High Court Kerala High Court

Satheeshkumar vs State Of Kerala on 12 January, 2009

Kerala High Court
Satheeshkumar vs State Of Kerala on 12 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(Crl.).No. 89 of 2008()


1. SATHEESHKUMAR, 46 YEARS,
                      ...  Petitioner

                        Vs



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

2. JAGATHEESHAN, S/O.PURUSHOTHAMAN PILLA,

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/01/2009

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                  Tr.P.(Cri)No. 89 of 2008
           -------------------------------------------------
         Dated this the 12th day of January, 2009

                              ORDER

The petitioner faces indictment in a prosecution under

Sec.138 of the Negotiable Instruments Act. The transaction

took place at Alapuzha. The cheque was issued at Alapuzha.

The cheque was presented for collection before a bank at

Pariyaram. It was presented before the drawee bank at

Alapuzha. It was dishonoured. The complainant, who resides

at Pariyaram working as E.C.G. Technician at the Pariyaram

Medical College, issued a notice of demand at his place of

residence to the accused. Payment was not made.

Thereafter, prosecution was launched before the learned

JFCM, Payyannoor.

2. The petitioner has come to this Court complaining that

the complainant has chosen to initiate proceedings before the

Tr.P.(Cri)No. 89 of 2008 -: 2 :-

learned Magistrate at Payyannoor with the sole intention of

vexing and harassing the petitioner. The learned counsel relies

on the admitted fact that a civil suit claiming recovery of the very

same amount has been launched before the Court of the

Subordinate Judge at Alapuzha.

3. The learned counsel for the petitioner relies on the

decisions in Ahammedkutty Haji v. State of Kerala (2007 (1)

KLT 68) and Santhosh Kumar v. Mohanan (2008 (3) KLT

461). The learned counsel submits that, at any rate, the mere

fact that the cheque is presented for collection before the

complainant’s bank at Payyannoor or that a notice of demand has

been issued by the counsel at Payyannoor cannot confer

jurisdiction on the court at Payyannoor to deal with the subject

matter. Even assuming that the court at Payyannur has

jurisdiction, this is an eminently fit case where transfer must be

directed to a court at Alapuzha where the civil suit has already

been launched before the court at Alapuzha.

4. The learned counsel for the respondent/complainant

submits that notwithstanding the decisions in Ahammedkutty

Haji v. State of Kerala (2007 (1) KLT 68) and Santhosh

Kumar v. Mohanan (2008 (3) KLT 461), the court at

Payyannoor must be held to have jurisdiction inasmuch as it is

Tr.P.(Cri)No. 89 of 2008 -: 3 :-

not disputed that the complainant is residing at Pariyaram in

connection with his employment at the Pariyaram Medical

College for the last so many years.

5. It is not necessary to delve deeper into the question

whether the residence of the complainant at Payyannoor would

confer jurisdiction on the court at Payyannoor to deal with the

subject matter of this prosecution under Sec.138 of the N.I. Act.

I take note of the admitted circumstances that the transfer had

taken place at Alapuzha; the cheque was issued at Alapuzha; the

cheque was presented before the drawee bank at Alapuzha and

that the civil suit for the identical claim is launched before the

court at Alapuzha by the complainant. I am, in these

circumstances, satisfied that the interests of justice would be

eminently served by directing the transfer of the case to the

court of the JFMC, Ambalapuzha.

6. In the result:

(a) This petition is accordingly allowed.

(b) S.T.No.143/08 pending before the learned JFCM,

Payyannoor is transferred to the Court of the JFCM,

Ambalapuzha.

(c) The learned JFCM, Payyannoor, shall forth with

transmit the records to the court of the JFCM, Ambalapuzha.

Tr.P.(Cri)No. 89 of 2008 -: 4 :-

Such records shall be made available before that court on

16/2/09. Parties shall appear before that court without any

further notice from that court.

(d) The complainant shall be permitted to appear through

counsel and his personal presence need be insisted only if such

presence is required for making further progress in the case.

(e) The learned JFCM, Ambalapuzha, shall ensure that the

case is disposed of as expeditiously as possible – at any rate,

within a period of 60 days from 16/2/09.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Tr.P.(Cri)No. 89 of 2008 -: 5 :-