Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M. Shajideen vs K.M.Ashraf
2025 Latest Caselaw 4682 Ker

Citation : 2025 Latest Caselaw 4682 Ker
Judgement Date : 3 March, 2025

Kerala High Court

M. Shajideen vs K.M.Ashraf on 3 March, 2025

Author: V.G.Arun
Bench: V.G.Arun
                                                 2025:KER:18112
Crl.MC Nos.1978/2025 & 2009/2025

                                   1


           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

              THE HONOURABLE MR.JUSTICE V.G.ARUN

 MONDAY, THE 3RD DAY OF MARCH 2025 / 12TH PHALGUNA, 1946

                    CRL.MC NO. 1978 OF 2025

        AGAINST   THE   ORDER/JUDGMENT   DATED   17.12.2024   IN

CRL.A NO.266 OF 2024 OF DISTRICT COURT & SESSIONS COURT,

THIRUVANANTHAPURAM

PETITIONER:

           M. SHAJIDEEN
           AGED 72 YEARS
           S/O.MYTHEEN PICHA, FIRST FLOOR,
           'MARVEL MANSION', GOUREESAPATTOM,
           PATTOM P.O., THIRUVANANTHAPURAM,
           PIN - 695004

           BY ADVS.
           PIRAPPANCODE V.S.SUDHIR
           AKASH S.
           GIRISH KUMAR M S
           RICHU THERESA ROBERT
           RAJALAKSHMI.R.


RESPONDENTS:

    1      K.M. ASHRAF
           ‘ PHOENIX', T.C.NO.38/204,
           POWER HOUSE ROAD, CHENTHITTA,
           THIRUVANANTHAPURAM,
           PIN - 695036

    2      STATE OF KERALA
           REPRESENTED BY PUBLIC PROSECUTOR,
                                                    2025:KER:18112
Crl.MC Nos.1978/2025 & 2009/2025

                                   2


             HIGH COURT OF KERALA,
             ERNAKULAM, PIN - 682031

             BY SMT. PUSHPALATHA. M.K, SR.PP


      THIS     CRIMINAL   MISC.    CASE   HAVING   COME   UP   FOR
ADMISSION ON 03.03.2025, ALONG WITH CRL.MC.2009/2025, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
                                                        2025:KER:18112
Crl.MC Nos.1978/2025 & 2009/2025

                                    3




           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

              THE HONOURABLE MR.JUSTICE V.G.ARUN

 MONDAY, THE 3RD DAY OF MARCH 2025 / 12TH PHALGUNA, 1946

                    CRL.MC NO. 2009 OF 2025

        AGAINST   THE   ORDER/JUDGMENT        DATED    17.12.2024   IN

CRL.A    NO.267   OF    2024   OF       ADDITIONAL    DISTRICT   COURT

(ADHOC), THIRUVANANTHAPURAM



PETITIONER:

           M. SHAJIDEEN
           AGED 72 YEARS
           S/O.MYTHEEN PICHA, FIRST FLOOR,
           'MARVEL MANSION', GOUREESAPATTOM,
           PATTOM P.O., THIRUVANANTHAPURAM,
           PIN - 695004

           BY ADVS.
           PIRAPPANCODE V.S.SUDHIR
           AKASH S.
           GIRISH KUMAR M S
           RICHU THERESA ROBERT
           RAJALAKSHMI.R.



RESPONDENTS:

    1      K.M.ASHRAF
           ‘ PHOENIX', T.C.NO.38/204,
           POWER HOUSE ROAD, CHENTHITTA,
           THIRUVANANTHAPURAM, PIN - 695036
                                                     2025:KER:18112
Crl.MC Nos.1978/2025 & 2009/2025

                                    4


    2          STATE OF KERALA
               REPRESENTED BY PUBLIC PROSECUTOR,
               HIGH COURT OF KERALA, ERNAKULAM,
               PIN - 682031


               BY SRI. M.C. ASHI, PP.


        THIS     CRIMINAL   MISC.   CASE   HAVING   COME   UP   FOR
ADMISSION ON 03.03.2025, ALONG WITH CRL.MC.1978/2025, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
                                               2025:KER:18112
Crl.MC Nos.1978/2025 & 2009/2025

                                   5



                            ORDER

These Crl.M.Cs are filed challenging the orders

issued by the Appellate Court, declining to direct payment of

20% of the compensation directed to be paid by the trial

court while convicting the 1st respondent for the offence

under Section 138 of the Negotiable Instruments Act.

2. Learned counsel for the petitioner contends

that the refusal to direct payment of portion of the

compensation is contrary to the spirit of Section 148 of the

Negotiable Instruments Act and is also vitiated by non-

application of mind.

3. The Appellate Court having exercised its

discretion by declining to direct payment of compensation

under Section 148 of the Negotiable Instruments Act, it is

not for this Court to decide whether the discretion is

executed correctly, particularly when the reason for refusal

to direct part payment of compensation is stated in the

orders. Therefore, the challenge against the impugned 2025:KER:18112 Crl.MC Nos.1978/2025 & 2009/2025

orders are not found unsustainable.

The Crl.M.C.s are disposed of, by directing the court

below to take earnest efforts to decide the Criminal Appeals

expeditiously, since the complaint was filed way back in the

year 2014.

Sd/-

V.G.ARUN JUDGE SPV 2025:KER:18112 Crl.MC Nos.1978/2025 & 2009/2025

PETITIONER'S ANNEXURES

ANNEXURE I TRUE COPY OF TEH COMMON JUDGMENT IN C.C.1597/2014 AND C.C.1598/2014 OF THE SPECIAL COURT OF JUDICIAL MAGISTRATE OF THE FIRST CLASS FOR THE TRIAL OF CASES, UNDER SECTION 138 OF NI ACT 1881, THIRUVANANTHAPURAM

ANNEXURE II TRUE COPY OF THE MEMORANDUM OF CRL.APPEAL DATED 13.12.2024 FILED BY THE 1ST RESPONDENT BEFORE THE SESSIONS COURT, THIRUVANANTHAPURAM

ANNEXURE III TRUE COPY OF THE PETITION SUPPORTED BY AN AFFIDAVIT FILED BY THE 1ST RESPONDENT, SEEKING TO SUSPEND HIS CONVICTION AND SENTENCE IN

ANNEXURE IV THE CERTIFIED COPY OF THE ORDER DATED 17.12.2024 IN CRL.M.P.NO.6489/2024 IN CRL.APPEAL NO.267/2024 OF THE SESSIONS JUDGE, THIRUVANANTHAPURAM

ANNEXURE V TRUE COPY OF THE ORDER DATED 21.03.2024 OF THIS HON'BLE COURT IN

ANNEXURE VI TRUE COPY OF THE ORDER DATED 11.12.2024 OF THIS HON'BLE COURT IN

ANNEXURE VII THE TRUE COPY OF THE STATEMENT OF ACCOUNT OF THE 1ST RESPONDENT, MAINTAINED IN THE IDFC FIRST BANK LTD, THIRUVANANTHAPURAM BRANCH FOR THE PERIOD FROM 26.12.2022 TO 08.01.2024

ANNEXURE VIII TRUE COPY OF THE APPLICATION DATED 2025:KER:18112 Crl.MC Nos.1978/2025 & 2009/2025

03.06.2023 FILED BY THE COUNSEL FOR THE 1ST RESPONDENT SEEKING EXCUSE OF HIS ABSENCE, ON THE DATE OF POSTING OF

ANNEXURE IX TRUE COPY OF THE APPLICATION DATED 15.07.2023 FILED BY THE COUNSEL FOR THE 1ST RESPONDENT SEEKING EXCUSE OF HIS ABSENCE, ON THE DATE OF POSTING OF

RESPONDENTS' ANNEXURES: NIL

//TRUE COPY//

PA TO JUDGE 2025:KER:18112 Crl.MC Nos.1978/2025 & 2009/2025

PETITIONER'S ANNEXURES

ANNEXURE I TRUE COPY OF THE COMMON JUDGMENT DATED 14.11.2024 OF THE SPECIAL COURT OF JUDICIAL MAGISTRATE OF THE FIRST CLASS FOR THE TRIAL OF CASES, UNDER SECTION 138 OF NI ACT 1881, THIRUVANANTHAPURAM

ANNEXURE II TRUE COPY OF THE MEMORANDUM OF CRL.APPEAL DATED 13.06.2024 CHALLENGING THE JUDGMENT IN C.C.1598/2014 OF THE SPECIAL COURT OF JUDICIAL MAGISTRATE OF THE FIRST CLASS FOR THE TRIAL OF CASES, UNDER SECTION 138 OF NI ACT 1881

ANNEXURE III THE TRUE COPY OF THE PETITION SUPPORTED BY AN AFFIDAVIT FILED BY THE 1ST RESPONDENT, SEEKING TO SUSPEND HIS CONVICTION AND SENTENCE IN

ANNEXURE IV THE CERTIFIED COPY OF THE ORDER DATED 17.12.2024 OF THE LEARNED SESSIONS JUDGE, THIRUVANANTHAPURAM IN CRL.M.P.NO.6490/2024 IN CRL.APPEAL

ANNEXURE V TRUE COPY OF THE ORDER DATED 21.03.2024 OF THIS HON'BLE COURT IN

ANNEXURE VI TRUE COPY OF THE ORDER DATED 11.12.2024 OF THIS HON'BLE COURT IN

ANNEXURE VII TRUE COPY OF THE STATEMENT OF ACCOUNT OF THE 1ST RESPONDENT, MAINTAINED IN THE IDFC FIRST BANK LTD, 2025:KER:18112 Crl.MC Nos.1978/2025 & 2009/2025

THIRUVANANTHAPURAM BRANCH FOR THE PERIOD FROM 26.12.2022 TO 08.01.2024

ANNEXURE VIII TRUE COPY OF THE APPLICATION DATED 03.06.2023 FILED BY THE 1ST RESPONDENT'S COUNSEL, SEEKING EXCUSE OF HIS ABSENCE, ON THE DATE OF POSTING

ANNEXURE IX TRUE COPY OF THE APPLICATION DATED 15.07.2023 FILED BY THE 1ST RESPONDENT'S COUNSEL, SEEKING EXCUSE OF HIS ABSENCE, ON THE DATE OF POSTING

RESPONDENTS' ANNEXURES: NIL

//TRUE COPY//

PA TO JUDGE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter