IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25315 of 2009(Q)
1. SOBY GEORGE, AGED 41 YEARS,
... Petitioner
Vs
1. MARY THOMAS, MAROTTICKAL HOUSE
... Respondent
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :14/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C)No.25315 OF 2009
===========================
Dated this the 14th day of September,2009
JUDGMENT
Petitioner is the accused in S.T.1511/2008 on the
file of Judicial First Class Magistrate Court,
Kolencherry. Respondent is the complainant. This
petition is filed under Article 227 of the Constitution
of India for a direction to the Magistrate to adjourn
the case for two months for settling the case.
2. Learned counsel appearing for the petitioner
was heard.
3. The submission of the learned counsel is that
the dishonoured cheque was for Rs.5,50,000/- and out of
the amount due Rs.1,00,000/- has already been paid and
for payment of the balance amount two months further
time is needed and therefore a direction is to be
issued to adjourn the case beyond a period of two
months.
4. On hearing the learned counsel, I find no
reason to give any direction as sought for. Unless
there is a composition of the offence under section
147 of the Negotiable Instruments Act as the offence is
W.P.(C)25315/2009 2
compoundable, the learned Magistrate can only proceed with
the case.
Petition is dismissed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006