High Court Kerala High Court

Salim vs State Of Kerala on 5 October, 2007

Kerala High Court
Salim vs State Of Kerala on 5 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3069 of 2007()


1. SALIM, AGED 53,
                      ...  Petitioner

                        Vs



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

2. V.B.SREEDEVI, W/O. MURALEEDHARAN,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :05/10/2007

 O R D E R
                                 R.BASANT, J
                         ------------------------------------
                        Crl.M.C.No.3069 of 2007
                         -------------------------------------
                Dated this the 5th day of October, 2007

                                   O R D E R

The petitioner faces indictment in a prosecution under Section

138 of the Negotiable Instruments Act. The complainant alleged that

a cheque for Rs.50,000/- was issued by the petitioner to the

complainant for refund of treatment fee given to the petitioner for

treatment of the ailing son of the complainant. Ext.D1 is not disputed.

In fact, the original of Ext.D1 was produced by the complainant.

2. Signature in the cheque is not disputed. Handing over of

the cheque is not disputed. That the cheque was for an amount of

Rs.50,000/- is again not disputed. What then is the dispute ? The

petitioner has a contention that the cheque was handed over not to

the complainant but to the brother in law of the complainant. He has a

further contention that the name of the payee was entered not by the

petitioner but by the complainant or some other persons at his

instance. It is his contention now before me that the cheque was

obtained by the brother in law of the complainant under duress. There

is no allegation of any conduct consistent with such handing over of

the cheque under coercion. Notice of demand when received did not

evoke any response also. At the fag end of trial, an application was

Crl.M.C.No.3069 of 2007 2

made by the accused to send Ext.D1 document to the expert. What is

the purpose ? Ext.D1 document shows that the cheque for

Rs.50,000/- was handed over by the petitioner. That receipt has been

acknowledged allegedly by the brother in law of the complainant. The

complainant has a case that the cheque was issued to her. It is to

resolve this controversy as to whether the cheque was issued by the

complainant or to her brother in law by the petitioner that the

document Ext.D1 is sought to be sent to the expert.

3. The learned Magistrate by the impugned order rejected

the prayer. The petitioner claims to be aggrieved by that order. He

has come to this Court with the prayer that powers under Section 482

Cr.P.C may be invoked to interfere with the impugned order.

4. I shall carefully avoid the temptation to discuss the matter

in detail on merits, lest it might adversely affect the interests of the

petitioner in the course of trial. In the totality of facts and

circumstances, I am not at all persuaded to invoke the jurisdiction

under Section 482 Cr.P.C. It is the extraordinary inherent jurisdiction

which is sought to be invoked. It is not to be invoked as a matter of

course. Satisfactory, compelling and exceptional reasons must be

shown to exist to justify the invocation of the extraordinary inherent

jurisdiction in the course of trial that too against an interlocutory order

Crl.M.C.No.3069 of 2007 3

like the impugned order. Law frowns upon challenge against

interlocutory orders in the course of trial. This policy of the law

reflected eloquently under Section 397(2) Cr.P.C which proscribes

challenge against interlocutory order in revision. Not that this Court

does not have jurisdictional competence to invoke the powers under

Section 482 Cr.P.C even in a case where revision may not lie, but I am

certainly convinced that this case does not have any features which

would justify the invocation of the extraordinary inherent jurisdiction

under Section 482 Cr.P.C. The petition must, in these circumstances,

fail.

5. The learned counsel for the petitioner submits that there

are certain observations made in the impugned order which might

suggest that the learned Magistrate has already come to crucial

conclusions on disputed facts. I need only mention that no

observations in the impugned order or in this order should weigh with

the court while considering the contentions on merits at the end of the

trial.

This Crl.M.C is dismissed with the above observations.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C.No.3069 of 2007 4