High Court Kerala High Court

Abdhul Rahiman.M.A vs State on 30 March, 2007

Kerala High Court
Abdhul Rahiman.M.A vs State on 30 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1054 of 2007()


1. ABDHUL RAHIMAN.M.A.,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY PUBLIC PROSECUTOR,
                       ...       Respondent

2. THE KASARGOD PRIMARY CO-OPERATIVE

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/03/2007

 O R D E R
                                    R.BASANT, J

                          ------------------------------------

                Crl.M.C.Nos.1054, 1059 & 1060 of 2007

                         -------------------------------------

                    Dated this the 30th day of March, 2007


                                       ORDER

The common petitioner faces indictment in three separate

prosecutions, all under Section 138 of the Negotiable Instruments Act.

Trial has already commenced. The proceedings are at the defence

stage now, it is submitted. The short grievance raised by the

petitioner is that the identical request made by the petitioner in all the

three cases for an opportunity to cross examine the Secretary of the

complainant/PW1 was unjustly turned down by the learned

Magistrate. The petitioner, in these circumstances, prays that

opportunity may be granted to the petitioner to recall PW1 and cross

examine PW1. PW1 is very much available and is even now working

as Secretary of the complainant/bank, it is submitted.

2. The learned Magistrate took note of the fact that many

adjournments were made for cross examination of PW1 and the

petitioner, who has not availed of these opportunities, is not entitled

for the luxury of any such further opportunity.

3. The learned counsel for the petitioner submits that a

lenient view must have been taken by the learned Magistrate. It is

true that opportunities were granted for cross examination and the

petitioner had not cross examined PW1, but that was done bona fide

Crl.M.C.Nos.1054, 1059 & 1060 of 2007 2

under the impression/belief that the dispute will be settled and

withdrawal or composition can be effected. In as much as it had

become impossible to settle the matter, an indulgent further

opportunity must have been granted and may be granted by this

Court, it is submitted.

4. The reasons urged by the counsel for the petitioner may

not be too convincing, but I do note that PW1 has not been cross

examined at all. The petitioner wants to cross examine PW1 and the

sense of justice of this Court will be hurt, if the petitioner were denied

an opportunity to cross examine PW1, whatever be the reasons for

which he had omitted/failed to cross examine PW1 earlier. This, I am

satisfied, is a fit case, where subject to appropriate conditions, the

petitioner can be granted an opportunity to cross examine PW1. In

coming to this conclusion, the submission of the learned counsel for

the petitioner that PW1 is available even now in the locality and that

he is representing the complainant in the proceedings and continuing

to work as Secretary, does influence me considerably.

5. These Crl.M.Cs are, in these circumstances, allowed. The

petitioner shall be granted an opportunity to cross examine PW1, but

subject to the condition that he shall deposit cost of Rs.500/- (Rupees

Five hundred only) in each of these three cases before the learned

Magistrate before the next date of posting.

Crl.M.C.Nos.1054, 1059 & 1060 of 2007 3

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

the petitioner.

(R.BASANT, JUDGE)

rtr/-