IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(Crl) No. 47 of 2007()
1. L.KUMARAN, S/O. LAKSHMANA MOOTHAN,
... Petitioner
Vs
1. M/S.SREE GOKULAM CHIT AND FINANCE CO.,
... Respondent
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :SRI.K.S.BABU
The Hon'ble MR. Justice R.BASANT
Dated :08/06/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
T.P.(Cr.) NO.47 of 2007
-------------------------------------------------
Dated this the 8th day of June, 2007
ORDER
The petitioner is an accused in five prosecutions – all
under Sec.138 of the Negotiable Instruments Act and all
initiated by the same respondent/complainant herein.
According to the petitioner, he had joined a chitty at Palakkad
and had issued cheques also at Palakkad. All the relevant
transactions took place at Palakkad. But the complainant had
chosen to present the cheques for encashment at Thrissur. In
these circumstances, it is prayed that all the cases may be
transferred to the court at Palakkad.
2. The respondent has entered appearance through
counsel. He has raised no objection. I am, in these
circumstances, satisfied that the prayer for transfer can be
T.P.(Cr.) NO.47 of 2007 -: 2 :-
allowed.
3. In the result:
(a) This petition is allowed as agreed.
(b) S.T.Nos.1656, 1657, 1658, 1659 and 1660 of 2006 – all
pending before the Judicial Magistrate of the First Class-III,
Thrissur, are transferred to the Court of the Judicial Magistrate
of the First Class, Palakkad. The learned Judicial Magistrate of
the First Class-III, Thrissur, shall forthwith transmit the records
to the Court of the Judicial Magistrate of the First Class,
Palakkad.
(c) The parties shall appear before Court of the Judicial
Magistrate of the First Class, Palakkad, on 2/7/07 without
waiting for any further direction.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge