1988 INSC 0045 P. R. Behere and Another Vs Ganpatrao Shhrinivasrao Chavan and Others Criminal appeal No. 49 of 1988 (A.P. Sen, L.M. Sharma JJ) 18.01.1988 ORDER 1. Special leave granted. Arguments heard. 2. After hearing learned counsel for the parties, we do feel that the High Court Should have in the fitness of things, in view of the fact that the allegations in the complaints for alleged offences under Sections 500 and 501, both read with Section 34 of the Indian Penal Code, 1860 filed at different places, are almost the same, directed the trial of the complaints by the same court. We accordingly set aside the order of the High Court dismissing the application under Section 407 of the Code of Criminal Procedure, 1973 and remit the same for a decision afresh. In allowing the application under Section 407 of the Code, the High Court should direct the disposal of the complaints at one place after notice to the parties. 3. The appeal is disposed of accordingly.