IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3910 of 2010()
1. SHIBU SREENIVASAN, S/O.SREENIVASAN,
... Petitioner
Vs
1. LABOUR INDIA PUBLICATIONS LTD.,
... Respondent
2. STATE OF KERALA, REP.BY
For Petitioner :SRI.K.S.MANU (PUNUKKONNOOR)
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/09/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.3910 of 2010
--------------------------
ORDER
Petitioner, the accused in S.T.No.618/2006 on the
file of Judicial First Class Magistrate’s Court-II,
Pala, taken cognizance for the offence under Section
138 of Negotiable Instruments Act, filed this petition
to quash Annexure-A4 order passed by the learned
Magistrate in C.M.P.No.2478/2009 filed by the
petitioner to decide the preliminary objection raised.
2. Learned counsel appearing for the petitioner
was heard.
3. On hearing the learned counsel, I find no
reason to interfere with Annexure-A4 order. The
offence, taken cognizance in 2006, is even now pending
before the Magistrate. Judicial First Class Magistrate-
II, Pala is directed to dispose the case expeditiously.
Petitioner is entitled to raise all the available
contentions at the time of trial.
Petition is disposed.
23rd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv