IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 457 of 2009()
1. M/S.SREE GOKULAM CHIT AND FINANCE COM.
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.A.SREEKALA
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/01/2009
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 457 of 2009
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of January, 2009
O R D E R
The petitioner is the complainant in a prosecution under
Section 138 of the N.I. Act. The Branch Manager at Tripunithura
at Ernakulam has initiated proceedings on behalf of the
complainant, a private limited company. In the complaint in
paragraph 4, the learned AC.J.M., Ernakulam, before whom the
complaint was filed, is shown to have jurisdiction as follows:
“4. The cheque issued by the accused was
dishonoured due to insufficiency of funds in her
bank account. The accused has not paid the
amount as per the above cheque so far, in spite of
the notice issued to her. The cheque was
presented for collection by the complainant
through the Vijaya Bank, Thripunithura branch
which is within the jurisdiction of this Hon’ble
Court and the cause of action has arisen within the
jurisdiction of this Hon’ble Court.”
(emphasis supplied)
Crl.M.C.No. 457 of 2009
2An affidavit was filed along with the complaint under Section 145 of
the N.I. Act asserting that the court has jurisdiction to try the offence.
The accused resides outside the the jurisdiction of the court and for
that reason obviously, the matter was posted for enquiry under Section
202 Cr.P.C. as per the amended Section 202 Cr.P.C.
2. At that stage the complainant appears to have alertly noted
that in view of the decision in Santhoshkumar v. Mohanan (2008
(3) KLT 461) further elucidation is necessary to explain jurisdiction
and a further affidavit was filed, wherein it was specifically asserted
that the transaction with the accused was at the Tripunithura branch of
the complainant situated within the jurisdiction of the ACJM. The
learned ACJM by the impugned order held that the court has no
jurisdiction in the light of the decision in Santhoshkumar (supra) and
directed that the complaint be returned for re-presentation before
proper court.
3. The learned counsel for the petitioner submits that the course
adopted by the learned Magistrate is unjustified. Enquiry under section
202 Cr.P.C. had to be conducted mandatorily in view of the
Crl.M.C.No. 457 of 2009
3
amendment. In such enquiry the complainant had explained by
additional affidavit filed how the learned ACJM has jurisdiction to try
the case. It is not as though there were no averments earlier in the
complaint and in the affidavit, it was specifically averred that the court
has jurisdiction. But in the light of the decision referred above, which
clarifies the position, the complainant become obliged to make further
affidavit and stated before the court that the court is competent to
entertain jurisdiction.
4. It is specifically asserted at the Bar that the complainant has
no branch at Vaikom and the transaction between the parties was at
Tripunithra branch of the complainant company. The cheque was
drawn and issued to the Tripunithura branch and therefore the court
having jurisdiction over the Tripunithura branch does certainly have
jurisdiction, it is asserted.
5. The learned Magistrate appears to have taken a view against
the petitioner for the sole reason that it is only in the additional
affidavit that the details of the transactions are narrated. That, I am
afraid, is not a sufficient reason to justify return of the complaint. The
Crl.M.C.No. 457 of 2009
4
averments in the additional affidavit clearly explains the further or
additional basis on which it was asserted in paragraph 4 of the
complaint that the learned ACJM has jurisdiction to deal with the
matter. I am, in these circumstances, satisfied that the impugned order
is not justified and the same does warrant interference invoking the
extra ordinary inherent jurisdiction under Section 482 Cr.P.C.
6. In the result:
a) This Crl.M.C. is allowed.
b) The impugned order is set aside.
c) The learned Magistrate is directed to consider the matter
afresh and pass appropriate orders under Section 203/204 Cr.P.C.
d) The petitioner shall re-present the complaint before the ACJM
forthwith – on or before 16.2.2009. The Registry shall forthwith return
the original complaint and the affidavits to the petitioner for re-
presentation before the Magistrate.
(R. BASANT)
Judge
tm
Crl.M.C.No. 457 of 2009
5