High Court Kerala High Court

Mariyumma vs Abdul Salam on 19 September, 2008

Kerala High Court
Mariyumma vs Abdul Salam on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 570 of 2001()



1. MARIYUMMA
                      ...  Petitioner

                        Vs

1. ABDUL SALAM
                       ...       Respondent

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/09/2008

 O R D E R

A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Crl.A. No. 570 of 2001

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 19th day of September, 2008
Judgment

Appellant is the complaint in a private complaint. She had filed the

complaint against respondents 1 to 3 herein alleging commission of offence

punishable under sections 197 and 198 read with Section 34 of the Indian

Penal Code. After considering the oral and documentary evidence adduced

by both sides, the trial court acquitted the accused holding that the

complainant had failed to prove her case against them. The above order of

acquittal is impugned in this appeal.

2. The case of the appellant/complainant in brief was that accused

No.1 in his capacity as the Secretary of Elookara Co-operative Society had

issued Exts.P5 and P6 certificates containing false particulars/information in

respect of the property belonging to the complainant, in order to help

accused Nos.2 and 3, so that they could claim possession of the said

property. The complainant further alleged that all the three accused knew

that the contents of Exts.P5 and P6 were false and that accused Nos.2 and 3

did not have any right over the property belonging to the complainant.

3. It may be necessary to refer to some more essential facts and

materials which came out in evidence, in order to consider the question

whether any interference is warranted with the order of acquittal passed by

the court below.

4. The complainant Smt.Mariyumma is indisputably having title over

1.50 acres of land situated in Sy.No. 202/2 in Kadungalloor village by

virtue of Ext.P12 registered assignment deed of the year 1966.

Crl.A. 570/2001 2

Smt.Mariyumma had married Sri.Pareekutty who passed away on February

10, 1997. Late Pareekutty had two sons born in his first wife, who are

accused Nos.2 and 3. It is not in dispute that Sri.Pareekutty was in

possession of 3.25 acres of land in the same survey number, viz. 202/2. It

appears that the two properties belonging to Smt.Mariyumma and

Sri.Pareekutty lie contiguous to each other.

5. The case of the complainant before the court below was that

accused Nos.2 and 3 had attempted to trespass into her property which

ultimately culminated in a suit for prohibitory injunction filed by the

complainant against those two persons as OS.620/1997 on the file of the

Munsiff’s Court, Paravur. In the said suit accused Nos. 2 and 3, who were

the defendants, contended, inter alia, that Smt.Mariyumma was not in

possession of the plaint schedule property and that they had been cultivating

the said property along with the property which originally belonged to

their father. They had a further case that their father, during his life time,

had orally gifted respective portions of his property to them. It was in this

context that the defendants had produced Exts.P5 and P6 certificates

issued by the Secretary of the Society (accused No.1) to show that they had

been paying water cess for irrigating the property for the purpose of

cultivation. The suit was decreed by the Munsiff’s Court on November 27,

1999 repelling the contentions of the defendants and restraining them from

trespassing into the plaint schedule property or causing any nuisance to the

peaceful possession of the plaintiff (Smt.Mariyumma).

6. The complainant had filed the private complaint before the

Judicial Magistrate of First Class, Paravur during the pendency of the above

civil suit, apparently after the defendants had produced Exts.P5 and P6

Crl.A. 570/2001 3

certificates which were marked in the suit as Exts.B10 and B11. The

complainant alleged that accused Nos.2 and 3 had procured the certificate

from accused No.1 containing false averments, in their attempt to prove

their possession over the plaint schedule property. It was further alleged that

accused No.1 knew that the contents of the certificates were false.

7. The complainant, in support of her case was examined herself as

Pw.1. Her witness was examined as Pw.2. Exts.P1 to P19(c) series were

also marked on her side. Accused No.1 got himself examined as Dw.1 .

Exts.D1 to D2(b) series were marked on the side of the accused. The

learned Magistrate, after an elaborate consideration of the oral and

documentary evidence on record, came to the conclusion that the

complainant had failed to prove that the accused were guilty of the offences

alleged against them.

8. While assailing the findings entered by the trial court, it is

contended by Sri.Madhusoodanan, learned counsel for the appellant, that

the court below had proceeded at a palpably erroneous tangent and glossed

over the material aspects of the case. He submits that the evidence adduced

by the complainant will clinchingly show that accused No.1 had issued

Exts.P5 and P6 certificates knowing fully well that the contents thereof

were totally false and contradictory to or against the contents of the relevant

records maintained in the society. It is also contended that accused Nos.2

and 3, particularly the latter, were very well aware that they had no

possession over the property in question at any point of time. But

nevertheless they had pressed into service Exts.P5 and P6 certificates

before the civil court with the full knowledge that the contents of those

certificates were totally false. Thus it is contended by the learned counsel

Crl.A. 570/2001 4

that the offences punishable under Sections 197and 198 read with the aid of

Section 34 IPC were clearly attracted and therefore the learned Magistrate

was not justified in brushing aside the evidence adduced by the plaintiff.

9. In this context it is profitable to peruse the provisions contained in

Sections 197 and 198 of the Indian Penal Code which are extracted

hereunder:

” 197. Issuing or signing false

certificate:–Whoever issues or signs

any certificate required by law to be

given or signed, or relating to any

fact of which such certificate is by

law admissible in evidence, knowing

or believing that such certificate is

false in any material point, shall be

punished in the same manner as if he

gave false evidence.

198. Using as true a certificate

known to be false:–Whoever

corruptly uses or attempts to use any

such certificate as a true certificate,

knowing the same to be false in any

material point, shall be punished in

the same manner as if he gave false

evidence.”

10. Going by the provisions contained in Section 197, any person who

issues or signs any certificate required by law to be given or signed or

Crl.A. 570/2001 5

relating to any fact of which such certificate is by law admissible in

evidence, knowing or believing that such certificate is false in any material

point, shall be punished in the same manner as if he gave false evidence.

(emphasis supplied). Obviously Section 197 would be attracted only

against accused No.1 because admittedly Exts.P5 and P6 were issued by

accused No.1 in his capacity as the Secretary of the Society.

11. It had come out in evidence that the Society had been maintaining

Ext.D1 register containing the particulars of those members who were

eligible for water cess under the Scheme implemented by the Society for

agriculturists in that Society. The relevant pages relating to accused Nos.2

and 3 were marked in the case as Exts.D1(a) and D1(b) and D2(a) and D2

(b). The relevant pages in the register indicated that accused Nos.2 and 3

had remitted water cess in the Society in respect of the properties which

they had been cultivating. Accused No.1, while he was examined as Dw.1,

had deposed before the Court that he had issued Exts.P5 and P6 certificates

on the basis of the entries which were available in Ext.D1 register.

Admittedly, accused No.1 had assumed charge as the Secretary only in the

year 1996. Exts.P5 and P6 certificates were issued by him on August 1,

1997. It had come out in evidence which had not been controverted also,

that the entries in Ext.D1 register were made by some other employees in

the Society.

12. But learned counsel for the appellant, while inviting my attention

to Ext.P19 (a), (b) and (c) would contend that in the year 1996 Pareekutty

and his two sons viz., accused Nos.2 and 3 had requested the Society to

make appropriate mutation in Ext.D1 register with regard to the actual

extent of land in their possession, for which they had been remitting water

Crl.A. 570/2001 6

cess. With specific reference to accused No.3 and Ext.P19(c), learned

counsel points out that the said accused had inherited only 1.23 acres in

Sy.No.202/2 from his father. But in Ext.P6 certificate it was indicated by

the Secretary that the said accused No.3 had been cultivating an extent of

2.73 acres in Sy.No.202/2. According to the learned counsel, the said entry

clearly showed that accused No.3 had claimed an extent of 1.50 acres which

was owned and possessed by the complainant, as otherwise accused No.3

could have claimed, going by Ext.P19(c), only an extent of 1.23 acres in

Sy.No.202/2. The entire case of the complainant revolves on the above two

aspects.

13. First of all I will deal with the case against accused No.1 in the

backdrop of the facts adverted to above. As mentioned earlier, accused

No.1 had issued Exts.P5 and P6 certificates in his capacity as the Secretary

of the Society. The evidence on record clearly indicated that he had only

relied on the entries in Ext.D1 register. Of course, the complainant may be

justified in contending that while issuing Exts.P5 and P6 certificates

accused No.1 ought to have perused Ext.P19 (a) to ( c ) also. Anyhow, no

evidence had been adduced by the complainant to show that accused No.1

had wilfully overlooked or ignored Ext.P19 before issuing Exts.P5 and P6

certificates. Moreover, no other material piece of evidence was brought on

record to show that accused No.1 knew that the contents of Exts.P5 and P6

were false. Admittedly, the relevant pages of Ext.D1 certificate relating to

accused Nos.2 and 3 clearly indicated that they had been paying water cess

in respect of the properties mentioned in Exts.P5 and P6 certificates. In that

view of the matter, the charge under Section 197 which was sought to be

fastened against accused No.1 could not have been sustained at all, as

Crl.A. 570/2001 7

rightly held by the trial court.

14. Learned counsel for the appellant has advanced yet another

argument. He points out that the total extent of land which was in the

possession of late Pareekutty was 3.58 acres, whereas Smt.Mariyumma was

in possession of 1.50 acres. In Ext.P19 Sri.Pareekutty had requested the

Society to effect mutation of 1.23 acres in favour of accused No.3. At the

same time, he had also requested the Society to effect mutation in respect of

1.53 acres in the name of accused No.2. But in Exts.P5 and P6 , accused

No.1 certified that a total extent of 4.26 acres in Sy.No.202/2 was being

cultivated by accused Nos.2 and 3. According to the learned counsel, this

entry was totally false because even Pareekutty did not have a case that he

owned or possessed 4.26 acres in Sy.No.202/2.

15. As mentioned earlier, accused No.1 had issued the certificate

only on the basis of the entries in Ext.D1 register. Moreover, Exts.P5 and P6

did not indicate or show that accused Nos.2 and 3 were in ownership or in

possession of the lands in question. The certificates only stated that

accused Nos.2 and 3 had been paying water cess in respect of the cultivation

that was being carried out in the lands in question. Therefore in my view,

the court below was fully justified in holding accused No.1 not guilty of the

offence under Section 197 IPC.

16. The case against accused Nos.2 and 3 is that they had produced

Exts.P5 and P6 certificates in the civil suit as true certificates knowing them

to be false. It is the case of the complainant that accused Nos.2 and 3 knew

all along that they were not in possession of 1.50 acres which belonged to

Smt. Mariyumma, the complainant. I am afraid the above contention cannot

be accepted for reasons more than one. As mentioned earlier, in the civil

Crl.A. 570/2001 8

suit, the specific case of accused Nos.2 and 3 was that Smt.Mariyumma was

not in possession of the plaint schedule property which is the subject matter

of the two certificates.

17. In this context it is pertinent to note that Smt.Mariyumma had

candidly admitted while she was examined as Pw.1 and also before the civil

court that she had not been paying revenue for the plaint schedule property,

at any point of time. But she still maintained in the civil suit that she was

in possession of the property. She had a further case that though she had

been cultivating the plaint schedule property along with her husband, she

had not paid water cess separately. This, according to her, was because she

was not a member of the Society. But according to her, water cess was

being remitted by her in the name of her husband who was a member of the

Society. In fact Smt.Mariyumma had relied on Ext.P2 certificate regarding

remittance of water cess in the name of her husband Sri.Pareekutty from

1966 onwards. It may be noticed that Ext.P2 and Ext.D1 are one and the

same. I have already referred to the relevant entries in Ext.P2 register. It is

evident that there existed dispute with regard to the possession over the

property in question. While Sri.Mariyumma insisted that she had all along

been in possession of the disputed property, the specific case of accused

Nos.2 and 3, both before the civil court and the criminal court, was that

they had been in possession of that property and that they had been

cultivating the same after remitting water cess, along with the other

property situated in the very same survey number and which was

admittedly in their possession.

18. Anyhow, in the case on hand, it is not necessary at all to consider

the above question in detail. The short question as far as culpability of

Crl.A. 570/2001 9

accused Nos.2 and 3 is concerned is only whether the offence under

Section 198 will be attracted against them on the allegation that they had

used or attempted to use Exts.P5 and P6 certificates as true certificates

knowing them to be false at any material point of time.

19. Sri.Madhusoodanan has vehemently contended that the

cumulative effect of the two entries in Exts.P5 and P6 as regards the total

extent of the land in Sy.No.202/02, would be that accused Nos.2 and 3 had

used those two certificates as true in their attempt to establish that they were

in possession of the entire extent shown in those certificates. This,

according to the learned counsel, would clearly show that they had

committed the offence under Section 198 IPC. I am unable to agree.

20. As mentioned earlier, Exts.P5 and P6 certificates will not in any

manner show that the entries therein are to the effect that accused Nos.2 and

3 are in ownership or possession of any land indicated therein. Those

certificates only contained the statement that accused Nos. 2 and 3 had been

paying water cess to the Society in respect of the lands mentioned therein.

By no stretch of imagination can it be said that accused Nos. 2 and 3 could

have claimed title or possession over the lands indicated therein on the basis

of those two certificates.

21. Admittedly, Smt.Mariyumma had got title over 1.50 acres of

land situated in Sy.No.202/2, as could be seen from Ext.P12. The question

of title and possession has to be necessarily decided by a civil court. Of

course, it is on record that the Munsiff Court has already held that the

complainant had been in possession of the property in question. But it has

been brought to my notice that the decree and judgment of the Munsiff

Court in OS.620/97 were set aside by the appellate court in AS.60/99 but

Crl.A. 570/2001 10

Sri. Madhusoodanan submits that a Second Appeal is pending before this

Court against the judgment and decree of the appellate court. Therefore

obviously the dispute with regard to possession is still at large.

22. Having carefully perused the entire evidence on record , I am

satisfied that the court below was justified in acquitting the accused. It has

to be remembered that the scope of interference by the appellate court

against an order of acquittal is very narrow and limited. I have carefully

perused the order passed by the trial court. The learned Magistrate, in my

view, had very meticulously and carefully examined the oral and

documentary evidence adduced by the parties. All the material aspects of

the case were considered by the court below carefully. Learned counsel for

the appellant did not have a case that any material issue was omitted to be

considered by the learned Magistrate.

23. In any view of the matter I find no reason to interfere with the

order of acquittal passed by the trial court.

The Crl.Appeal is dismissed.

A.K.BASHEER
Judge

an.