High Court Kerala High Court

T.V.G.Menon vs State Of Kerala on 31 July, 2009

Kerala High Court
T.V.G.Menon vs State Of Kerala on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1268 of 2009()


1. T.V.G.MENON,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/07/2009

 O R D E R
                         THOMAS P JOSEPH, J
                    ----------------------------------------
                       Crl.M.C.No. 1268 of 2009
                    ---------------------------------------
                   Dated this 31st day of July 2009

                                   ORDER

Heard counsel for petitioner and public prosecutor.

2. Petitioner before me is a senior citizen and accused of

offence punishable under section 420 of the Indian Penal Code (for

short, “the Code”). According to the defacto complainant, he entered

into an agreement with petitioner for purchase of 1.16 acres of land

belonging to the wife and daughter of petitioner for consideration at

the rate of Rs.15000/- per cent. Petitioner received Rs.1,00,000/- by

way of advance. He had agreed to settle the legal dispute over the

property and execute sale deed in favour of defacto complainant.

According to the defacto complainant, neither did petitioner resolve

the dispute over the property nor return the sum of Rs.1,00,000/-. He

filed a complaint in the court below which was forwarded to the police

for investigation. Police after investigation filed a final report alleging

that petitioner committed offence punishable under section 420 of the

Code. Contention of petitioner is that the sum of Rs.1,00,000/-

received by way of advance has already been returned to the defacto

complainant. There is no material to show dishonest intention to cheat

defacto complainant and hence the complaint as well as final report of

investigation are liable to be quashed invoking the power of this court

under section 420 of the Code. Learned counsel states that there was

Crl.R.P.No.1268 of 2009 2

not even a written statement for sale but petitioner was honest enough

to return the advance money to the defacto complainant.

2. Before deciding to frame charge learned magistrate has to

satisfy himself whether there is sufficient ground to presume that

petitioner has committed an offence triable under chapter XIX of the

Code of Criminal Procedure (for short, “the Code”). If on such

consideration learned magistrate is of the view that the charge is

groundless, he has to discharge the petitioner. It is open to the

petitioner. It is open to the petitioner to urge all the contentions

raised in this petition before learned magistrate and convince the

learned magistrate that the charge is groundless. The power under

section 482 of the Cr.PC is to be used very sparingly when request to

quash the final report is made. I am therefore not inclined to entertain

this petition. The proper course for the petitioner is to urge all his

contentions before learned magistrate.

3. Learned counsel submits that petitioner is now aged 71

years and is unable to attend the court regularly. This is not a case

requiring any identification of petitioner and hence presence of

petitioner in the trial court is required unless and until that court

decided to frame charge against petitioner. That being the situation it

is open to the petitioner to request learned magistrate to permit him to

appear in that court through counsel. If any such request if made,

Crl.R.P.No.1268 of 2009 3

learned magistrate shall consider that request considering the facts

and circumstances of the case and pass appropriate orders.

With the above direction, this petition is dismissed.

THOMAS P JOSEPH, JUDGE
Sbna/