High Court Kerala High Court

David P.M @ Rajan vs State Of Kerala on 30 January, 2010

Kerala High Court
David P.M @ Rajan vs State Of Kerala on 30 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 123 of 2009()


1. DAVID P.M @ RAJAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP BY PUBLIC PROSECUTOR
                       ...       Respondent

2. HYDROSE, S/O.SYED MUTHAMMED

                For Petitioner  :SMT.C.S.SHEEJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :30/01/2010

 O R D E R
                        P. BHAVADASAN, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Tr.P.(Crl). No. 123 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 30th day of January, 2010.

                                  ORDER

This is a petition filed under Section 407 of the

Code of Criminal Procedure seeking to have S.T. 1191 of

2006 pending on the file of the Judicial Magistrate of the

First Class, Kolenchery transferred to the file of the

Judicial Magistrate of the First Class, Adimaly.

2. Petitioner is the accused in S.T.1191 of

2006 before the JFCM, Kolenchery for having committed

offence punishable under Section 138 of the Negotiable

Instruments Act. The second respondent herein is the

complainant. Allegation against the petitioner was that as

part payment of the consideration of sale of a Margin

Free Market, petitioner had issued a cheque for

Rs.4,97,885/- to the second respondent. The cheque on

presentation bounced for want of funds. Suit notice was

Tr.P.(Crl.).123/2009. 2

issued. Since the amount was not paid, prosecution was

launched.

3. It is pointed out by the petitioner that the second

respondent is the first accused in C.C.661 of 2007 pending

before the Judicial Magistrate of the First Class, Adimaly.

That was on the basis of Crime No.165 of 2006 for offence

punishable under Sections 406, 420, 467, 468 and 477A

read with Section 34 of the Indian Penal Code. The crime

was registered on the basis of a private complaint filed by the

petitioner, which was sent for investigation under Section 156

(3) of Cr.P.C.. Annexure A2 is the final report in the said

case.

4. According to the petitioner, the entire dispute

revolves around the purchase of Margin Free Market, which

was owned by the second respondent. Petitioner points out

that the total consideration of the Margin Free Market was

Rs.15,35,000/-. Petitioner had paid advance of

Tr.P.(Crl.).123/2009. 3

Rs.6,54,500/- on 9.1.2006, that is, on the same day on which

the agreement for transfer was executed. For the balance

consideration two cheques, namely, one for Rs.2,00,000/-

dated 14.1.2006 and another for Rs.4,97,885/- dated

31.1.2006 drawn on the Federal Bank, Adimaly were handed

over to the second respondent. In fact the petitioner gave

Rs.2,00,000/- to the second respondent.

5. Petitioner says that it was realised by him while

running the Margin Free Market that there was considerable

deficiency in the stock and there was no explanation.

According to the petitioner, the difference comes to about

Rs.2,75,831/-. That resulted in compromise being entered

into between the petitioner and the second respondent. As

per the settlement, the second respondent agreed to prepare

the stock list and price list. Petitioner claims that he had

given Rs.1,45,000/- to the second respondent on 9.3.2006.

The second respondent had agreed not to encash the

Tr.P.(Crl.).123/2009. 4

cheques. He also agreed not to present the cheque for

Rs.4,97,885/-. When summons was received from the

Magistrate Court, Kolenchery, the petitioner entered

appearance. Later on he obtained bail. The petitioner had

earlier moved Crl.M.C.600 of 2008 before this Court for

quashing Annexure A1 complaint on various grounds. This

Court, by order dated 17.11.2009 dismissed the petition,

which is marked as Annexure A4.

6. According to the petitioner, Annexure A1

complaint is pending before the JFCM, Kolenchery.

Petitioner would say that the claim of the second respondent

with reference to the cheque said to have been drawn by him

depends to a great extent on the result of the other case at

Adimaly. It was pointed out by the petitioner that the

employee of the second respondent had manipulated the

records and falsified the accounts.

Tr.P.(Crl.).123/2009. 5

7. Ultimately, it is contended that both the

proceedings are inter-linked and they may be tried by the

same court. Accordingly, it is prayed that S.T.1191 of 2006

pending before the JFCM, Kolenchery be transferred to

JFCM, Adimaly.

8. Learned counsel appearing for the second

respondent very vehemently opposed the petition. It is

pointed out by him that the prosecution initiated by him under

Section 138 of the NI Act was in 2006. Till date, the

petitioner had done nothing in the matter. There is nothing

common in the two cases. According to him, they are to be

independently tried depending on the evidence adduced in

each case. He therefore opposed the application for

transfer.

9. There is nothing to show that there is any

connection between the two cases. The claim of the

petitioner herein that if C.C.661 of 2008 ends in conviction,

Tr.P.(Crl.).123/2009. 6

that would be a strong defence for him in S.T.1191 of 2006.

There is nothing to show that common issues arise for

consideration. There is also nothing to show that the

decision in one case will have any persuasive effect on the

other case. No grounds necessary to consider transfer is

available in the present case. As rightly pointed out by the

learned counsel for the second respondent, on going through

the records, no similarity is found between the two cases.

Some of the evidence may be common in both the cases.

Therefore, there need not be a joint trial. The evidence to be

adduced in both the cases are entirely different and are not

mutually dependent.

This petition is without merits, and accordingly it is

dismissed.

P. BHAVADASAN,
JUDGE

sb.