High Court Kerala High Court

L.Kumaran vs M/S.Sree Gokulam Chit And Finance … on 8 June, 2007

Kerala High Court
L.Kumaran vs M/S.Sree Gokulam Chit And Finance … on 8 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(Crl) No. 47 of 2007()


1. L.KUMARAN, S/O. LAKSHMANA MOOTHAN,
                      ...  Petitioner

                        Vs



1. M/S.SREE GOKULAM CHIT AND FINANCE CO.,
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice R.BASANT

 Dated :08/06/2007

 O R D E R






                              R. BASANT, J.

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

                       T.P.(Cr.) NO.47  of  2007

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

                Dated this the  8th day of June, 2007



                                  ORDER

The petitioner is an accused in five prosecutions – all

under Sec.138 of the Negotiable Instruments Act and all

initiated by the same respondent/complainant herein.

According to the petitioner, he had joined a chitty at Palakkad

and had issued cheques also at Palakkad. All the relevant

transactions took place at Palakkad. But the complainant had

chosen to present the cheques for encashment at Thrissur. In

these circumstances, it is prayed that all the cases may be

transferred to the court at Palakkad.

2. The respondent has entered appearance through

counsel. He has raised no objection. I am, in these

circumstances, satisfied that the prayer for transfer can be

T.P.(Cr.) NO.47 of 2007 -: 2 :-

allowed.

3. In the result:

(a) This petition is allowed as agreed.

(b) S.T.Nos.1656, 1657, 1658, 1659 and 1660 of 2006 – all

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

Thrissur, are transferred to the Court of the Judicial Magistrate

of the First Class, Palakkad. The learned Judicial Magistrate of

the First Class-III, Thrissur, shall forthwith transmit the records

to the Court of the Judicial Magistrate of the First Class,

Palakkad.

(c) The parties shall appear before Court of the Judicial

Magistrate of the First Class, Palakkad, on 2/7/07 without

waiting for any further direction.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge