brother of the petitioner in a transaction
between them. That cheque has been misutilised by the said
person (that is the witness cited) in collusion with the
complainant to foist this false case on the petitioner. The
learned Magistrate, submits the learned counsel for the
petitioner, erred grossly in rejecting the application to issue
summons on the sole ground that the petitioner had not
Crl.M.C.No.4770/08 2
produced that witness. The witness is a friend of the
complainant and the petitioner will not be able to produce the
said witness. This aspect of the matter has not been adverted to
at all by the learned Magistrate. In these circumstances, the
impugned order may be set aside and the learned Magistrate
may be directed to consider the application for issue of summons
afresh in the light of the other facts and circumstances of the
case including the fact that even in the reply notice as also
during cross-examination and 313 examination, this contention
has been raised specifically.
3. I have heard the learned counsel for the petitioner. I
find merit in the contention of the learned counsel for the
petitioner. The learned Magistrate does not appear to have
adverted to the physical impossibility of the petitioner to produce
the witness. I am, in these circumstances, satisfied that this
Crl.M.C can be allowed. I am further satisfied that it is not
necessary to waste time for issue and return of notice to the
respondent/complainant. The learned Magistrate can be
directed to consider the matter afresh after hearing the
respondent/complainant.
Crl.M.C.No.4770/08 3
4. In the result,
a) This Crl.M.C is allowed.
b) The impugned order dated 25/11/2008 in
Crl.M.P.No.6513/2008 is set aside.
5. The learned Magistrate is directed to dispose of the
petition afresh, in accordance with law, after adverting to all
relevant circumstances and after hearing both sides.
6. Hand over copy of this order to the learned counsel
for the petitioner forthwith.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.4770/08 4
Crl.M.C.No.4770/08 5
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008