High Court Kerala High Court

Reeny Rajan Babu vs State Of Kerala on 20 January, 2010

Kerala High Court
Reeny Rajan Babu vs State Of Kerala on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3466 of 2009()


1. REENY RAJAN BABU, AGED 55 YEARS,
                      ...  Petitioner
2. SERU MOHAN BABU, AGED 53 YEARS,

                        Vs



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

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/01/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No.3466    OF 2009
          ===========================

    Dated this the 20th day of January,2010

                     ORDER

Petitioners are accused 6 and 8 in

C.C.1134/2009 on the file of Judicial First

Class Magistrate’s Court, Punalur taken

cognizance for the offence under section 420

read with section 34 of Indian Penal Code

against nine accused, on Annexure 2 final

report. Second respondent is the de facto

complainant. Annexure 1 F.I.R was registered on

recording the First Information Statement of

the second respondent. Prosecution case, as is

clear from Annexure 2 final report, is that

nine accused are partners of Jayabharatham

Financiers and the said financiers collected

Rs.4,75,000/- as fixed deposit and Rs.42,679/-

as subscription of the chitty from first

charge witness and Rs.1,25,000/- was collected

Crl.M.C.3466/2009 2

from the second charge witness and in the name of

the daughter of the third charge witness

Rs.7,78,315/- was collected from the third charge

witness, in the name of the mother of the fourth

charge witness Rs.2,20,000/- was collected from the

fourth charge witness, and Rs.50,000/- was

collected from the fifth charge witness and

Rs.1,15,000/- was collected as fixed deposit from

the sixth charge witness and cheated all of them by

not repaying the amount when demanded and thereby

committed the offences. This petition is filed

under section 482 of the Code of Criminal Procedure

contending that petitioners are accused 6 and 8

and they were implicated only on the allegation

that they are partners of the firm “Jayabharatham

Financiers” and though petitioners, who are wives

of the two brothers of the first accused, and they

were earlier partners of Jayabharatham Financiers,

the said firm was defunct from 1995 onwards and a

lawyer notice was sent at the instance of the

petitioners, to the first accused for dissolution

of the said firm and for settlement of the account

Crl.M.C.3466/2009 3

stating that as the firm is defunct and a firm at

will, steps are to be taken for dissolution of the

firm and settlement of the accounts. Petitioners

have filed Annexure 6 plaint before Sub Court,

Kottarakkara as O.S.270/1995 for dissolution of the

firm. By Annexure 7 judgment Sub Court dissolved

the partnership firm Jayabharatham Financiers and a

preliminary decree was passed. There is finding in

Annexure 7 that even according to the first

accused, the managing partner the firm was not

functioning after 1995. It is contended that in

such circumstances, petitioners cannot be

prosecuted for the amount collected by the first

accused or the other accused. Annexure 3 and 4

deed of partnership were also produced to show that

first accused and others had constituted

Jayabharatham Financiers and Chits and

petitioners are not partners of firms and if the

other accused had collected money, petitioners are

not liable and continuation of the proceedings as

against the petitioners is an abuse of process of

the court.

Crl.M.C.3466/2009 4

2. Learned counsel appearing for the

petitioners, second respondent and learned Public

Prosecutor were heard.

3. Petitioners who are none other than the

wives of two other brothers of the first accused,

were implicated in the case only on the allegation

that they were partners of the firm by name

Jayabharatham Financiers. Though Annexure 6 plaint

and Annexure 7 judgment in O.S.270/1995, shows that

the firm Jayabharatham Financiers was constituted

on 1.5.1982 and both the petitioners were partners

of the firm, by Anneuxre 7 judgment the firm was

dissolved. Annexure 7 judgment also shows that even

according to the first accused the managing

partner of the firm was not functioning from 1995

onwards. Annexure 3 and 4 establish that first

accused and others had started Jayabharatham

Financiers and Chits by Annexure 3 Partnership Deed

dated 1.4.1992 and by Annexure 4 deed of

partnership dated 1.4.2003, which was continuation

of the original partnership firm which was

constituted on 1.11.1992. Therefore even if the

Crl.M.C.3466/2009 5

partners of the Jayabharatham Financiers had

collected amount for the firm constituted under

Annexure 3 or 4, petitioners cannot be made liable

as they are not partners of the firm. When

Annexure 7 judgment shows that, as claimed by the

petitioners in Annexure 5 notice Jayabharatham

Financiers was defunct from 1995, petitioners

cannot be prosecuted for either the collection or

deposits subsequent to 1995 or its non payment.

Therefore continuation of the prosecution as

against the petitioners is only an abuse of

process of the court.

Petition is allowed. Cognizance taken as

against petitioners the accused 6 and 8 in

C.C.1134/2009 by Judicial First Class Magistrate

Court is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006