IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(Crl) No. 15 of 2008()
1. SAMKUTTY ABRAHAM, S/O. LATE A.S.ABRAHAM,
... Petitioner
Vs
1. LABOUR INDIA PUBLICATIONS LIMITED,
... Respondent
2. GEETHA MOHAN,
3. SANTHOSH GEORGE KULANGARA,
4. STATE OF KERALA, REP. BY
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/02/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Tr.Ptn.(Crl)No.15 of 2008
= = = = = = = = = = = = = =
Dated this the 21st day of February, 2008
ORDER
The petitioner, who is the complainant in C.C.No.37 of
2004 on the file of Chief Judicial Magistrate, Pathanamthitta,
which is a prosecution under Section 138 of the Negotiable
Instruments Act, 1881, is the accused in C.C.No.53 of 2004
before the J.F.C.M, Pala for the very same offence.
Even assuming that the contention of the petitioner that
both the prosecution arouse out of the very same transaction is
true that is not a ground for transferring the case pending before
one court to the other court where the other case is pending.
Both cases can be tried by the respective courts and this is not a
case for joint trial.
This Petition is accordingly dismissed.
V. RAMKUMAR, JUDGE
sj