IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 277 of 2004()
1. JOY S/O. JOSEPH, VANIYAPURAYIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESNTED BY THE
... Respondent
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :18/08/2010
O R D E R
"CR"
P.S.GOPINATHAN, J.
= = = = = = = = = = = =
Crl.R.P.No.277 of 2004.
= = = = = = = = = = = =
Dated this the 18th day of August, 2010.
O R D E R
The complainant in CMP.No.1716/2003 on the file of
the Judicial Magistrate of the First Class, Pala is the
revision petitioner. He preferred the complaint against the
second respondent for prosecuting him under Section 138
of the Negotiable Instruments Act. The learned Magistrate
by the impugned order dated 22.10.2003 dismissed the
complaint with the following observations:
“No witness examined to prove that the
transaction took place at Pala, so as to have
jurisdiction for this court. Both complainant
and accused are residing within the
jurisdiction of Erattupetta court. The cheque
in question was drawn at Poonjar Federal
Bank and was sent for collection through Co-
operative Bank, Poonjar. Both these banks
are also within the jurisdiction of Erattupetta
Court.”
Assailing the legality, correctness and propriety of the
above order, this revision petition was filed.
Crl.R.P.No.277 of 2004.
-: 2 :-
2. The learned counsel for the revision petitioner took
me through the averments in the complaint and the affidavit
accompanying the complaint. Going by the averments in the
complaint as well as in the affidavit filed in support of the
complaint, I am convinced that there is specific mention that
the transaction in dispute occurred at Milk Bar Hotel at Pala,
which is within the territorial jurisdiction of the trial court.
3. In the above circumstance, I find that the transaction
has taken place within the territorial jurisdiction of the
Magistrate, before whom the complaint was filed. When the
pleadings in the complaint and the averments in the affidavit in
support of the complaint specifically aver that the transaction
in dispute occurred within the jurisdiction of the court before
whom the complaint was filed, the trial court should have given
reliance to such averments and should have taken cognizance.
It should not have insisted the complainant to examine witness
and give further proof in respect of the place where the cause
of action arose, regarding which there is specific pleading in
the complaint and averments in the affidavit. In the light of the
Crl.R.P.No.277 of 2004.
-: 3 :-
pleadings in the complaint and averments in the affidavit,
dismissing the complaint at the pre-cognizance stage, stating
that no witness was examined to prove that the transaction
occurred within the jurisdiction of the court is a hyper
technical approach resulting denial of justice. The learned
Magistrate should have given due reliance to the pleadings in
the complaint and the averments in the affidavit and shall have
taken cognizance. Contrary order is illegal and unsustainable.
Therefore, the order impugned is set aside and the matter is
remitted back to the trial court, which shall dispose the
complaint in accordance with law. The revision petitioner shall
appear before the trial court on 13.9.2010.
P.S.GOPINATHAN,
(Judge)
Kvs/-