High Court Kerala High Court

K.Krishnan vs State Of Kerala on 9 November, 2009

Kerala High Court
K.Krishnan vs State Of Kerala on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2152 of 2009()


1. K.KRISHNAN, AGED 59,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/11/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.2152 OF 2009
              ------------------------------------------

              Dated       9th    November 2009


                           O R D E R

Based on a complaint received, from Abdul

Khader to the effect that the petitioner is lending

money on getting blank cheque and stamp papers as

security, Deputy Superintendent of Police, Kanhangad

instructed Sub Inspector of police, Hosdurg to conduct

a search. Sub Inspector conducted a search on

2/6/2008 in the house of the petitioner and in his

presence seized a signed blank stamp paper for Rs.50/-

where the name of Abdulkhader, his signature and

thumb impression were found, registered Crime

No.332/2008 of Hosdurg police station under

Annexure-III FIR on the allegation that petitioner

committed offences under Sections 17, 18A and sub

Section 6A of Section 18A of Kerala Money Lenders

Act. Thereafter, Annexure-II final report was later

filed after investigation. It was taken cognizance for

the offence under Section 17 and 18A and 6(A) of Money

Lenders Act by Judicial First Class Magistrate-I,

Crmc 2152/09
2

Hosdurg as C.C.1310/2008. This petition is filed under

Section 482 of Code of Criminal Procedure to quash the

final report and the cognizance taken contending that

none of the offences are attracted and in the absence of

a case that petitioner is a pawnbroker, he cannot be

prosecuted for solitary action of giving a loan.

2. Though as directed, petitioner impleaded

Abdulkhader, the de facto complainant as second

respondent and notice was served on him, he did not

appear. Learned counsel appearing for the petitioner and

learned Public Prosecutor were heard.

3. As per Annexure-III FIR, crime was

registered based on the search conducted by Sub Inspector

of Police on 2/6/2008, whereunder a signed blank stamp

paper was seized from the house of the petitioner. Final

report does not disclose any other evidence or material

to show that any other petitioner had granted loan or

obtained security in any other case. Instead the only

allegation is with regard to the transaction with

second respondent who is shown as third prosecution

witness in the final report on the allegation that from

him a fifty rupee signed blank stamp paper was

allegedly obtained by the petitioner as security for the

Crmc 2152/09
3

loan.

3. Section 17 provides penalty for carrying

on business without licence or in violation of the

conditions of licence. Under the said section whoever

carries on the business of money-lending without a

licence or in violation of the conditions of the licence

or otherwise than in conformity with the terms and

conditions of the licence shall be punishable as provided

therein. Therefore, to attract Section 17, an accused

must have carried on business of lending money in

violation of the conditions of the licence. Section 18

provides that whoever contravenes any of the provisions

of the Act or of any rule made thereunder or of any

terms or conditions of a licence granted or deemed to be

granted thereunder or make claim or a statement which is

false or which he does not believe to be true, shall if

no other penalty is provided elsewhere is liable for the

punishment provided thereunder.

3. Sub Section 6A of Section 18A provides

that a pawnbroker who takes from the pawner any power

of attorney or any other document with blank entries

shall be punishable for the offence as provided under

Section 18A. To attract Sub section 6A petitioner shall

Crmc 2152/09
4

be a pawnbroker and the second respondent a pawner.

Pawner is defined under clause 7B of Section 2 as means

a person delivering an article for pawn to a

pawnbroker. There is no allegation that the second

respondent has delivered any article in pawn. Even

otherwise when there is no case that petitioner is a

pawnbroker, there is no question of attraction of Sub

Section 6A of Section 18A of the Act.

4. Pawnbroker is defined under clause (7A)

of Section 2 as follows.

“7A. Pawnbroker means a person
who carries on the business of taking

goods and chattles in pawn for a loan.”

Therefore, unless a person carries on the business of

taking goods and chattles in pawn for a loan, he will

not be a pawnbroker as defined under the Act. There is

no allegation in Annexure-II final report that petitioner

is carrying on the business of taking goods and chattles

in pawn for a loan. Therefore, he cannot be a

pawnbroker as defined under clause 7A of Section 2 of the

Act.

5. Money lender is defined under clause 7 of

Section 2, means a person whose main or subsidiary

Crmc 2152/09
5

occupation is the business of advancing and realising

loans or acceptance of deposits in the course of such

business and includes any person appointed by him to be

in charge of a branch office or branch offices or a

liaison office or any other office by whatever name

called, or his principal place of business and a pawn

broker. In the absence of material to show that main or

subsidiary occupation of the petitioner is business of

advancing and realising loans or acceptance of deposits

and in the course of such business, even of he had

granted a loan to second respondent, by that solitary

transaction he will not be a money lender as defined

under clause 7 of Section 2 also. If that be so, he

cannot be prosecuted either for the offence under Section

17 or Sub Section 6A of Section 18A of Money Lenders Act.

In such circumstances, continuation of the prosecution is

only an abuse of process of the court.

Petition is allowed. C.C.1310/2008 on the file

of Judicial First Class Magistrate-I, Hosdurg is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.