High Court Kerala High Court

K.Muhammed vs Anjali on 23 September, 2008

Kerala High Court
K.Muhammed vs Anjali on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3562 of 2008()



1. K.MUHAMMED
                      ...  Petitioner

                        Vs

1. ANJALI
                       ...       Respondent

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/09/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3562 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 23rd day of September, 2008

                               O R D E R

The petitioners have come before this Court with this

petition under Section 482 Cr.P.C. to assail the impugned orders

dt.7.8.08 and 28.8.2008 passed by the learned Chief Judicial

Magistrate, Kasargode in CMP 130 of 2003. The said orders are

extracted below:

“7.8.08:

Petitioner is present. Respondent No.2 and 3 absent.

No further time for enquiry and evidence on the CMP.

Respondents are directed to produce/return the

currency notes worth of Rs.1 lakh 56 thousand. No

further time. Posted to 28.8.08.

28.8.08:

Petitioner is present. The respondent side has not

produced the currency notes which is on kaicheet

dt.26.3.98 from this court. Issue notice to the sureties

of the petitioner who received the amount from this

court on kaicheet to Asmabee ie. Petitioner in CMP

1607/98. Posted to 25.9.08.”

Crl.M.C.No. 3562 of 2008
2

2. Anjali, the first respondent, was employed as a maid servant

in the house of the second petitioner, whose husband is employed

abroad. The first petitioner is the brother of the husband of the second

petitioner. The alleged incident of theft took place in the house of the

second petitioner, about which the first petitioner, in his capacity as

brother-in-law of the second petitioner, had lodged a complaint before

the police. A crime was registered. Investigation was conducted. An

amount of Rs.1.56 lakhs was allegedly recovered as the stolen property

from the possession of the first respondent, who, it is alleged, had

committed the offence of theft. The said amount of Rs.1.56 lakhs was

released pending investigatioin to the second petitioner subject to

conditions, including execution of an appropriate bond. Investigation

was completed. Final report was filed. Cognizance was taken against

the first respondent. The case was initially tried before the J.F.M.C.

Kasargode.

3. Later, realising that the first respondent was a juvenile, the

matter was sent to the Juvenile Justice Board. At that stage further

investigation was conducted by the police under Section 173(8)

Crl.M.C.No. 3562 of 2008
3

Cr.P.C. and on such further investigation a negative final report was

filed by the Investigator. That negative final report was accepted by the

court.

4. The acceptance of the refer report by the C.J.M. (functioning

as the Juvenile Court) passed under Annex.I, was challenged by the

first respondent before this Court and as per Annex.II order

dt.2.8.2007 in Crl.M.C. 363 of 2004 the said challenge was turned

down making it clear that the petitioners shall be at liberty to stake

their claim for final release of the amount recovered at the appropriate

stage.

5. The first respondent later filed application for release of the

amount seized from her possession after the acceptance of the refer

report. The petitioners herein were arrayed as respondents 2 and 3.

They participated in the said proceedings before the C.J.M., Kasargode

in C.M.P. 130 of 2003. Final orders in CMP 130 of 2003 has not been

passed yet. But in the meantime, for the reason that the petitioners

(respondents 2 and 3 in CMP 130 of 2003) were not present before the

learned Magistrate on 7.8.08, the learned Magistrate has issued the

Crl.M.C.No. 3562 of 2008
4

impugned directions dt.7.8.08 and 28.8.2008 calling upon the

petitioners to produce before court the amount of Rs.1.56 lakhs

released to them already. The petitioners are aggrieved by that

direction.

6. The learned counsel for the petitioners submits that the

petitioners are willing to produce the amount before the learned

Magistrate after orders are passed in CMP 130 of 2003. Till then it is

totally unnecessary to direct the petitioners to produce the said amount

before the learned Magistrate. The learned Magistrate, it is significant,

has not come to a conclusion that the petitioners are not entitled to

retain the amount nor has he come to any conclusion that the first

respondent or any other is entitled to release of the said amount. In

these circumstances the impugned directions are premature. The

petitioners are being unnecessarily put to difficulties by the impugned

directions. The learned Magistrate may be directed to pass appropriate

orders on merits under Section 452 Cr.P.C. If such orders are against

the petitioners, they shall have the statutory right of appeal under

Section 454 Cr.P.C. Without and before passing orders under Section

Crl.M.C.No. 3562 of 2008
5

452 Cr.P.C. the petitioners may not be compelled to produce the

amount of Rs.1.56 lakhs before the learned Magistrate. Their sureties

may not be proceeded against under Section 446 Cr.P.C. before final

orders are passed. This in short is the plea raised.

7. I find the plea to be absolutely justified. The amount has

been released to the petitioners on appropriate terms. Only if the

learned Magistrate finds that the petitioners are not entitled to retain

the amount or that the amount is liable to be released to some others,

can and need the Magistrate compel the petitioners to produce the

amount, which has already been released to them. The impugned

orders dt.7.8.08 and 28.8.08 to the extent that they direct the

petitioners to produce the amount of Rs.1.56 lakhs immediately and

before passing any orders under Section 452 Cr.P.C. does deserve to

be challenged, I am satisfied.

8. I am not satisfied that it is necessary in these circumstances to

direct issue of notice to the respondents. I am satisfied that this

Crl.M.C. can be allowed and appropriate directions can be issued in

the interests of justice.

Crl.M.C.No. 3562 of 2008
6

9. In the result:

a) This Crl.M.C. is allowed.

b) The impugned orders dt. 7.8.08 and 28.8.2008 to the extent

that they direct the petitioners to surrender the amount of Rs.1.56 lakhs

straight away and calls upon the sureties of the petitioners to show

cause is set aside.

c) The learned Magistrate is directed to expeditiously complete

the proceedings in CMP 130 of 2003 and pass appropriate final orders

under Section 452 Cr.P.C. after hearing the parties. It is directed that

such final order under Section 452 Cr.P.C., if the same be against the

petitioners, need alone be enforced or executed by the learned

Magistrate.

(R. BASANT)
Judge
tm