IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(Crl.).No. 73 of 2008()
1. SAJI LUKOSE, AGED 34 YEARS,
... Petitioner
Vs
1. E. SAREESH, AGED 25,
... Respondent
2. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.P.T.JOSE
For Respondent :SRI.SHAIJAN C.GEORGE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :12/02/2009
O R D E R
M.N.KRISHNAN, J.
------------------------------------------
T.P.(Crl.) No.73 of 2008
------------------------------------------
Dated, this the 12th day of February, 2009
ORDER
This Transfer Petition is preferred with a prayer to
transfer S.T.No.1963 of 2004 pending before the Judicial First
Class Magistrate Court-II, Thrissur to the Chief Judicial
Magistrate Court or any other Magistrate Court at Ernakulam.
The Transfer petitioner is the accused in a case filed under
Section 138 of the Negotiable Instruments Act. I am not going
into the merits of the case for the reason that it is not
necessary for the disposal of this transfer petition.
2. Learned counsel for the transfer petitioner would
contend that in the light of the decision of this Court the Judicial
First Class Magistrate Court, Thrissur would have no
jurisdiction and that in the general convenience of the parties
or the witnesses Section 407(1)(c) of the Code of Criminal
Procedure may be invoked and transfer be done.
3. So far as the first point is concerned, it is a
question that he can raise and that can be decided by the court
where the matter is pending. Raising a question of jurisdiction
T.P.(Crl.)No.73 of 2008
2
is not a ground for transfer is well settled by catena of
decisions. So far as the next point is concerned, the only point
I find is that the accused is a resident of Ernakulam and
therefore most probably he wants the case to be tried at
Ernakulam to suit his convenience. What is contemplated is the
convenience of the parties or the witnesses. Certainly if there
was jurisdiction and there was convenience the complainant
would have preferred the case only before the Ernakulam Court
and not before Thrissur Court. He is the person who is serious
in prosecuting the case against the accused. There are no other
materials to show that it will cause inconvenience to the
witnesses. Therefore, I decline to exercise jurisdiction under
Section 407 of the Code of Criminal Procedure to transfer the
case and therefore the transfer petition is dismissed.
M.N.KRISHNAN,
JUDGE
vns