High Court Kerala High Court

Prof.C.Joseph vs K.C.Varghese on 7 July, 2008

Kerala High Court
Prof.C.Joseph vs K.C.Varghese on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 703 of 2008()


1. PROF.C.JOSEPH, EDWARD, CHERUKADU VEEDU,
                      ...  Petitioner

                        Vs



1. K.C.VARGHESE, KALAPPURACKAL VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/07/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                   Crl.M.C. No.703 of 2008
            -------------------------------------------------
            Dated this the 7th day of July, 2008

                               ORDER

The petitioner faces indictment in a prosecution under

Sec.138 of the Negotiable Instruments Act. Signature in the

cheque is admitted. Notice of demand did not evoke any

response. The petitioner is a Lecturer in the St. Aloysious

College, Edathua. The case under Sec.138 of the N.I. Act was

initiated as early as in 2003. The prosecution evidence was

closed and it was posted for 313 examination on 31/8/05. The

petitioner did not adduce any defence evidence. An application

under Sec.311 Cr.P.C. to examine the defence witnesses was

filed first on 21/11/05. That petition was allowed. But

witnesses were not examined. Later, a second application was

filed again under Sec.311 for permission to examine the

witnesses. That was also allowed; but the witnesses were not

examined. It is, in these circumstances, that on 3/12/07 the

Crl.M.C. No.703 of 2008 -: 2 :-

present application was filed to reopen the defence evidence and

permit the petitioner to examine the same witnesses. By the

impugned order, the learned Magistrate rejected the application.

2. The learned counsel for the petitioner submits that there

were justifiable reasons for not filing the petition earlier and that

the present application is absolutely justified. The learned

Magistrate erred grossly in rejecting the third application filed

under Sec.311 Cr.P.C. to permit the petitioner to examine the

witnesses.

3. The learned counsel for the respondent/complainant

opposes the application vehemently. The learned counsel for

the respondent/complainant submits that the transparent

intention of the petitioner is to further protract the proceedings

which have commenced as early as in 2003. In any view of the

matter, the impugned order, being an interlocutory order, does

not warrant interference by invocation of the jurisdiction under

Sec.482 Cr.P.C. Ample opportunities have already been granted

and it may not be lost sight of that the complainant’s evidence

was closed and the matter was posted for 313 examination to

31/8/05. No further indulgence may be shown. If the petitioner

wants to challenge the impugned order, he may be directed to

challenge the same, if necessary, along with the final orders to

be passed in C.C.No.134/03. In any view of the

Crl.M.C. No.703 of 2008 -: 3 :-

matter, there is no justification in the prayer for invocation of the

jurisdiction under Sec.482 of the Cr.P.C, submits the learned

counsel for the respondent/complainant.

4. I have considered all the relevant inputs. I take note of

the fact that the signature in the cheque is admitted. I take note

of the fact that the notice of demand, though received, had not

evoked any response. I take note of the further fact that the

petitioner is expected to be a responsible person – a Lecturer in

a College. I take note of the further fact that two opportunities

had already been given to reopen the evidence at the defence

stage.

5. I shall carefully avoid any detailed discussions on merits

about the acceptability of the contentions of the petitioner.

Sufficient it to say that the petitioner, if he wants to challenge

the impugned order, must certainly be directed to wait till the

case is disposed of. Along with the final orders if necessary, he

can challenge the impugned order also. The impugned order, by

any stretch of imagination, can only be held to be an

interlocutory order. The law frowns upon attempts to challenge

interlocutory orders during the pendency of the proceedings.

This policy of law is reflected clearly in Sec.397(2) Cr.P.C. which

proscribes challenges against interlocutory orders during the

pendency of the proceedings. I am not persuaded to agree that

Crl.M.C. No.703 of 2008 -: 4 :-

the powers under Sec.482 of the Cr.P.C. can or ought to be

invoked in the facts and circumstances of this case.

6. This Crl.M.C. is, in these circumstances, dismissed. I

may hasten to observe that the dismissal of this petition will not

in any way fetter the rights of the petitioner to raise all

contentions to justify his claim for acquittal before the trial court

and also to raise all contentions including the contentions

against the impugned order, if found necessary, before the

appellate and the revisional courts.

7. The learned counsel for the 1st respondent submits that

there may be a direction for expeditious disposal of the

proceedings which has been pending from 2003. I need only

observe that the learned Magistrate must dispose of the case as

expeditiously as possible – at any rate, within a period of 60 days

from the date on which a copy of this order is placed before the

learned Magistrate.

8. Hand over a copy of this order to the learned counsel for

the 1st respondent.

Sd/-


                                        (R. BASANT, JUDGE)


Nan/

           `//true copy//         P.S. to Judge