High Court Kerala High Court

M.P.Abdul Razak vs M/S.Southern India Trading … on 14 December, 2006

Kerala High Court
M.P.Abdul Razak vs M/S.Southern India Trading … on 14 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13103 of 2006(I)


1. M.P.ABDUL RAZAK,(RAZAK FROOQUE),
                      ...  Petitioner

                        Vs



1. M/S.SOUTHERN INDIA TRADING CORPORATION
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :SRI.K.P.DANDAPANI

The Hon'ble MR. Justice R.BASANT

 Dated :14/12/2006

 O R D E R
                               R.BASANT, J.

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

                      W.P.C.NO.13103 OF 2006

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

             Dated this the 14th day of December, 2006.


                                JUDGMENT

The petitioner has come to this Court with this Writ Petition

under Article 226 of the Constitution of India to quash the

criminal prosecution initiated against him before the 38th

Metropolitan Magistrate Court at Ballard Pier, Mumbai. The 1st

respondent is the complainant. The allegations raised is that the

petitioner is guilty of the offence punishable under Sections 120

B and 420 I.P.C.

2. The learned counsel for the respondent has raised an

objection that this Court lacks jurisdiction to quash the

proceedings pending before the Magistrate Court at Mumbai in

the light of the decision in Musaraf Hossain Khan v.

Bhagheeratha Engg. Ltd. [2006 (2) KLT 525 (SC)]. He

particularly relies on the following passage in para.28, which

clearly lays down that ordinarily only such High Court, within

whose jurisdiction the subordinate court which passed the order

is situated, alone would have jurisdiction to entertain the

application.

W.P.C.NO.13103 OF 2006 2

“We have referred to the scope of jurisdiction

under Arts.226 and 227 of the Constitution only to

highlight that the High Courts should not ordinarily

interfere with an order taking cognizance passed by a

competent court of law except in a proper case.

Furthermore only such High Court within whose

jurisdiction the order of subordinate court has been

passed, would have the jurisdiction to entertain an

application under Art.227 of the Constitution of India

unless it is established that the earlier cause of action

arose within the jurisdiction thereof.”

3. I find no circumstances available in this case, which

would justify this Court invoking the powers under Article

226/227 of the Constitution or Section 482 Cr.P.C to interfere

with the order passed by the Magistrate at Mumbai to take

cognizance of the offence allegedly committed by the petitioner.

The mere facts that the alleged goods were supplied within the

jurisdiction of this Court or that the amount allegedly due was

demanded within this State are not sufficient to justify the

invocation of the powers under Article 226/227 of the

Constitution by this Court in respect of the cognizance taken by

the court at Mumbai.

4. This Writ Petition is, in these circumstances,

dismissed.

R.BASANT

JUDGE

rtr/