High Court Kerala High Court

Sr.Patience vs K.M.Abdul Asharaf on 3 December, 2007

Kerala High Court
Sr.Patience vs K.M.Abdul Asharaf on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3611 of 2007()


1. SR.PATIENCE ,AGED 66 YEARS
                      ...  Petitioner
2. SR.EVANIYA AGED 45 YEARS,

                        Vs



1. K.M.ABDUL ASHARAF S/O.MOIDEENKUTTY
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :03/12/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                      Crl.M.C.No. 3611 of 2007
                       -------------------------------------
              Dated this the 3rd day of December, 2007

                                   ORDER

Petitioners face indictment in a prosecution under Section

138 of the Negotiable Instruments Act. They do not dispute the

fact that the cheque duly signed was handed over to the

complainant. But they have a contention that the cheque was

not issued for the due discharge of any legally enforcible debt or

liability. The petitioners have now come to this Court with a

prayer that the extraordinary inherent jurisdiction under Section

482 Cr.P.C may be invoked to quash the proceedings against the

petitioners.

2. What is the ground ? The short ground urged is that

the cheque was not issued for the due discharge of any legally

enforcible debt/liability. That is a contention which the

petitioners must raise in the trial to be held. The presumption

under Section 139 Cr.P.C does also stare on the petitioners. In

these circumstances, the contention that the prosecution is liable

to be quashed invoking the powers under Section 482 Cr.P.C

Crl.M.C.No. 3611 of 2007 2

cannot obviously succeed. I am not adverting to details of the

contentions or any conclusions, lest it might adversely affect the

contentions to be raised by the parties before the court below.

Suffice it to say that I find absolutely no satisfactory reasons to

invoke the powers under Section 482 Cr.P.C.

3. A contention is raised that the Chief Judicial

Magistrate, before whom the complaint was filed, has no

territorial jurisdiction. The complainant has his place of residence

within the jurisdiction of Viyyur Police Station and there is no

contention before me that the learned C.J.M has no jurisdiction

over the Viyyur Police Station. The decision in Bhaskaran v.

Balan [1999 (3) K.L.T 440 (SC)] makes it clear that

concatenation of the 5 events shall constitute the offence and the

happening of any one of the 5 events shall confer jurisdiction on

the court. Payment is to be made to the complainant and the

permanent address of the complainant, there is no dispute before

me, is within the jurisdiction of Viyyur Police Station. In these

circumstances, the contention that the learned C.J.M has no

territorial jurisdiction to entertain the complaint is also found to

be without any merit.

Crl.M.C.No. 3611 of 2007 3

4. This Crl.M.C is, in these circumstances, dismissed. I

may hasten to observe that the dismissal of this petition will not

in any way fetter the rights of the petitioners to raise all relevant

and appropriate contentions before the learned Magistrate in the

course of trial.

5. The learned counsel for the petitioners submits that if

unnecessary insistence on personal appearance were made by

the learned Magistrate, it would cause great hardship and loss to

the petitioners, who are nuns, having their permanent residence

at Muvattupuzha. The petitioners have already appeared and

have been enlarged on bail by the learned Magistrate, it is

submitted. I fail to understand why any court must insist on

unnecessary personal appearance of the petitioners on all dates

of posting. The petitioners can apply for exemption under

Section 205 Cr.P.C. Needless to say that the learned Magistrate

has to consider such application on merits and in accordance with

law.

(R.BASANT, JUDGE)
rtr/-