IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3040 of 2007()
1. ALI.M.K., MANNIL THODI HOUSE,
... Petitioner
Vs
1. HOUSING DEVELOPMENT FINANCE CORPORATION
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.KKM.SHERIF
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :25/02/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
Crl.M.C.No.3040 of 2007
----------------------------------------
Dated this the 25th day of February 2010
O R D E R
Basant,J
This matter has come up before us on reference. The learned
counsel for the respondent herein, that is the complainant in the
prosecution under Section 138 of the Negotiable Instruments Act
submits that the complainant is willing to withdraw the complaint
and that the matter is pending unnecessarily before the court below
because of an order of stay passed in this Crl.M.C. The learned
counsel for the respondent submits that this Crl.M.C may now be
dismissed as unnecessary in the wake of the submission of the
respondent that the respondent wants to withdraw the complaint
filed under Section 138 of the Negotiable Instruments Act. The
submission of the learned counsel for the respondent is taken note
of and recorded.
2. This Crl.M.C is, in these circumstances, dismissed as
unnecessary.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr // True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
Crl.M.C.No. 4
R.BASANT & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
29/07/2009
Crl.M.C.No. 5
The short grievance of the petitioner urged before me now
is that the court which has taken cognizance of the offence
punishable under Section 138 of the Negotiable Instruments Act
against the petitioner – that is the Judicial First Class Magistrate
Court, Adoor has no territorial jurisdiction to entertain the
complaint.
2. This Criminal Miscellaneous Case is admitted. Issue
notice to the respondent/complainant by speed post with
acknowledgment due. Simultaneously give notice personally to
the learned counsel for the first respondent/complainant who
appears before the court below and file a memo to that effect
within a period of fifteen days.
3. There shall be an interim stay, as prayed for, till
Crl.M.C.No. 6
19/10/2007. Call on 19/10/2007 along with
Crl.M.C.No.3009/07 and connected cases.
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007