High Court Kerala High Court

Latha vs George J.Chungath on 6 September, 2010

Kerala High Court
Latha vs George J.Chungath on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3622 of 2010()


1. LATHA, W/O.ROY,
                      ...  Petitioner
2. ROY, S/O.GEORGE,

                        Vs



1. GEORGE J.CHUNGATH,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :SRI.C.D.DILEEP

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/09/2010

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

           ---------------------------------------------
             CRL.M.C.NO.3622 OF 2010
           ---------------------------------------------
           Dated 6th September, 2010


                          O R D E R

Petitioners are the accused in

C.C.457/2010 on the file of Judicial First

Class Magistrate’s court-II, Thrissur,

taken cognizance for the offences under

Sections 420 and 468 read with Section 34

of Indian Penal Code on Annexure-A final

report. Prosecution case is that with the

intention to cheat Urban Co-operative

Bank, petitioners obtained a loan of

Rs.4,00,000/- mortgaging properties

belonging to the second respondent to the

bank and in furtherance of their common

intention they created a forged document

and sold the mortgaged properties to

fourth witness and thereby caused lost to

Crmc 3622/10
2

the bank and committed the offences. Petition

is filed under Section 482 of Code of Criminal

Procedure to quash the cognizance taken

contending that subsequently entire amount due

to the bank was paid and therefore, there is no

subsisting grievance for the bank against the

petitioners and hence proceedings is to be

quashed.

            2. General     Manager   of  the   bank

appeared      through  a   counsel  and  filed   an

affidavit     stating  that     subsequent  to  the

registration       of    the   case,    petitioners

discharged the entire liability by remitting

the entire amount due in connection with the

loan and in view of the remittance Board of

Directors of the Bank passed a resolution CMR

No.10 on 17/5/2007 for returning the documents

and also decided to withdraw all the cases

Crmc 3622/10
3

filed by the bank in connection with the loan

transaction and therefore, they have no

objection for allowing the application.

3. Learned counsel appearing for the

petitioners, first respondent and learned

Public Prosecutor were heard.

4. Affidavit filed by the first

respondent establishes that entire disputes

with the petitioners were amicably settled and

the Bank has already received the entire amount

due. In the light of the settlement, no useful

purpose will be served by directing the

petitioners to undergo the ordeal of a trial

as it would result only in unnecessary waste

of valuable time of the court. As held by the

Apex court in Madan Mohan Abbot v. State of

Punjab (2008 (3) KLT 19 (SC) when the offences

alleged are purely personal in nature as

Crmc 3622/10
4

against the first respondent bank and the bank

has settled the disputes with the petitioners,

it is not in the interest of justice to

continue the prosecution.

Petition is allowed. C.C.457/2010 on the

file of Judicial First Class Magistrate’s

Court-III, Thrissur is quashed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.