High Court Kerala High Court

Dr.Mohammed Iqbal vs M/S.Carbon Dioxide Ltd. on 24 March, 2008

Kerala High Court
Dr.Mohammed Iqbal vs M/S.Carbon Dioxide Ltd. on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1073 of 2008()


1. DR.MOHAMMED IQBAL, NAJATH HOSPITAL,
                      ...  Petitioner

                        Vs



1. M/S.CARBON DIOXIDE LTD., 11/531,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SMT.MEREENA JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/03/2008

 O R D E R
                      V. RAMKUMAR, J.
                 = = = = = = = = = = = = =
                   Crl.M.C.No.1073 of 2008
                = = = = = = = = = = = = = =
           Dated this the 24th day of March, 2008

                            ORDER

The petitioner, who is a medical practitioner and who is

the accused in C.C.No.617/2008 on the file of the J.F.C.M-1,

Aluva in a prosecution under Section 138 of the Negotiable

Instruments Act, 1881, involving a cheque for Rs.2,18,000/-,

challenges Annexure A2 order dated 22.12.07 by which the

learned Magistrate was indulgent enough to permit the

petitioner to cross-examine the complainant on another day on

payment of a sum of Rs.1,000/- as cost. After the complainant

was examined in chief, the petitioner’s counsel had sought an

adjournment for cross-examination to another date. That

request was allowed as per the impugned order. I see no ground

to interfere with the discretion exercised by the learned

Magistrate. The petitioner is, however, given two weeks’ time

from today to deposit the cost, in which event he shall be given

an opportunity to cross-examine the complainant.

This Crl.M.C is disposed of as above.

V. RAMKUMAR, JUDGE

sj