High Court Kerala High Court

Idiculla Varghese vs Shibu P.Mathew on 29 May, 2007

Kerala High Court
Idiculla Varghese vs Shibu P.Mathew on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1296 of 2007()


1. IDICULLA VARGHESE,
                      ...  Petitioner

                        Vs



1. SHIBU P.MATHEW,THATTIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/05/2007

 O R D E R
                               R.BASANT, J.

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

                         Crl.M.C.No. 1296 of 2007

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

                  Dated this the 29th day of May 2007




                                   O R D E R

The petitioner faces indictment in a prosecution under

Section 138 of the Negotiable Instruments Act. He has not

entered appearance before the learned Magistrate. It is

submitted that he is permanently residing at Saudi Arabia and is

working there. A warrant of arrest issued by the learned

Magistrate is chasing him. The petitioner, in these

circumstances, has come to this court with a prayer that the

proceedings against him may be quashed.

2. What are the reasons? Two reasons are urged by the

learned counsel for the petitioner. That the cheque is drawn on

a cheque leaf issued to the petitioner by his bank is not disputed.

There is no specific contention raised that the signature in the

cheque is not that of the petitioner. The petitioner contends that

the prosecution is liable to be quashed for two reasons. Firstly,

it is contended that the cheque was not issued but was thieved

from the possession of the petitioner by the complainant when

Crl.M.C.No.1296/07 2

both of them were working at Saudi Arabia. That is a contention

on which this court cannot hazard an opinion on the basis of the

materials presently available and at this stage. That contention

will have to be established in the course of the trial.

3. Secondly and alternatively a contention is raised that

though the notice is shown addressed to the petitioner’s address

at Saudi Arabia, the acknowledgment produced will show that it

was issued to the Indian residential address of the accused. The

petitioner does not admit that that is his residential address. He

submits that it is the address of his father’s family residence

where his father occasionally goes. Be that as it may, that letter

is seen received by someone. It is for the petitioner to raise his

contention in the course of the trial that the notice of demand

had not been served on the petitioner and that it was not

correctly addressed to him. That contention again is one which

will have to be raised in the course of the trial and substantiated.

At this point of time, it may not be possible for this court to grant

any relief on the basis of the assertion that the said address is

not that of the petitioner.

Crl.M.C.No.1296/07 3

4. This Criminal Miscellaneous Case does, in these

circumstances, fails. The same is dismissed with the observation

that the petitioner shall be at liberty to raise all necessary and

relevant contentions before the learned Magistrate in the course

of the trial.

5. Finally, the learned counsel for the petitioner submits

that the petitioner wants to appear before the learned

Magistrate and seek bail. But he apprehends that his application

for bail may not be considered by the learned Magistrate on

merits, expeditiously and in accordance with law. He, therefore,

prays that the directions under Section 482 Cr.P.C. may be

issued to the learned Magistrate to release the petitioner on bail

when he appears and applies for bail.

6. It is for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate, the

circumstances under which he could not earlier appear before

the learned Magistrate. I find absolutely no reason to assume

that the learned Magistrate would not consider the application

for bail to be filed by the petitioner on merits, in accordance with

law and expeditiously. Every court must do the same. No special

Crl.M.C.No.1296/07 4

or specific directions appear to be necessary. Sufficient general

directions have been issued in Alice George vs.Deputy

Superintendent of Police [2003(1)KLT 339].

7. In the result, this Criminal Miscellaneous Case is

dismissed but with the specific observation that if the petitioner

surrenders before the learned Magistrate and applies for bail,

after giving sufficient prior notice to the Prosecutor in charge of

the case, the learned Magistrate must proceed to pass

appropriate orders on merits, in accordance with law and

expeditiously – on the date of surrender itself.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.1296/07 5

Crl.M.C.No.1296/07 6

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007