High Court Kerala High Court

Malabar Chit Funds (Pvt) Ltd vs The State Of Kerala on 19 February, 2007

Kerala High Court
Malabar Chit Funds (Pvt) Ltd vs The State Of Kerala on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr P(Crl) No. 3 of 2007()


1. MALABAR CHIT FUNDS (PVT) LTD.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. STANLY K.C.,

                For Petitioner  :SRI.A.AHZAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/02/2007

 O R D E R
                                   R. BASANT, J.

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

                            T.P.(Crl.).No.  3 of   2007

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

                 Dated this the 19th   day of   February, 2007


                                       O R D E R

This petition is filed by the petitioner, who is the complainant

in a prosecution under Section 138 of the N.I. Act., for transfer of

C.C.No. 133 of 2003 pending before the Judicial First Class

Magistrate, Pala to any court at Calicut. Proceedings under Section

138 of the N.I. Act were initiated at Pala. The petitioner now wants

the case to be transferred to any court at Calicut. The same is

convenient to both parties, as the petitioner has his office at Calicut

and the second respondent has his place of residence at Calicut. In

these circumstances it is submitted that the transfer of the case to

Courts at Calicut would advance the interests of both parties.

2. The respondent has been served. There is no appearance for

the second respondent. I must, in these circumstances, assume that

the second respondent/accused has no objection against the proposed

transfer and the transfer shall catter to the interests of convenience to

both parties.

Crl.M.C.No. 3 of 2007 2

3. This transfer petition is, in these circumstances, allowed.

C.C.No. 133 of 2003 pending before the Court of Judicial First Class

Magistrate -I, Pala is transferred to the Court of Judicial First Class

Magistrate -I, Calicut. The parties shall appear before that Court on

26.3.2007. The learned Judicial First Class Magistrate – I, Pala shall

forthwith forward the records to the Judicial First Class Magistrate -I,

Calicut and shall direct the parties to appear before that Court on

26.3.2007.

(R. BASANT)

Judge

tm