High Court Kerala High Court

Muraleedharan Pillai vs State Of Kerala Represented By The on 20 August, 2008

Kerala High Court
Muraleedharan Pillai vs State Of Kerala Represented By The on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 46 of 2007()


1. MURALEEDHARAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. P.SATHISH KUMAR, ADVOACTE, SATHISH

                For Petitioner  :SMT.MEREENA JOSEPH

                For Respondent  :SRI.R.ARUN RAJ

The Hon'ble MR. Justice R.BASANT

 Dated :20/08/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                       Tr.P.Crl.No.46 of 2007
                    ----------------------------------------
              Dated this the 20th day of August 2008

                               O R D E R

C.C.Nos.395/2007 & 1790/2006, both pending before the

J.F.M.C-3, Punalur, are in the nature of a case and a counter

case. The petitioner is the de facto complainant/victim in one

case whereas he is the accused in the other. The second

respondent is the adversary of the petitioner in both these cases.

He is an advocate practicing in the courts at Punalur. According

to the petitioner, he is absolutely innocent. He apprehends that

he may not get justice if the trial of the case is held before the

J.F.M.C-3, Punalur where the second respondent is practicing as

a lawyer. No counsel from that Bar is willing to appear for the

petitioner. The petitioner relies on newspaper reports to show

that the Bar Association has taken sides in the dispute between

the parties. In these circumstances, it is prayed that there may

be a transfer of the case to any other court. The learned counsel

for the petitioner prays that the transfer may be to any court

outside Kollam district; but the learned counsel for the second

respondent submits that the second respondent does not

ordinarily practice before courts at any centre other than

Tr.P.Crl.No.46/08 2

PUnalur and that it is not necessary at any rate to transfer the

case outside the district of Kollam.

2. In the course of discussions at the Bar, this court

suggested that in view of the fact that the second respondent is

practicing in the Punalur courts, it may be proper and necessary

to transfer the case from the court at Punalur. After discussions

at the Bar it is agreed that the case can be transferred to the

nearest centre namely the court at Kottarakkara to allay any

apprehensions which the petitioner does have.


      3.     In the result,

      a)     This petition is allowed.

      b)     C.C.Nos.1790/06 and 395/07 pending before the

learned J.F.M.C-3, Punalur are transferred to the court of the

J.F.M.C-I, Kottarakkara.

c) The parties shall appear before the transferee court

on 15/9/2008 without waiting for any further directions. The

learned J.F.M.C-3, Punalur shall forthwith transmit records to

the J.F.M.C-I, Kottarakkara. The records must reach the

transferee court well prior to 15/9/2008.

4. Communicate the order to both Courts.

(R.BASANT, JUDGE)

jsr