IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4 of 2009()
1. P.A.THOMAS, PLACKAL HOUSE, MALA,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, THRISSUR EAST
... Respondent
2. M/S.SHRIRAM TRANSPORT FINANCE COMPANY
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.RAJESH NAMBIAR
The Hon'ble MR. Justice R.BASANT
Dated :12/01/2009
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.4 of 2009
-------------------------------------
Dated this the 12th day of January, 2009
ORDER
Against the petitioner, a prosecution was initiated under
Section 420 I.P.C. The petitioner had entered into an agreement
for finances for purchase of a vehicle. There is dispute as to
whether the petitioner has entered into an agreement with the
2nd respondent or with another. Be that as it may, the 2nd
respondent filed a complaint alleging that the petitioner is guilty
of the offence punishable under Section 420 I.P.C. The crux of
the allegations was that though the loan had been availed on the
basis of an agreement, payment has not been made as per the
agreement. The complaint was forwarded to the police under
Section 156(3) Cr.P.C by the learned Magistrate. The police
after completing the investigation filed a final report alleging
commission of the offence under Section 420 I.P.C by the
petitioner. Cognizance was taken. The petitioner entered
appearance and staked the claim for discharge. The vehicle had
been seized. Both the petitioner as well as the 2nd respondent
did stake claims for release of the vehicle to them. All the
questions were considered together and by the impugned order,
a copy of which is produced as Annexure-A5, the learned
Crl.M.C. No.4 of 2009 2
Magistrate came to the conclusion that the petitioner/accused is
entitled for discharge under Section 239 Cr.P.C. Accordingly the
accused was discharged.
2. The vehicle was seized from the possession of the
petitioner/accused. The learned Magistrate had come to the
conclusion that no offence has been established. But it is seen
that the learned Magistrate directed that the vehicle be released
to the financier-the 2nd respondent and not to the petitioner. The
petitioner claims to be aggrieved by that direction which, the
impugned order clearly shows, is issued under Section 452
Cr.P.C after entering a specific finding that the accused is
entitled for discharge.
3. According to the petitioner, the very complaint is only
a clear abuse of process of the court. No offence was committed
in respect of the vehicle. False allegations were raised and a
crime was got registered. The vehicle was got seized by the
police and produced before the learned Magistrate. The
Magistrate is absolutely wrong in these circumstances in
directing release of the vehicle to the 2nd respondent. The
impugned order directing release under Section 452 Cr.P.C may
be set aside, it is prayed.
Crl.M.C. No.4 of 2009 3
4. The learned counsel for the 2nd respondent raises a
technical defence. The counsel submits that an order under
Section 452 Cr.P.C is an appealable order and consequently the
petitioner’s attempt, to persuade this Court to invoke the
extraordinary inherent jurisdiction, is unjustified and improper.
I find merit in that contention. The impugned order, it is made
clear, is one issued under Section 452 Cr.P.C. The petitioner is
entitled to challenge the order by resort to Section 454 Cr.P.C. I
am satisfied that the petitioner must be relegated to claim relief
under Section 454 Cr.P.C and the attempt to request this Court
to invoke the extraordinary inherent jurisdiction is not justified.
5. However, in the facts and circumstances of this case, I
am satisfied that the interests of justice will be served eminently
by issuing a direction that the vehicle shall not be released to the
bank the 2nd respondent on the strength of the impugned order
for a further period of 21 days from today. Hand over a copy of
this order to the learned counsel for the petitioner forthwith for
production before the court below and the appellate court under
Section 454 Cr.P.C.
6. This Crl.M.C is, accordingly dismissed with the above
observations.
(R.BASANT, JUDGE)
rtr/-