High Court Kerala High Court

Rajendran vs State Of Kerala on 13 July, 2010

Kerala High Court
Rajendran vs State Of Kerala on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1493 of 2010()


1. RAJENDRAN,S/O.LATE P.K.VASUDEVAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. M.J.MATHEW,MUNDANAKUZHIYIL,BOB VILLA,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.JACOB P.ALEX

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/07/2010

 O R D E R
                     V.RAMKUMAR, J.
               -------------------------------------
             Crl.M.C.Nos. 1493, 1507, 1529
                    and 1530 of 2010
           ---------------------------------------------
         Dated this the 13th day of July, 2010

                            ORDER

The common petitioner in these petitions filed under

Section 482 Cr.P.C is the common accused in S.T.

Numbers 375, 423, 514 and 680 of 2006 on the file of

J.F.C.M Court, Thiruvalla. All the above cases are

prosecutions under Section 138 of the Negotiable

Instrument Act, 1881, involving cheques for Rs.5,00,000/-

(Rupees Five Lakh only) each totaling to Rs.20,00,000/-

(Rupees Twenty Lakh only). The orders impugned in

these petitions are the orders passed by the trial court as

well as the Sessions Court in revision holding that the

Court having territorial jurisdiction is the J.F.C.M Court,

Thiruvalla itself.

2. Pending this Criminal M.C, the common

petitioner has filed affidavits in all the cases undertaking

to settle the matter within six months from 7.7.2010 by

making payment of the cheque amounts within six

Crl.M.C.Nos. 1493, 1507, 1529
and 1530 of 2010
: 2 :

months. The said undertaking made in the affidavits is

recorded. Accordingly, proceedings before the J.F.C.M

Court, Thiruvalla will stand suspended for a period of six

months from today to enable the petitioner to honour the

undertaking given before this Court. In case the cheque

amounts involved in these cases are paid to the common

2nd respondent complainant within six months as

undertaken, the learned counsel for the 2nd respondent

agrees to withdraw the complaint in the above cases. If

the petitioner resiles from the undertaking by failing to

pay the cheque amounts to the complainant, then the

complainant shall be entitled to continue the proceedings

before the trial court without any demur. These Criminal

M.Cs are disposed of accordingly.

V.RAMKUMAR, JUDGE

dmb