High Court Kerala High Court

Usha M.P vs Integrated Finance Pvt.Ltd on 11 December, 2008

Kerala High Court
Usha M.P vs Integrated Finance Pvt.Ltd on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2523 of 2005()


1. USHA M.P.,
                      ...  Petitioner

                        Vs



1. INTEGRATED FINANCE PVT.LTD.,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  :SRI.T.S.RAJAN

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :11/12/2008

 O R D E R
                        M.C. HARI RANI, J.

                ======================

                       CRL.M.C.NO. 2523 of 2005

                =======================

            Dated this the 11th day of December 2008

                              ORDER

The petitioner is the accused in C.C.No.2393 of 2003 on

the file of the Additional Chief Judicial Magistrate Court,

Ernakulam registered on the basis of the complaint filed by the

first respondent complaining of commission by her of an offence

punishable under Section 138 of the Negotiable Instruments Act.

Annexure-A1 is the complaint so filed by the first respondent.

The cheques are stated to be those issued in advance for

payment of the monthly instalments due under the Hire Purchase

Agreement availed of by the petitioner. The cheques which are

complained of as having been dishonoured which furnishes cause

of action for the first respondent are stated in Annexure-A1

complaint to be those dated 5-6-2003,5-7-2003 and 5-8-2003.

It is admitted by counsel for the first respondent that the vehicle

which was subject matter of the Hire Purchase Agreement was

repossessed on 25-2-2003. After repossession of the vehicle, the

CRMC.2523/2005 -2-

Hire Purchase Agreement executed on 21-11-2001 stands

cancelled and the remedy available to the first respondent is to

sell the vehicle and to move for realisation of any further

amount due from the petitioner by instituting a civil suit after set

off all amounts that has been realised. On the basis of cheques

entrusted with the first respondent with dates that fall

subsequent to the seizure of the vehicle, the first respondent

cannot continue to present cheques issued for discharge of the

future instalments after repossession of the vehicle on 25-2-2003

and file complaints under Section 138 of the Negotiable

Instruments Act on dishonour of such cheques. Such dishonour

will not constitute any offence under Section 138 of the

Negotiable Instruments Act as the consideration has failed. After

repossession of the vehicle the first respondent is not entitled to

file a complaint on the basis of cheque issued in advance in

discharge of instalments due towards hire purchase amount for a

subsequent period.

In the result, allowing this Crl.M.C., I quash the proceedings

in Annexure-A1 complaint as against the petitioner which is

CRMC.2523/2005 -3-

pending as C.C.No.2393 of 2003 on the file of the Additional

Chief Judicial Magistrate’s Court, Ernakulam.

M.C. HARI RANI
JUDGE
ks.