High Court Kerala High Court

Rajan Philip vs C.P.John on 5 January, 2009

Kerala High Court
Rajan Philip vs C.P.John on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36826 of 2008(H)


1. RAJAN PHILIP, S/O.PHILIP,
                      ...  Petitioner

                        Vs



1. C.P.JOHN, S/O.PHILIPPOSE,
                       ...       Respondent

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/01/2009

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                     W.P(C). No.36826 of 2008
                      -------------------------------------
              Dated this the 5th day of January, 2009

                               JUDGMENT

Petitioner is the complainant in a prosecution under

Section 138 of the Negotiable Instruments Act. Aaccused was

found guilty, convicted and sentenced by the trial court. The

accused preferred an appeal. The learned Sessions Judge

allowed the appeal in part and sent the matter back to the court

below for fresh disposal. There was a direction that an

application which the accused wanted to file must be disposed of

by the trial court. Accordingly Ext.P5 application-C.M.P.No.7126

of 2006 was filed by the accused before the learned Magistrate.

In that petition, the accused wanted the complainant to produce

3 documents enumerated as documents 1 to 3. The learned

Magistrate by the impugned order, a copy of which is produced

as Ext.P7, allowed the petition and directed the petitioner to

produce those documents.

2. According to the petitioner, such documents are not

there at all. The 1st document is an agreement entered into

during October-November, 2002. According to the petitioner, no

such agreement has at all been entered into. The 2nd document

W.P(C). No.36826 of 2008 2

is a cheque which allegedly was issued in a transaction between

the complainant and one M/s.C.V.Philipose & Sons. According to

the petitioner, no such cheque has been issued at all. The 3rd

document sought to be produced is a pass book which would

show that such a cheque has been presented. No such cheque

has been presented and the passbook will not show presentation

of any such cheque. In these circumstances the petitioner is

unable to comply with Ext.P7 order. It is hence that the

petitioner has come to this Court to challenge Ext.P7 order.

3. It is not necessary to enter into the controversy in any

greater detail. If as contended by the petitioner he has been

called upon to produce documents which he does not have in his

possession, it will be up to him to file an affidavit to that effect

and express his helplessness before the learned Magistrate. On

such affidavit being filed, appropriate further steps can be taken

by the learned Magistrate. The petitioner’s option to challenge

Ext.P7 order along with the final order to be passed in

C.C.No.743 of 2004 shall also remain unfettered.

4. With the above observations, this W.P(C) is dismissed.

(R.BASANT, JUDGE)
rtr/-