High Court Kerala High Court

Maneesh Kumar V.S. vs State Of Kerala on 16 September, 2010

Kerala High Court
Maneesh Kumar V.S. vs State Of Kerala on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 64 of 2010()


1. MANEESH KUMAR V.S., S/O. SOMANATHAN,
                      ...  Petitioner
2. K. SOMANATHAN, S/O. KUNJU PILLAI,
3. K. KRISHNAN, S/O.MADHAVAN,
4. LAKSHMIKUTTY,

                        Vs



1. STATE OF KERALA, REP. BY SUB
                       ...       Respondent

2. M/S BELL LEASING AND HIRE PURCHASE

                For Petitioner  :SRI.RINNY STEPHEN CHAMAPARAMPIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/09/2010

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

           ---------------------------------------------
               CRL.M.C.NO.64 OF 2010
           ---------------------------------------------
           Dated 16th          September, 2010


                          O R D E R

Petitioners are the accused in

C.C.216/2009 on the file of Chief Judicial

Magistrate’s Court, Ernakulam, taken

cognizance for the offence under Section

420 of Indian Penal Code on Annexure-A5

private complaint filed by second

respondent. Petition is filed under Section

482 of Code of Criminal Procedure to quash

the cognizance taken on Annexure-A7 final

report for the offence under Section 420 of

Indian Penal Code as well as Annexure-A8

order passed by the learned Magistrate, in

a petition filed by the second respondent

under Section 451 of Code of Criminal

Procedure. Second respondent filed

Crmc 64/10 2

Annexure-A5 complaint before the Chief Judicial

Magistrate, Ernakulam against the petitioners

alleging that they committed offence under

Section 420 of Indian Penal Code. Learned

Magistrate sent the complaint for investigation

under Section 156(3) of Code of Criminal

Procedure, based on which Annexure-A6 FIR was

prepared and crime No.1666/2009 of Ernakulam

Central Police Station was registered. After

investigation Annexure-A7 final report was

filed which was taken cognizance by the

learned Magistrate. When JCB, which was

purchased by the first petitioner on the

financial assistance of the second respondent

was seized, both the first petitioner and the

second respondent sought interim custody of the

JCB under Section 451 of Code of Criminal

Procedure. By Annexure-A8 order interim custody

was granted to the second respondent. Case of

Crmc 64/10 3

the petitioners is that even if the entire

allegations in Annexure-A5 complaint as well

as the case in Annexure-A7 final report are

accepted, an offence under Section 420 of

Indian Penal Code is not attracted and

therefore, continuation of the proceedings is

only an abuse of process of the Court.

2. Learned counsel appearing for the

petitioners and second respondent were heard.

3. Annexure-A5 complaint discloses the

case of the second respondent. According to

the second respondent company, first petitioner

approached the company to purchase a JCB on

hire purchase agreement and second respondent

agreed to give financial assistance and first

petitioner as principal loanee and petitioners

2 to 4 as guarantors executed a hire purchase

agreement agreeing to pay the value of JCB in

36 equal monthly installments of Rs.41,560/-

Crmc 64/10 4

each and the JCB was purchased and last

installment is to be paid on or before

28/2/2011. It is alleged that though first

petitioner paid four monthly installments, he

defaulted subsequent monthly installments and

when second respondent contacted the first

petitioner on 7/2/2009 at his residence, he

agreed to settle the over dues on or before

15/3/2009. It is alleged that after 31/3/2008

no vehicle tax was paid and RC book was

surrendered before the company and insurance

taken on 5/11/2007 expired on 4/11/2008 and

insurance policy was not renewed and when the

representative of the company contacted the

first petitioner, he agreed to renew the

insurance policy and agreed to pay vehicle tax

and still it was not done. On 6/2/2009 second

respondent company sent a notice to the first

petitioner to pay installment dues amounting to

Crmc 64/10 5

Rs.3,03,793.72, namely the amount payable in

seven defaulted installments. It is alleged

that first petitioner did not turn up and

therefore, on 17/3/2009 company sent a notice

recalling the entire loan amount advanced as

the first petitioner failed to pay the

installments and clause 4(a) of the

hypothecation Agreement enables the company to

take steps to recall the loan and forfeit the

vehicle and it was intimated to the first

petitioner. It is also contended that

meanwhile, the first petitioner issued a

cheque dated 13/4/2009 for Rs.12,90,000/- and

when it was presented, the same was dishonoured

for want of sufficient funds and in spite of

notice, the amount was not paid and therefore,

proceedings under Section 138 of Negotiable

Instruments Act is initiated as S.T.1978/2009.

It is claimed that the intention of the

Crmc 64/10 6

petitioners is to dismantle the vehicle and

thereby cheat the company and therefore, an

offence under Section 420 of Indian Penal Code

is attracted. Annexure-A7 final report also

shows that an offence under Section 420 of

Indian Penal Code is alleged contending that

though four installments were paid, subsequent

installments were not paid and first petitioner

did not return the JCB to the company and

thereby they committed the offence.

5. As rightly pointed out by the

learned counsel appearing for the petitioners

even if, the entire allegations in Annexure-A5

as such are accepted, so also the allegations

in Annexure-A7 final report, offence under

Section 420 of Indian Penal Code is not

attracted. What is alleged in the complaint is

that first petitioner as the principal debtor

and petitioners 2 to 4 as guarantors obtained

Crmc 64/10 7

loan for purchasing JCB on hire purchase and

the first petitioner agreed to pay the value of

JCB in 36 equal monthly installments at the

rate of Rs.41,560/- and defaulted to pay

subsequent installments after fourth

installment and in spite of notice the amount

was not paid and even insurance policy was not

renewed and the vehicle tax was not paid. None

of these aspects would attract an offence

under Section 420 of Indian Penal Code. When

there is no case for the second respondent that

either when the loan was applied for or granted

or availed, the first petitioner or his

guarantors, petitioners 2 to 4 had a dishonest

intention to cheat or not to pay the value of

JCB to be purchased on hire purchase. At best

it could be said that subsequently they

defaulted to pay the installments due under the

hire purchase agreement. That will not attract

Crmc 64/10 8

an offence under Section 420 of Indian Penal

Code. Hence cognizance taken for the offence

under Section 420 of Indian Penal Code on

Annexure-A7 final report can only be quashed.

When cognizance taken is quashed, Annexure-A8

order granting interim custody of the vehicle

to the second respondent would lapse by

itself.

Petition is allowed. C.C.216/2009 on the

file of Chief Judicial Magistrate’s Court,

Ernakulam is quashed. Annexure-A8 order passed

by Chief Judicial Magistrate, Ernakulam is also

quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.