High Court Kerala High Court

Dasan Chairman-Cum-Managing … vs Unknown on 22 August, 2007

Kerala High Court
Dasan Chairman-Cum-Managing … vs Unknown on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 54 of 2005(C)


1. DASAN CHAIRMAN-CUM-MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



2. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

1. JOSEPHINE, T.C.NO.47/874,

                For Petitioner  :SRI.M.K.CHETTIAR

                For Respondent  :SRI.SUMAN CHAKRAVARTHY

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/08/2007

 O R D E R
                          V. RAMKUMAR, J.

              ````````````````````````````````````````````````````
                     Crl. R.P. No. 54 OF 2005 B
              ````````````````````````````````````````````````````
             Dated this the 22nd day of August, 2007

                                O R D E R

The revision petitioner namely, Dasan described as the

Chairman-cum-Managing Director of M/s.Aancy Marine and Farm

Products Exporters Private Limited, challenges the conviction

entered and the sentence passed against him by the JFCM-II,

Thiruvananthapuram in C.C.No.180/98 as confirmed in Criminal

Appeal No.31/02 on the file of the II Additional Sessions Court,

Thiruvananthapuram.

2. The learned counsel for the revision petitioner evidently

had no defence on the merits of the case. The only contention

raised by him was that going by the complaint filed by the 1st

respondent, the accused is a Company by name M/s. Aancy

Marine and Farm Products Exporters Private Limited represented

by its Chairman-cum-Managing Director Mr.Dasan. But the

person who has been shown as the accused in the judgments of

both the courts below is not the Company but Dasan, Chairman-

cum-Managing Director of the said Company and consequently

the sentence imposed is also one for imprisonment on Dasan. I

Crl.R.P.No.54/05
: 2 :

see some force in the said submission. Instead of the Company

which alone is the accused in the private complaint filed by the 1st

respondent, the courts below have not convicted the Company but

instead, Dasan, the Chairman-cum-Managing Director, who was

not prosecuted for the offence punishable under section 138 of the

Negotiable Instruments Act. There appears to be a clerical

mistake wherein instead of showing the Company as the accused,

the revision petitioner Dasan has been shown as the accused

resulting in the courts convicted him and imposing on him a

sentence of imprisonment which is impermissible in the case of a

Company. Therefore, the judgments under revision are set aside.

The learned Magistrate shall rectify the proceedings by showing

the proper person as the accused. I make it clear that the

conviction recorded by the learned Magistrate is not interfered with

since the same is founded on adequate material. The trial court

shall pass a revised sentence after rectifying the cause title within

one month from the date of receipt of a copy of this order. The

parties shall appear before the trial court without any further notice

on 10.9.07. After rectifying the cause title, the Magistrate shall

hear the complainant as well as the accused Company and pass a

Crl.R.P.No.54/05
: 3 :

proper sentence according to law. The Magistrate shall also

conduct an enquiry to find out the person who was responsible for

altering the accused by deviating from the cause title of the

complaint.

This revision is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks