High Court Kerala High Court

Gopalakrishnan vs M/S.Ramco Agencies on 18 December, 2006

Kerala High Court
Gopalakrishnan vs M/S.Ramco Agencies on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33648 of 2006(E)


1. GOPALAKRISHNAN, KALAKKATHU HOUSE,
                      ...  Petitioner

                        Vs



1. M/S.RAMCO AGENCIES,
                       ...       Respondent

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/12/2006

 O R D E R
                                R.BASANT, J.

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

                        W.P.C.NO.33648 OF 2006

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

              Dated this the 18th day of December, 2006.


                                  JUDGMENT

The petitioner faces indictment in a prosecution under

Section 138 of the N.I Act. The complainant has filed a proof

affidavit. When the matter came up for hearing, the accused was

present and on behalf of the accused, the junior counsel has

done the cross examination. It is said that the senior counsel

had only wanted the junior counsel to get the matter adjourned

for one day or to take up the matter after lunch for cross

examination. But since that prayer was not granted, the junior

counsel was constrained to put some questions. The senior

counsel obviously feels that the necessary questions have not

been put to the complainant. The petitioner then filed an

application to recall the complainant under Section 311 Cr.P.C.

That petition was dismissed by the learned Magistrate. A copy of

the order is not produced. But however, the order is extracted in

the Writ Petition.

2. The short request of the learned counsel for the

petitioner is that the accused may be given one more opportunity

to cross examine the complainant. The matter is at the stage of

defence evidence.

W.P.C.NO.33648 OF 2006 2

3. I am satisfied, that this Writ Petition can be disposed

of without waiting for issue and return of notice to the

respondent/complainant. The petitioner is obviously asking for

the luxury of a further opportunity to cross examine the

complainant and I am satisfied that on appropriate terms, the

said request can be allowed and quietus can be achieved.

4. This Writ Petition is, in these circumstances, allowed.

It is directed that at the defence stage, the learned Magistrate

shall grant the petitioner/accused an opportunity to further cross

examine the complainant on condition that the petitioner pays an

amount of Rs.250/- (Rupees Two hundred fifty only) as cost to

the complainant. The complainant shall be examined on the next

date of posting if he is available, and if not, on the next date of

posting. The petitioner shall not be entitled to ask for any

further adjournment for such cross examination.

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

for the petitioner, who shall produce the same before the learned

Magistrate

R.BASANT

JUDGE

rtr/

W.P.C.NO.33648 OF 2006 3