IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3936 of 2008()
1. T.I. HASEEB, S/O. MOHAMMED ISMAIL,
... Petitioner
Vs
1. SHAHIN SHARAF, KALLUMKAL HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :02/12/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 3936 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of December, 2008
O R D E R
The petitioner faces indictment in a prosecution under
Section 138 of the N.I. Act. The case is at the stage of defence
evidence. The cheque is for an amount of Rs.1.75 lakhs.
Signature in the cheque is not disputed. Notice of demand
though served did not evoke any response. At the stage of
defence, a contention is seen taken up that the handwriting in the
cheque is not that of the petitioner. The complainant, on the
contrary, asserted that the handwriting in the cheque is that of the
petitioner and that the petitioner had filled up the same in the
presence of the complainant.
2. The petitioner wanted the cheque to be sent to an expert
for resolution of the controversy as to whether the handwriting in
the cheque is that of the petitioner or not. The application was
opposed. It was contended that there was no bonafides and the
attempt is to protract the proceedings. The learned Magistrate
Crl.M.C.No. 3936 of 2008
2
initially and the learned Sessions Judge in revision came to the
conclusion that there is absolutely no justification in the prayer to send
the cheque to the expert.
3. The petitioner claims to be aggrieved by the decisions of the
learned Magistrate and the Sessions Judge. It is prayed that the extra
ordinary inherent jurisdiction under Section 482 Cr.P.C. may be
invoked to quash the impugned orders passed by the Magistrate and the
Sessions Judge.
4. I must alertly remind myself of the nature, quality and
contours of jurisdiction of this Court called upon to exercise the
powers under Section 482 Cr.P.C. I shall carefully avoid any
expression of opinion on merits on the controversy raised as to whether
the handwriting in the cheque is that of the petitioner or not. It is for
the learned Magistrate to consider that question in detail at the
appropriate stage. Suffice it to say that I take note of the totality of
circumstances in this case, particularly the fact that no contention was
ever raised before the complaint was filed that the cheque was not
issued by the accused to the complainant or that it was handed over to
Crl.M.C.No. 3936 of 2008
3
some one, from whose possession the complainant had clandestinely
come into possession of the same. I do not want to foreclose any
defence of the petitioner, but the conclusion appears to be inevitable
that the extra ordinary inherent jurisdiction under Section 482 Cr.P.C.
does not deserve to be invoked in the facts and circumstances of this
case.
5. This Crl.M.C. is accordingly dismissed. But I may hasten to
observe that the dismissal of this petition will not fetter the option of
the petitioner to take up all relevant contentions before the trial court
and the appellate court and also to challenge the impugned order in
appropriate proceedings later on.
(R. BASANT)
Judge
tm