High Court Kerala High Court

Johny M.Varrikkat vs State Of Kerala on 25 June, 2008

Kerala High Court
Johny M.Varrikkat vs State Of Kerala on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 266 of 2006()


1. JOHNY M.VARRIKKAT, S/O. MANI, VARRIKKAT,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.NIRMAL KUMAR

                For Respondent  :SRI.B.RAMAN PILLAI

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :25/06/2008

 O R D E R
                        M.C.HARI RANI, J.
        -----------------------------------------------------
                 CRL.M.C.No.266 OF 2006
           -----------------------------------------------------
           DATED THIS THE 25th DAY OF JUNE, 2008

                             O R D E R

The petitioner herein is the accused in C.C.No.31/05 on the

file of Additional Chief Judicial Magistrate Court (Economic

Offences), Ernakulam. The 2nd respondent herein is the

complainant before the concerned court and the offence alleged

against the petitioner is under Section 138 of Negotiable

Instruments Act. The prayer in this petition is to quash Annexure

A1, the order dated 9.1.2006 in Crl.M.P.No.4041/05 in

C.C.No.31/05 whereby a conditional order has been passed by

the learned Addl.C.J.M.(E.O.), Ernakulam and a chance was given

to the accused to cross examine the complainant on payment of

cost of Rs.10,000/- to the complainant, on his appearance.

2. Heard the learned counsel appearing for the petitioner

and the 2nd respondent. It is submitted by the learned counsel

for the petitioner that the amount of cost ordered by the lower

court is exorbitant and it may be reduced to Rs.2,000/-. This is

opposed by the learned counsel appearing for the first respondent

CRL.M.C.No.266/06 -2-

and submitted that this order has been passed in the year 2006 and

two years time is already elapsed and it can be reduced to Rs.8,000/-.

Considering the lapse of time and the circumstances of this case, I am

convinced that the cost amount can be reduced to Rs.7,500/- and with

that direction this petition can be disposed of.

Hence, this petition is allowed in part and the amount of cost

ordered by the Addl.C.J.M.(E.O.), Ernakulam in Crl.M.P.No.4041/05, as

per order dated 9.1.2006 is reduced to Rs.7,500/-. The accused is

directed to pay the cost of Rs.7,500/- to the complainant before

7.7.2008. On payment of cost, both parties are directed to appear

before the Additional Chief Judicial Magistrate’s Court (Economic

Offences), Ernakulam on 07.07.2008. On such appearance, the

learned Magistrate is directed to dispose of the case in accordance with

law within three months from 07.07.2008.

M.C.HARI RANI, JUDGE.

dsn