High Court Kerala High Court

A.Gladston vs M/S.Sakthi Finance Ltd on 26 June, 2008

Kerala High Court
A.Gladston vs M/S.Sakthi Finance Ltd on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 104 of 2006()


1. A.GLADSTON, S/O.ABRAHAM,
                      ...  Petitioner
2. SURENDRAN, S/O.NARAYANADAS,

                        Vs



1. M/S.SAKTHI FINANCE LTD.,
                       ...       Respondent

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  :SRI.P.SANTHALINGAM (SR.)

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :26/06/2008

 O R D E R
             JUSTICE T.K.CHANDRASEKHARA DAS
           (RETD. JUDGE, HIGH COURT OF KERALA)
                                AND
                   SRI.K.J.THOMAS STANLEY
                   (RETD. DISTRICT JUDGE)
    ===================================
                      R.F.A.No.104 of 2006
    ===================================
              Dated this the 26th day of June, 2008


                              AWARD


     Both parties and their counsel are present. They stated

that they have settled the matter. In the light of the settlement,

it was agreed that in full satisfaction of the claims of the plaintiff

in the court below, an amount of Rs.85,000/- agreed to be paid to

the plaintiff by the defendant.      Parties have also stated that

Rs.20,000/- has already been paid to the plaintiff and balance of

Rs.65,000/- is being paid today and it has been paid before us

and received by S.Krishna Pillai, Branch Manager, Sakthi

Finance Ltd., Thiruvananthapuram.           In view of this, the

respondent's claim has been fully satisfied and the matter has

been closed.    The court fee paid by the appellant shall be

refunded.


                            T.K.CHANDRASEKHARA DAS
                      (RETD. JUDGE, HIGH COURT OF KERALA)




                                 K.J.THOMAS STANLEY
                               (RETD. DISTRICT JUDGE)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Tr.P(Crl.).No. 35 of 2007()


#1. K.R.VENUGOPAL @ VENUNADHA PILLAI,
                      ...  Petitioner

                        Vs



$1. MANUKUMAR S.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

!                For Petitioner  :SRI.V.PHILIP MATHEW

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice R.BASANT

% Dated :26/06/2008

: O R D E R

R. BASANT, J.

———————————————–

Tr.P(Crl) No. 35 OF 2007

———————————————–
Dated this the 26th day of June, 2008

O R D E R

This petition is to transfer a case pending before the JFCM-

II, Thodupuzha to any other court outside Idukki district.

2. What is the reason? The petitioner is the accused in a

prosecution under Section 138 of the NI Act. The 1st respondent

herein is the complainant in that case. The 1st respondent is an

advocate practising in the courts at Thodupuzha. As the

complainant is an advocate practising there, petitioner apprehends

that he may not get a fair trial at such a centre.

3. The 1st respondent who has entered appearance fairly

submits that if the petitioner has any such an apprehension, he

has no objection to transfer the case to any other court where he

is not practising. Learned counsel for the petitioner submits that

the case may be directed to be transferred to any other court

outside the district. Learned counsel for the 1st respondent prays

that the case may be transferred to the court at Adimali which is

one of the nearest courts where the petitioner is an accused in a

police charge case under Sections 403 and 406 IPC. The interest

Tr.P(Crl). No. 35 OF 2007
2

of the petitioner will not suffer in any manner if the case is

transferred to that court, it is submitted.

4. Learned counsel for the petitioner submits that the case

may be transferred to the court at Muvattupuzha which is nearer to

the court at Thodupuzha. The fact that the petitioner’s (another)

case is pending at Adimali is not disputed. Considering all the

relevant facts, the request of the petitioner to direct transfer can be

accepted and at the same time the request of the 1st respondent

that the case may be transferred to Adimali court can also be

accommodated.

5. In the result:

i) This petition is allowed.

ii) ST No.161/2006 pending before the JFCM-II,

Thodupuzha shall be transferred to the JFCM Court,

Adimali. Parties shall appear before the Court at

Adimali on 28.07.08, without waiting for any further

directions from that Court.

iii) The JFCM-II, Thodupuzha shall forthwith transfer

the records to the JFCM Court, Adimali and such

records shall be made available on or before 28.07.08.

JFCM Court, Adimali shall proceed to dispose of the

Tr.P(Crl). No. 35 OF 2007
3

case as expeditiously as possible, at any rate within a

period of three months from the date on which the

parties appear before the learned Magistrate, i.e., on

28.07.08.

R. BASANT, JUDGE
ttb

Tr.P(Crl). No. 35 OF 2007
4

Tr.P(Crl). No. 35 OF 2007
5