High Court Kerala High Court

Mrs.Silo vs State Of Kerala on 20 September, 2010

Kerala High Court
Mrs.Silo vs State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2181 of 2010()


1. MRS.SILO, W/O.SURENDRAN, AGED 39 YEARS,
                      ...  Petitioner
2. K.K.SURENDRAN, S/O.KRISHNAN,
3. MRS.LAILA, D/O.KRISHNAN, AGED 46 YEARS,
4. MRS.BHAVANI, W/O.KRISHNAN, AGED 66
5. MR.RAGHAVAN, S/O.AYYAPPAN, AGED 69
6. MR.PONNU, S/O.AYYAPPAN, AGED 65 YEARS,
7. MR.SHAJI, S/O.RAMAN, AGED 43 YEARS,

                        Vs



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

2. THE FEDERAL BANK LTD., KOLENCHERRY

                For Petitioner  :SRI.M.K.DILEEPAN

                For Respondent  :SRI.GEORGE KURUVILLA

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/09/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 2181   OF 2010
          ===========================

   Dated this the 20th day of September,2010

                     ORDER

Petitioners are the accused and second

respondent the de facto complainant in

C.C.721/2007 on the file of Judicial First

Class Magistrate’s Court, Kolencherry, taken

cognizance for the offences under sections 406,

418, 420, and 423 read with section 149 of

Indian Penal Code, on Annexure A2 final report

in Crime 429/2005 registered, based on

Annexure A1 complaint before Judicial First

Class Magistrate’s Court, Kolencherry and sent

for investigation under section 156(3) of Code

of Criminal Procedure. Annexure A1 complaint

shows that case of the second respondent Bank

was that first respondent mortgaged 7.165

cents of property including a house to the

Bank as security for the loan obtained from the

Crl.M.C.2181/2010 2

Bank and first petitioner had obtained the right as

per sale deed dated 17.11.1999 and when there was

default in repayment of loan, O.S.47/2002 was filed

for realisation of the amount by sale of the

mortgaged property. A decree was passed.In

execution of the decree E.P.228/2004 was filed.

In that E.P., a claim petition was filed by Shaila,

sister of petitioners 2 and 3 the daughter of

fourth petitioner and sale was adjourned. It was

revealed that as per registered partition deed

No.1856/1973, property was allotted to the share

of Shaila and deceased Krishnan, her father, the

husband of fourth petitioner. On the death of

Krishnan, petitioners 2 to 4 sold the property to

seventh petitioner as per sale deed 878/1999.

Petitioners 5 and 6 had joined in execution of the

sale deed. It is alleged that petitioners 5 and 6

were aware of the rights of Krishnan. Seventh

petitioner as per sale deed dated 9.4.1999,

transferred the property in favour of first

petitioner who is the wife of second petitioner

Crl.M.C.2181/2010 3

and then first petitioner mortgaged the same to the

Bank and all the petitioners thereby committed the

offences as alleged. This petition is filed under

section 482 of Code of Criminal Procedure to quash

the proceedings contending that first petitioner

had purchased the property from the legal heirs of

deceased Krishnan and she had no reason to suspect

the genuineness of the transaction and in any case,

the entire liability due to second respondent Bank

was cleared and in such circumstances, it is not in

the interest of justice, to continue the

prosecution.

2. Second respondent appeared through a

counsel and submitted that Bank has received the

entire amount due under the decree is admitted but,

that payment was not made by the Principal debtor

but by the guarantors.

3. Learned counsel appearing for the

petitioners, second respondent and learned Public

Prosecutor were heard.

4. Prosecution case is that first petitioner

Crl.M.C.2181/2010 4

mortgaged 7.165 cents of land in survey No.621/D

inclusive of the house, for a loan availed from the

bank and later bank instituted O.S.47/2002 for

realisation of the amount and in execution of the

decree E.P.228/2004 was filed. It is the case that

in the execution petition, Shaila filed a claim

petition claiming right in the property as per

registered partition deed obtained by her and her

father. It is alleged that though the property was

assigned in favour of the seventh petitioner by

petitioners 5 and 6, their right was not effected

and first petitioner falsely obtained the sale deed

from the seventh petitioner and therefore offences

are committed. It is admitted case that

subsequently entire debt due under the decree in

O.S.47/2002 was paid, though it was not paid by the

principal debtor but the guarantor. The claim of

the bank has thus satisfied. The question is in

such circumstance, whether prosecution against

petitioners is to be continued. Though

petitioners 2 to 7 are being prosecuted based on

Crl.M.C.2181/2010 5

Section 149 of Indian Penal Code, it is clear from

Annexure A1 complaint and Annexure A2 final report

that the case of second respondent Bank is that

first petitioner obtained a loan and mortgaged the

property claiming that he obtained right as per

sale deed No.1711/1999 and that sale deed was

obtained from the seventh petitioner, who in turn

obtained the right from petitioners 5 and 6. But

the property belonged to Shaila and her father

Krishnan who were not parties to the sale deed. It

is therefore contended that in such circumstances,

the offences are committed.

5. If the officials of the Bank had verified

the title deeds, it would have shown that the

property was the subject matter of partition deed

No.1856/1973 and was allotted to the share of

Krishnan and Shaila and under the sale deed

obtained by the seventh petitioner from

petitioners 2 to 4 including the widow of Krishnan,

entire rights have not been transferred. But on

the ground that first petitioner did not obtain

Crl.M.C.2181/2010 6

entire right under the sale deed, it cannot be

said that there was an intention to first

petitioner or other petitioners to commit the

offence under section 420 of Indian Penal Code or

to misappropriate the amount as claimed by the

prosecution. In such circumstances, when the

entire amount due to the second respondent Bank has

already been received, though not from the

principal debtor but from the guarantors, it is not

in the interest of justice to continue the

prosecution.

Petition is allowed. C.C.No.721/2007 on the

file of Judicial First Class Magistrate’s court,

Kolencherry as against petitioners is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006