High Court Kerala High Court

Muhammed Ashraf vs State Of Kerala on 20 October, 2008

Kerala High Court
Muhammed Ashraf vs State Of Kerala on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 849 of 2008()


1. MUHAMMED ASHRAF, S/O.ASSINAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, PAMBADY.

3. SIBY JAMES, MANAGER, DALIA TOURIST

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/10/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                    ------------------------------------------
                    CRL.R.P. NO. 849 OF 2008
                    ------------------------------------------
              Dated this the 20th day of October, 2008

                                O R D E R

The question for consideration is whether in the absence

of a specific case that at the time when the money was delivered,

there was an inducement with an intention to cheat on the part

of the accused, an offence under section 420 of Indian Penal

Code is attracted. Second respondent lodged a complaint before

Judicial First Class Magistrate, Kottayam alleging that petitioner

committed an offence under section 420 of Indian Penal Code.

The complaint was forwarded to the police for investigation

under section 156(3) of Code of Criminal Procedure. After

investigation, a final report was filed under section 173 of Code.

It was taken cognizance by the learned Magistrate as C.C. 1055

of 2006. Petitioner filed Crl.M.P.3769 of 2007 for an order of

discharge under section 239 of Cr.P.C. contending that

ingredients of an offence under section 420 of IPC is not made

out. Learned Magistrate as per the impugned order dated

17.1.2007 dismissed the petition. It is challenged in this

revision petition filed under section 397 read with section 401 of

Cr.P.C.

CRRP 849/08 2

2. Learned counsel appearing for petitioner pointed out

that neither in the original complaint which was forwarded to

the police, based on which police investigated the case nor in

any of the statements recorded by the police under section 161

of Cr.P.C., which are part of the final report filed under section

173 of Cr.P.C. there is an allegation that there was inducement

at the time when second respondent paid Rs.7,20,000/- for

getting dealership of imported cement or that petitioner had an

intention to cheat and therefore no offence under section 420 of

IPC is made out and Magistrate should have discharged the

petitioner under section 239 of Cr.P.C.

3. Learned counsel appearing for the second respondent

argued that petitioner issued a cheque drawn in his account

which was closed at that time, making him believe that he can

present the cheque and encash the same and it was on that

promise second respondent was made to part with Rs.7,20,000/-

and therefore an offence under section 420 of Indian Penal Code

is made out and what remains is only matter for evidence and

therefore without permitting the second respondent to adduce

evidence, petitioner cannot be discharged as sought for.

4. Learned counsel appearing for petitioner relied on

CRRP 849/08 3

the decision of this Court in Chary v. Martin (1982 KLT 427),

Muraleedharan v. Vijayakumar (2006 (4) KLT 342), and

decision of the High Court of Punjab and Haryana in Rama

Gupta v. Bakeman’s Home Products (1992 (1) KLT 765 and

the Apex Court in Veer Prakash Sharma v. Anil Kumar

Agarwal and Another (2007 (3) KHC 702). Learned counsel

also made available copies of the complaint and the statements

recorded by the police.

5. Section 239 of Code of Criminal Procedure provides

that if upon considering the police report and the documents

sent with it under section 173 and making such examination, if

any, as the Magistrate thinks necessary and after giving the

prosecution and accused an opportunity of being heard, the

Magistrate considers the charge against the accused to be

groundless, he shall discharge the accused after recording the

reason for so doing. Section 240 provides that if, upon such

consideration and examination, the Magistrate is of the opinion

that there is ground for presuming that accused has committed

an offence triable under Chapter XIX of the Code, which the

Magistrate is competent to try and which in his opinion could be

adequately punished by him, he shall frame a charge in writing

CRRP 849/08 4

against the accused. Therefore if the materials before the

learned Magistrate stand unrebutted, and with that materials

the ingredients of the offence is not attracted, it is a fit case for

discharge under section 239 of the Code. The question is

whether the materials available before the learned Magistrate

at that time disclose the ingredients of an offence under section

420 of Indian Penal Code. To constitute an offence under

section 420 of Indian Penal Code, it is mandatory that

ingredients of cheating as provided under section 415 is

established. To constitute an offence under section 415 there

should be an intentional inducement, whereunder the

complainant was made to part with money or deliver any

property. That inducement must be with an intention to cheat.

As rightly pointed out by the learned counsel appearing for the

petitioner, in the compliant which was forwarded to the police

under section 153 of Cr.P.C. there was no allegation that at the

time when petitioner was made to part with Rs.7,20,000/- there

was either any inducement or a case that there was an intention

to cheat. What was contended was that petitioner promised to

make him a distributor of imported cement and obtained

Rs.7,20,000/- and as promised he was not made a distributor

CRRP 849/08 5

and therefore petitioner agreed to pay that amount and

towards its repayment issued a cheque and when it was

presented for encashment, it was found that the cheque was

issued on an account which was closed. Case is that thus

second respondent was cheated. There is no statement by the

second respondent or any other witness that there was an

inducement with an intention to cheat at that time when the

money was parted with. Even if the statements recorded and

the averments in the complaint is accepted, case is only that by

issuing a cheque from an account which was closed, second

respondent cheated him. It is insufficient to constitute an

offence under section 420 of IPC. Therefore learned Magistrate

was not justified in not discharging the petitioner under section

239 of Cr.P.C. as the ingredients of the offence under section

320 is not made out on the materials, even if they stand

unrebutted. Revision is allowed. The impugned order is set

aside. Petitioner is discharged under section 239 of Code of

Criminal Procedure.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-