High Court Kerala High Court

Muhammed Bashir vs State Of Kerala on 24 March, 2009

Kerala High Court
Muhammed Bashir vs State Of Kerala on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1652 of 2002()


1. MUHAMMED BASHIR, S/O. MOIDEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/03/2009

 O R D E R
               M.L. JOSEPH FRANCIS, J.
               - - - - - - - - - - - - - - - - - - - - - -
                Crl.R.P.No. 1652 of 2002
               - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 24th day of March, 2009

                            O R D E R

The revision petitioner herein is the complainant in

C.M.P.No.3006 of 2002 on the file of the Chief Judicial

Magistrate, Kozhikode. The complaint was filed against

accused 1 to 4 alleging commission of offences punishable

under Sections 420, 406 and 409 r/w. 34 I.P.C.

2. The facts of the case are as follows. The

complainant is a businessman engaged in the business of

software and electronic equipments in Arabian Gulf

countries, East Africa and India. The first accused is his

wife. She had deserted the complainant and now living

separately with accused 2 to 4. During the pre-marriage

talks, accused 2 to 4 agreed to invest an amount of Rs.1=

crores in the business carried out by the complainant. They

also suggested that the complainant should settle at

Mumbai by purchasing a flat at Mumbai.

Crl.R.P.No. 1652 of 2002
2

3. On 2.7.2000, accused 3 and 4 informed the complainant

that they have found a suitable flat for them at Mahim in

Mumbai and made him to believe that the cost of the flat is Rs.

60 lakhs. The flat was agreed to be purchased in the name of the

complainant and he was asked to give an amount of Rs. 20 lakhs.

The first accused had agreed to pay the balance amount.

Believing the same, on 20.8.2000 the complainant paid an

amount of Rs. 4 lakhs to accused 2 and 3 in the presence of two

witnesses, at Calicut. Another amount of Rs. 7 lakhs was

transferred to the first accused on 8.11.2000 by telegraphic

transfer from his account in Union Bank, Calicut branch. After

making the said payments, the accused made the complainant to

believe that the subsequent payment for the flat is due and on

6.1.2001 an amount of Rs. 5 lakhs was telegraphically

transferred to the first accused from his account at Calicut. Thus,

a total amount of Rs. 20 lakhs was paid to accused 1 to 4 with

the specific understanding that the flat will be purchased in the

name of the complainant.

Crl.R.P.No. 1652 of 2002
3

4. For registering the flat and other incidental expenses,

the complainant also issued a signed blank cheque bearing

No.6905364 drawn on the Union Bank of India, NRI Branch,

Calicut. Subsequently, the complainant came to know that the

cost of the flat is less than Rs. 20 lakhs and that the flat itself

was purchased in the name of the first accused alone and not in

the name of the complainant, as agreed. Then only he came to

know that the marriage itself and the subsequent deals were only

aimed at cheating the complainant and he was cheated to the

tune of Rs. 20 lakhs. Stating the above facts, the complainant

filed the complaint before the Chief Judicial Magistrate Court,

Kozhikode.

5. Before the Court below, the complainant examined

himself as PW1 and another witness to the transaction was

examined as PW2. The court below, as per order dt.15.11.2002,

dismissed the said complaint under Section 203 Cr.P.C., on the

ground that the statements do not bring out or suggest

commission of any offence by the accused persons within the

Crl.R.P.No. 1652 of 2002
4

jurisdiction of the said Court. Against that order, the

complainant filed this revision petition.

6. Heard the learned counsel for the revision petitioner and

the learned Public Prosecutor.

7. The learned counsel for the revision petitioner

submitted that the court below failed to note that the complainant

has specifically stated that a total amount of Rs.15 lakhs was

given to the accused by telegraphic transfer from the bank

account of the complainant at Calicut. Moreover, an amount of

Rs. 4 lakhs was given to accused 3 and 4 from Calicut itself.

Since part of the above cause of action took place in Calicut, the

court below ought to have taken cognizance of the offences and

issued summons to the accused.

8. The learned counsel for the revision petitioner

submitted that as per Section 178 Cr.P.C., if an offence is

committed partly in one local area and partly in another, it may

be inquired into or tried by the court having jurisdiction over

any of such local area.

Crl.R.P.No. 1652 of 2002
5

9. Considering the records available in this case, I am of

the view that, in order to secure the interests of justice, the Chief

Judicial Magistrate, Kozhikode has to be directed to make further

enquiry into the complaint and for that purpose, the case has to

be remitted back.

10. Accordingly, this revision petition is allowed. The

order of the Chief Judicial Magistrate, Kozhikode in

C.M.P.3006 of 2002 dt.15.11.2002 is set aside and that petition

is remitted back to the C.J.M. Court, Kozhikode to make further

enquiry into the complaint in accordance with law and pass

appropriate orders, as early as possible.

(M.L. JOSEPH FRANCIS)
Judge
tm