High Court Kerala High Court

K.H.Abdul Majeed vs Sub Inspector Of Police on 24 February, 2010

Kerala High Court
K.H.Abdul Majeed vs Sub Inspector Of Police on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3538 of 2009()


1. K.H.ABDUL MAJEED,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SOUTH INDIAN BANK LIMITED,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  :SRI.GEORGE VARGHESE,SC,SOUTH INDIAN BAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/02/2010

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.3538 of 2009
              --------------------------

                         ORDER

Petitioner is the first accused in C.C.No.389/2006

on the file of Judicial First Class Magistrate’s Court-

II, Aluva, taken cognizance for the offences under

Sections 120B, 420, 464, 465, 466, 468 and 474 read

with Section 34 of Indian Penal Code. Prosecution case

is that in furtherance of their common intention to

cheat, the two accused approached Branch Manager of

Kalamassery South Indian Bank for a loan in favour of

M/s.Lakshmi Wood Industries & M/s.Metal Make Engineers,

owned by the petitioner and as collateral security for

the loan, furnished title deeds in respect of the

property comprised in Sy.Nos.112/1B/2 and 112/1E/2,

which are water logged areas and also produced a sketch

which was created by affixing the forged seal of the

Village Officer, as if it is genuine, when, in fact, it

is a dry land and obtained the loan and thereafter,

failed to pay balance of Rs.25,53,198/- and thereby,

committed the offences. This petition is filed under

Section 482 of Code of Criminal Procedure to quash the

CRMC 3538/09 2

proceedings contending that the disputes with the

second respondent Bank were settled subsequently and

the entire amount due to the Bank was paid and in view

of payment of the dues and settlement of the disputes,

it is not in the interest of justice to continue the

prosecution.

2. Second respondent appeared through a counsel

and filed a joint petition (Crl.M.Appl.No.878/2010),

along with the petitioner, stating that entire disputes

were amicably settled and second respondent received

the entire amount due from the petitioner and Annexure-

A2 certificate has already given to the petitioner

recording settlement of the liability and returning the

title deeds deposited and in view of payment of the

entire amount due, second respondent has no objection

for compounding the offences.

3. Learned counsel appearing for the petitioner,

second respondent and learned Public Prosecutor were

heard.

4. Prosecution case in essence is that petitioner,

along with the second accused, availed a loan from the

second respondent Bank and failed to pay Rs.25,53,198/-

CRMC 3538/09 3

due and for the purpose of availing the loan, to make

it appear that the water logged land belonging to the

second accused is a dry land, which was furnished as

collateral security, a certificate from the Village

Officer and a sketch were produced. But, they were

forged and thereby committed the offences. As held by

the Apex Court in Manoj Sharma v. State (2008 (4) KLT

417), when the offences alleged against the petitioner

are purely financial and personal in nature and

petitioner has cleared the entire liability with the

second respondent and second respondent stated that

entire disputes were finally settled, it is not in the

interest of justice to continue the prosecution.

Petition is allowed. C.C.No.389/2006 on the file

of Judicial First Class Magistrate’s Court-II, Aluva is

quashed.

24th February, 2010 (M.Sasidharan Nambiar, Judge)
tkv