High Court Kerala High Court

G.Gopalakrishna Pillai vs Central Bureau Of Investigation on 22 September, 2008

Kerala High Court
G.Gopalakrishna Pillai vs Central Bureau Of Investigation on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1420 of 2008()


1. G.GOPALAKRISHNA PILLAI, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. CENTRAL BUREAU OF INVESTIGATION,
                       ...       Respondent

2. THE BANK OF BARODA REPRESENTED BY IT'S

                For Petitioner  :SRI.GEORGE JACOB (JOSE)

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/09/2008

 O R D E R
                          V.K.MOHANAN, J.
                 -------------------------------
                     CRL.M.C. No.1420 OF 2008
                 -------------------------------
                Dated this the 22nd September, 2008.

                              O R D E R

The petitioner herein is the sole accused in C.C.292/2002 on

the file of the Chief Judicial Magistrate’s Court, Ernakulam for an

offence punishable under Section 406 of the Indian Penal Code.

Now his prayer in this Crl. M.C. Is to call for the records relating to

Annexures A to G and quash Annexure G charge sheet and all the

proceedings in C.C.No:292/2002 pending before the Chief Judicial

Magistrate’s Court, Ernakulam.

2. The allegations against the petitioner are that the second

respondent herein had entrusted 6510 bags of raw cashew nuts

imported by the petitioner for his own purposes under trust receipt

with a direction to process and export the same and to submit

export bills to the bank upon shipment of the consignment or in the

case of no export, to pay the value in cash or to re-pledge it and the

further allegation is that a part of the same had been

misappropriated or converted for his own use by the petitioner in

violation of the terms of entrustment. It is also the allegation that

Crl.M.C.1420/2008 2

the petitioner had dishonestly misappropriated/converted into his

own use the cashew nuts worth Rs,2,48,91,500/- during March to

October 1998 which was entrusted with him under cash credit

hypothication agreement for processing and exporting and making

payments after shipment. Thus according to the first respondent

the petitioner had committed the offences punishable under Section

406 IPC. On the basis of the said allegation the CBI had suo motu

initiated enquiry and an FIR was registered.

3. It is also the case of the petitioner that he had approached

this Court in an earlier occasion by filing Crl. M.C.1946/2006 which

was disposed of by this Court by Annexure A judgment dated

27/7/2006 directing the court below to defer trial for two months to

enable the parties to work out a settlement after considering the

factum of settlement talks which were going on between the parties

and that the offence itself was compoundable. After completion of

the investigation, the first respondent has filed a final report in

which all the bank officials had been exonerated and the petitioner

alone was charge sheeted for the offence under Section 406 of IPC.

It is the case of the petitioner that though initially the first

respondent had registered case for several persons including bank

Crl.M.C.1420/2008 3

officials in the official charge sheet the bank officials have been

deleted from the party array and the CBI is now proceeding only

against the petitioner. It is the further case of the petitioner that

on considering the dispute it can be seen that there is only civil

dispute which arose out of a commercial contract and if so, the civil

loss if any can be realised by other means and for that purpose the

criminal case need not be continued and the same can be

compounded. Therefore it is prayed that the Annexure G charge

against the petitioner and all proceedings in C.C.292/2002 of the

Court of Chief Judicial Magistrate, Ernakulam may be quashed.

4. I have heard counsel for the petitioner as well as the

standing counsel for the first respondent and also counsel for the

second respondent.

5. During the course of argument, the learned counsel for the

petitioner invited my attention to Annexure D petition and the terms

and conditions of the same and it is pointed out that on the basis of

Annexure D settlement the Debts Recovery Tribunal, Ernakulam

decreed the suit and from Annexure F order it can be seen that the

Tribunal has granted time till 11.9.2008 under Section 27(1) of the

RDDBI Act to pay the liability under the Recovery Certificate and I.A

Crl.M.C.1420/2008 4

is disposed of accordingly. The learned counsel for the second

respondent submitted that balance amount is still due to bank and

the entire amount has paid off. No doubt, they can proceed the

matter before the Tribunaland the amount can be realized.

6. The learned counsel for the petitioner on the strength of

the Apex Court decision in Nikhil Merchant v. Central Bureau of

Investigation {2008(3)KLT 769 (SC)} submitted that as the civil

dispute has already been settled in terms of compromise between

the rival parties, criminal proceedings can be quashed under Section

482 on the basis of compromise. In paragraphs 23 and 24 of the

above decision the Apex Court has held as follows:-

“23. In the instant case, the disputes between
the Company and the Bank have been set at rest on
the basis of the compromise arrived at by them
whereunder the dues of the Bank have been cleared
and the Bank does not appear to have any further
claim against the Company. What, however, remains
is the fact that certain documents were alleged to
have been created by the appellant herein in order
to avail of credit facilities beyond the limit to which
the Company was entitled.

herein has overtones of a civilThe dispute involved
dispute with certain
criminal facets. The question which is required to
be answered in this case is whether the power which
independently lies with this Court to quash the
criminal proceedings pursuant to the compromise
arrived at, should at all be exercised?

24. On an overall view of the facts as

Crl.M.C.1420/2008 5

indicated hereinabove and keeping in mind the
decision of this Court in B.S.Joshi’s case (supra) and
the compromise arrived at between the Company
and the Bank as also clause 11 of the consent terms
filed in the suit filed by the Bank, we are satisfied
that this is a fit case where technicality should not
be allowed to stand in the way in the quashing of
the criminal proceedings, since, in our view, the
continuance of the same after the compromise
arrived at between the parties would be a futile
exercise.”

7. The standing counsel for the CBI fairly conceded that he

has no objection applying the principle laid down by the Apex

Court in the present case.

8. In the light of the above finding and the dictum laid down

by the Apex Court, I am of the view that the benefit of the above

decision can be extended in favour of the petitioner in the present

case. It is beyond dispute that the matter has been amicably settled

between the rival parties and the Debt Recovery Tribunal and has

passed a decree and the execution proceedings is pending and

substantial amount of Rs.68.75 lakhs has already been paid in

favour of the second respondent and the second respondent can

proceed further in the Tribunal for the realisation of the remaining

balance amount. However, disposal of this Crl.M.C., quashing of

proceedings pending against the petitioner will not adversely affect

Crl.M.C.1420/2008 6

the second respondent from realising remaining amount and the

second respondent can continue the proceedings pending before

the Chief Judicial Magistrate for the realisation of the balance

amount.

In the result this Crl. M.C. Is allowed quashing Annexure G

charge sheet and all proceedings in C.C.292/02 of the Court of Chief

Judicial Magistrate, Ernakulam. There will be no order as to costs.

V.K.MOHANAN
JUDGE
jj