High Court Kerala High Court

C.G.Rajeev vs Manoj.N.M. on 12 June, 2007

Kerala High Court
C.G.Rajeev vs Manoj.N.M. on 12 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 411 of 2007()


1. C.G.RAJEEV, S/O.GANGADHARAN,
                      ...  Petitioner
2. C.G.PRAVEEN, S/O.GANGADHARAN,

                        Vs



1. MANOJ.N.M., S/O.MOHANAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/06/2007

 O R D E R
                                  R. BASANT, J.

                         - - - - - - - - - - - - - - - - - - - - - -

                           Crl.R.P.No. 411 of 2007 &

                         Crl.M.C.No.  415 of   2007

                         - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 12th day of   June, 2007


                                      O R D E R

The petitioners in these proceedings are accused 3, 4 and 5 in a

prosecution initiated under Section 138 of the N.I. Act. Cognizance

has been taken by the learned Magistrate. Accused 3 and 4 have

come before this Court with Crl.R.P.411 of 2007 complaining about

the cognizance taken, whereas the 5th accused has come with

Crl.M.C. 415 of 2007 with a prayer to quash the proceedings initiated

against him.

2. The crux of the allegations is that the first accused firm had

issued a cheque to the respondent/complainant. That cheque was

signed by the second accused Managing Partner of the firm. Accused

3, 4 and 5 are alleged to be the Partners of the firm. In paragraph 1 of

the complaint there is an assertion that the second accused in his

capacity as Managing Parter of the first accused “with the knowledge

and consent of other accused issued the cheque in question.” The

petitioners pray that invoking the revisional jurisdiction of this Court,

if not the extra ordinary inherent jurisdiction under Section 482

Crl.R.P.No. 411 of 2007 &

Crl.M.C.No. 415 of 2007

2

Cr.P.C., proceedings initiated against the petitioners may be quashed in as

much as the complaint does not contain the requisite crucial and vital

averments to attract culpability under Section 141 of the N.I. Act. Counsel

for accused 3 to 5 rely on the decision in S.M.S. Pharmaceuticals Ltd. v.

Neeta Bhalla (2005 (4) KLT 209 (SC). In as much as the necessary and

vital averments are not there, the prosecution is liable to be quashed. This

in short is the plea raised.

3. Of course, a contention is raised that the Partners have ceased to

be Partners on the relevant date. That question cannot be considered with

the materials presently available. The parties will have to be relegated to

raise those contentions at the stage of trial. The crucial question that falls

for determination is whether the complaint deserves to be quashed and

cognizance deserves to be set aside for the reason that there is no crucial

averment as insisted by the dictum in S.M.S. Pharmaceuticals Ltd.

4. Except that they are Partners and the Managing Partner had issued

the cheque on behalf of the firm “with the knowledge and consent” of the

petitioners herein there is no other averment whatsoever against the

petitioners.

Crl.R.P.No. 411 of 2007 &

Crl.M.C.No. 415 of 2007

3

5. The learned counsel for the complainant was requested to explain

how these averments can be held to be sufficient to attract penal liability

under Section 141 of the N.I. Act read in the light of the decision cited

supra. The learned counsel for the complainant contends that ritualistic

insistence on repetition and re-iteration of the words of the Statute under

Section 141 need not be insisted. I am in agreement with the learned

counsel. Such insistence need not be made. Is there any averment which

would satisfy the requirement of Section 141? That is the crucial question

and that question has got to be answered against the complainant in the

light of the only averment to which I have already referred to. That the

petitioners are Partners and that the Managing Partner had issued the

cheque “with the knowledge and consent” of the petitioners is certainly

insufficient to attract culpability under Section 141. The dictum in S.M.S.

Pharmaceuticals Ltd. remains totally unsatisfied by the specific

averments, which I have referred to above.

6. It follows that the petitioners are entitled to succeed. These

petitions are in these circumstances allowed. Cognizance taken against the

petitioners (accused 3 to 5) for the offence under Section 138 of the N.I. Act

Crl.R.P.No. 411 of 2007 &

Crl.M.C.No. 415 of 2007

4

in C.C.1147 of 2006 pending before the J.F.C.M. Court -I, Thrissur is

hereby quashed/set aside. The prosecution against the co-accused shall,

needless to say, continue.

(R. BASANT)

Judge

tm