High Court Kerala High Court

Immanuel Justine vs Sreevidya K.P. on 13 March, 2007

Kerala High Court
Immanuel Justine vs Sreevidya K.P. on 13 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 512 of 2007()


1. IMMANUEL JUSTINE, KOCHAPPILLY HOUSE,
                      ...  Petitioner

                        Vs



1. SREEVIDYA K.P., W/O.C. ASHOK,
                       ...       Respondent

2. M/S.AUTOMATES, COCHIN-18.

3. K.P. GEORGE, PARTNER AUTOMATES

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :13/03/2007

 O R D E R
                                R.BASANT, J

                      ------------------------------------

                        Crl.M.C.No.512 of 2007

                      -------------------------------------

               Dated this the 13th  day of March, 2007


                                   ORDER

The petitioner is the managing partner of a firm which has

been found guilty, convicted and sentenced as the 1st accused in

a prosecution under Section 138 of the N.I Act. The petitioner

has not been made an accused personally. He only represented

the 1st accused as its Managing Partner. There was no allegation

or finding that the petitioner had any personal culpable liability

for the offence proved in the case. The signatory of the cheque,

a partner was arrayed as the 2nd accused. He has been found

guilty, convicted and sentenced also.

2. The petitioner has come to this Court with a short

grievance that the learned Magistrate, illegally, incorrectly and

improperly, is issuing non bailable warrant against the petitioner

to arrest him for the alleged liability of the 1st accused. This is

impermissible in law and the non bailable warrant issued against

him deserves to be quashed, it is urged.

3. Report of the learned Magistrate was called for. The

learned Magistrate submits that solely because of an error, non

Crl.M.C.No.512 of 2007 2

bailable warrant of arrest happened to be issued against the

petitioner, who only represents the firm. The learned Magistrate

virtually accepts that the sentence against the 1st accused – a fine

of Rs.50,000/- cannot be attempted to be recovered by any

default sentence against the petitioner. In these circumstances,

the prayer of the petitioner has only got to be accepted.

4. The report of the learned Magistrate seems to suggest

that the partnership has been dissolved. Even if it has been

dissolved, recovery must certainly be effected from the assets of

the partnership in the hands of the individual partners. That the

partnership has been conveniently dissolved subsequent to the

proceedings is certainly no justification for the learned

Magistrate to refrain from initiating steps for recovery of the fine

amount from the partnership. Partnership in law is only a

compendious expression to refer to the partners who transact

business in such name of the firm. The partners shall continue

to be liable for the fine amount which is liable to be recovered

from the partnership. Of course, there can be no attempt to

recover the fine amount from the partnership by imposing any

default sentence on the partners as there is no such default

sentence imposed against the 1st accused at all.

Crl.M.C.No.512 of 2007 3

5. In the result, this Crl.M.C is allowed. It is directed

that non bailable warrant cannot be issued against the petitioner

who only represents the 1st accused. However, the learned

Magistrate shall continue the attempt to recover the fine amount

by issue of warrants under Section 421 Cr.P.C against the

properties of the firm and from the assets of the partners if the

partnership has by now been dissolved.

(R.BASANT, JUDGE)

rtr/-

Crl.M.C.No.512 of 2007 4

R.BASANT, J

————————————

Crl.M.C.No.512 of 2007

————————————-

Dated this the 27th day of February, 2007

ORDER

The petitioner is the Managing Partner of a partnership

firm. That partnership firm was the 1st accused in a prosecution

under Section 138 of the N.I Act. The petitioner had

represented the said partnership firm in the said prosecution as

its Managing partner. The petitioner was not an accused

himself. Another partner was arrayed as the 2nd accused. Trial

is complete. Both the accused have been found guilty, convicted

and sentenced. The 1st accused firm has been sentenced to pay a

Crl.M.C.No.512 of 2007 5

fine of Rs.50,000/-. The 2nd accused has been sentenced to pay

fine of Rs.50,000/- and in default of payment of fine to undergo

simple imprisonment for a period of one month.

2. The petitioner now submits that the learned

Magistrate has unjustifiably issued a non bailable warrant

against the petitioner. The petitioner is not an accused. He was

only representing the 1st accused firm. The fine is to be

recovered from the 1st accused firm as stipulated under Section

421 Cr.P.C. The petitioner submits that the learned Magistrate

has incorrectly issued a non bailable warrant against the

petitioner. The petitioner submits that there is absolutely no

justification in the course followed by the learned Magistrate of

issuing a non bailable warrant against the petitioner.

3. I have heard the learned counsel for the petitioner. I

have perused the judgment rendered by the learned Magistrate

in the prosecution. I am satisfied that a report must be called for

from the learned Magistrate about the circumstances under

which non bailable warrant has been issued against the

petitioner, who was only representing the 1st accused firm as its

Managing Partner in the prosecution launched against the

partnership firm and another partner.

Crl.M.C.No.512 of 2007 6

4. The report of the learned Magistrate must reach this

Court by 12.03.2007. Call on 13.03.2007.

Crl.M.Appl.No.866 of 2007

The non bailable warrant issued against the petitioner shall

not be executed till 13.03.2007.

(R.BASANT, JUDGE)

rtr/-

Crl.M.C.No.512 of 2007 7