IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4102 of 2006()
1. MR.BABU JAYARAJ,
... Petitioner
Vs
1. MR.C.BABU, AGED 48 YEARS,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.GIRI
Dated :26/08/2008
O R D E R
V. GIRI, J.
-------------------------------
CRMC.NO. 4102 of 2006
---------------------------------
Dated this the 26th day of August, 2008
ORDER
The accused in ST.No.133/2006 on the files of the Judicial
First Class Magistrate Court-I, Kozhikode is the petitioner in this
Crl.M.C. Annexure-5 is the complaint filed by the respondent
herein alleging that the petitioner has committed an offence
under section 138 of the Negotiable Instruments Act. The main
contention raised in this Crl.M.C. is to the effect that the court at
Kozhikode lacks territorial jurisdiction to try the complaint. It is
contended that the complainant is a proprietary concern, and the
registered office is at Kollam. The respondent’s business is at
Kollam. A cheque in question was issued towards discharge of a
liability incurred, by way of advertisement charges relating to one
Sree Krishna Homeo House, which is also situated in Kollam.
The cheque was presented for collection in the Punjab and Sind
Bank at Kollam. The only justification given for presenting the
complaint before the court at Kozhikode is that the notice
demanding payment was dispatched from the Head Post Office,
CRMC.4102 /2006 2
Kozhikode and this was done on the premise that the
complainant had a branch at Kozhikode. It is appropriate that
the complaint is tried at Kollam, wherein the court admittedly
had jurisdiction. Accordingly, the Crl.M.C. is allowed. The JFCM
Court -I Kozhikode shall transfer the proceedings in
ST.No.133/2006 to the court of Judicial First Class Magistrate at
Kollam on the petitioner herein producing a copy of the order
before the learned Magistrate. The parties shall appear before
the JFCM Court at Kollam on 24.11.2008. It is made clear that
the accused will be entitled to take up all other contentions which
have been raised in the Cr.M.C. as regards the payment of the
amount stated to be due and consequential discharge of liability
as such. I have not gone into those aspects in this case because
it is unnecessary to do so.
V. GIRI, JUDGE.
pmn/ CRMC.4102 /2006 3