High Court Kerala High Court

K.K.Mary vs K.Mohanan on 19 January, 2007

Kerala High Court
K.K.Mary vs K.Mohanan on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 160 of 2007()


1. K.K.MARY, W/O.K.P.RAMAN,
                      ...  Petitioner

                        Vs



1. K.MOHANAN, S/O.KUNHUKUNHU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/01/2007

 O R D E R
                                    R.BASANT, J

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

                            Crl.M.C.NO.160 Of 2007

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

                   Dated this the  19th day of January, 2007


                                        ORDER

The petitioner is the defacto complainant in a prosecution for

the offences committed under Section 468 and 471 I.P.C. That case is

pending before the learned Judicial Magistrate of the First Class-II,

Sulthanbathery. The alleged forgery is committed in respect of a

cheque leaf. This case was earlier pending before the learned Judicial

Magistrate of the First Class-I, Sulthanbatheri. But for administrative

reasons it was made over to the court before which it is now pending.

2. In respect of the allegedly forged cheque, there was a

prosecution initiated under Section 138 of the N.I Act. That case was

pending before the Judicial Magistrate of the First Class-I,

Sulthanbatheri. It is submitted that conscious of the pendency of this

case, trial in the other case, ie. the 138 prosecution proceeded. It

ended in conviction. An appeal was taken and the appeal was

dismissed by the appellate court. A revision petition is now pending.

The revision has already been admitted as Crl.R.P.3212 of 2006. An

order of suspension of sentence has also been passed.

3. The prosecution under Sections 468 and 471 I.P.C in

which the petitioner is the defacto complainant is now coming up for

trial before the learned Magistrate. The Prosecutor filed an

Crl.M.C.NO.160 Of 2007 2

application for stay of proceedings. The learned Magistrate by the

impugned order, a copy of which is produced as Annexure-5, turned

down the prayer for stay and directed that the trial must proceed.

4. The petitioner claims to be aggrieved by the impugned

order. She has come to this Court with this petition under Section

482 Cr.P.C. It is prayed that the proceedings in this prosecution,

ie.C.C.52 of 2005 may be stayed.

5. I have no hesitation to agree with the learned counsel for

the petitioner that the nature of allegations in the two prosecutions

being in the nature of allegation and counter allegation must have

ideally been disposed of together by the learned Magistrate. It is trite

that when an allegation and counter allegation are raised in two

different complaints, the same judicial mind must be applied to the

facts and such judicial mind must take decision in each case

uninfluenced by the evidence in the other case. The position is well

settled and it is reiterated in Sudhir v. State of Madhya Pradesh

[A.I.R. (2001) S.C 826]. There can be no doubt on that proposition at

all. That principle has arisen not from any specific statutory

provision, but on the principles of justice which insist and mandate

that the same judicial mind must consider the materials in both cases

obviously in the interests of avoiding conflicting decisions. Let the

ideal remain as it is. In this case, the ideal course was not followed.

The learned Magistrate though apprised of the pendency of both

Crl.M.C.NO.160 Of 2007 3

cases, did not choose to insist that both cases must be tried together

and disposed of simultaneously. The complainant and the accused,

though the matter was brought to the notice of the learned

Magistrate, did not come to this Court complaining about the course

adopted by the learned Magistrate of proceeding with the prosecution

under Section 138 of the N.I Act alone. The prosecution under

Section 138 of the N.I Act was disposed of by the learned Magistrate

holding the petitioner guilty of the offence under Section 138 of the

N.I Act. In the appeal and the revision, the petitioner has raised a

contention that the procedure adopted by the learned Magistrate is

incorrect.

6. Be that as it may, the present prayer to stay the

proceedings in the prosecution under Section 468 and 471 I.P.C does

not appear to be justified in any view of the matter. The ideal course

has not been followed. The parties did not at the appropriate time

bring the fact to the notice of this Court. They appear to have

acquiesced to the non ideal course followed by the learned Magistrate

in disposing of the prosecution under Section 138 of the N.I Act alone.

It is difficult now to set the clock back. Even if trial were held

simultaneously in both cases, the learned Magistrate is obliged under

law, not to import the information/material in one case to the other.

The law is trite that the evidence will have to be considered in water

Crl.M.C.NO.160 Of 2007 4

tight compartments in the 2 cases. Evidence in one case cannot be

imported to the other case merely because the cases are in the nature

of a case and counter case. I have already noted that the insistence

that such case and counter case must be tried together is not an

insistence of the statutory law. It is only an insistence of precedential

declarations in the interests of justice.

7. In the present situation, I am of opinion that the only

direction that can be made is to expeditiously dispose of the present

prosecution so that, if necessary, the challenge if any against that can

also be considered along with challenge which is now pending before

this Court in revision. I am unable to invent or prescribe any

different or better course at the moment. Waiting for the disposal of

the pending revision is not in any way going to be helpful. The

petitioner will have to blame herself for not having brought to the

notice of this Court the incorrect procedure followed by the learned

Magistrate of taking up the 138 prosecution before this prosecution

was also taken up. In any view of the matter, I am satisfied that

invoking the extra ordinary inherent jurisdiction available to this

Court under Section 482 Cr.P.C, no interference with the impugned

order is necessary. The learned Magistrate must proceed to dispose

of the present prosecution under Section 468 & 471 I.P.C as

expeditiously as possible uninfluenced, at any rate, by any of the

findings recorded by the trial court or the appellate court in the

Crl.M.C.NO.160 Of 2007 5

prosecution under Section 138 of the N.I Act. With the above

observations, this Crl.M.C is, dismissed. Communicate the order to

the learned Magistrate forthwith. I make it clear that I have not

intended in any way to fetter the right of the petitioner to raise all

pleas which are available to him in the revision which is already

pending before this Court.

(R.BASANT, JUDGE)

rtr/-