High Court Kerala High Court

M/S. Gaya Pharmaceuticals vs Lyka Exports Ltd on 1 February, 2007

Kerala High Court
M/S. Gaya Pharmaceuticals vs Lyka Exports Ltd on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8790 of 2005(U)


1. M/S. GAYA PHARMACEUTICALS,
                      ...  Petitioner
2. MR.MANOJ BAKER FENN,

                        Vs



1. LYKA EXPORTS LTD.,
                       ...       Respondent

2. STATE OF MAHARASHTRA,

3. STATE OF KERALA,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/02/2007

 O R D E R
                                R.BASANT, J

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

                         W.P.C.No.8790  of 2005

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

               Dated this the 1st day of February  2007




                                JUDGMENT

The petitioners are the accused in a prosecution under

Section 138 of the Negotiable Instruments Act and that

prosecution is pending before the Metropolitan Magistrate

Court-12, Bandra, Mumbai, Maharashtra. Cognizance has been

taken by the learned Magistrate. Processes have been issued

against the petitioners.

2. That court functions within the jurisdiction of the

High Court of Maharashtra. The petitioners have come to this

court with the prayer that the proceedings initiated against him

before that court may be quashed invoking the powers under

Article 226 of the Constitution.

3. What is the ground? The short contention raised is

that prosecution in respect of four cheques cannot be the subject

matter of one prosecution as the same violates the mandate of

Section 219 Cr.P.C. This, in short, is the contention raised.

4. That alleged irregularity committed by a court in

Mumbai cannot, obviously, confer jurisdiction of this court to

W.P.C.No.8790/05 2

invoke the powers under Article 226 of the Constitution. There

is no dispute that powers under Section 227 of the Constitution

or Section 482 Cr.P.C cannot be invoked but the learned counsel

contends that in as much as the petitioners have come before

this court by calling his petition as one under Article 226 of the

Constitution, such jurisdiction would be available.

5. I am unable to agree. At the first instance, I must

note that though the petition has come with the label ‘petition

under Article 226 of the Constitution’, it is virtually and truly a

petition under Article 227 of the Constitution/Section 482

Cr.P.C. Cognizance has already been taken by the learned

Magistrate. In these circumstances, the decision in Musaraf

Hussain v. Bhageeratha Engg.Ltd. [2006(2)KLT 525 SC] becomes

relevant. Powers under Article 227 and Section 482 Cr.P.C are

not available to this court. Merely because the petitioners have

chosen to seek the relief under Article 226 of the Constitution,

this court cannot assume jurisdiction.

6. Moreover, even if that court were within the

territorial jurisdiction of this court, I find no reason whatsoever

to invoke the powers under Article 226, 227 or Section 482

Cr.P.C.

W.P.C.No.8790/05 3

7. At worst if the objections were found to be

sustainable, the court will have to register two separate cases to

satisfy the objection raised. Merely because such an alleged

irregularity has been committed by the court, I find no reason to

invoke the powers under any of the above three provisions.

8. There cannot possibly be a contention that the court

at Maharashtra has no territorial jurisdiction to entertain the

complaint. The decision in K.Bhaskaran v. Sankaran Vaidhyan

Balan [2006(1) KLT 552] makes the position crystal clear. The

courts within the jurisdiction of which any of the five events

which, according to the above decision constitute a punishable

offence, occur can entertain territorial jurisdiction. The

contention that the courts at Maharashtra do not have

jurisdiction cannot also, in these circumstances, succeed.

9. In the result, this writ petition is dismissed.

(R.BASANT, JUDGE)

jsr

W.P.C.No.8790/05 4

W.P.C.No.8790/05 5

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006