High Court Kerala High Court

Sujatha Sreekumar vs State Of Kerala on 30 May, 2007

Kerala High Court
Sujatha Sreekumar vs State Of Kerala on 30 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 11 of 2007()


1. SUJATHA SREEKUMAR,
                      ...  Petitioner

                        Vs



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

2. N.S.SABU, KAILAS, T/C 3/326,

                For Petitioner  :SRI.SABU S.KALLARAMOOLA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/05/2007

 O R D E R
                                  R. BASANT, J.

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

                          Crl.M.C.No.  11 of   2007

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

                    Dated this the 30th day of   May, 2007


                                      O R D E R

The petitioner is the accused in a prosecution under Section

420 I.P.C. Proceedings have been initiated on the basis of a

complaint filed by the respondent herein, admittedly a friend of her

husband. It is alleged in the complaint that the complainant had

advanced an amount of Rs.2,42,000/- to the petitioner and for

discharge of the said liability a cheque was handed over by the

accused to the complainant. Admittedly there are other transactions

between the complainant and the husband of the petitioner and the

husband of the petitioner had issued cheques to the complainant. The

relevant averments appear in paragraph 2, which I extract below for

the sake of clarity in reproduction.

“While demanded the said amount, accused has

issued a cheque bearing No.565071 with corrected date

on 18.2.2005 and instructed to present for collection.

The complainant has noticed the signature on the cheque

which is akin to her husband signature, demanded for a

fresh cheque of the accused. She has managed to believe

the complainant that the said cheque would encash while

present. The complainant has believed the words of the

accused.”

(emphasis supplied)

Crl.M.C.No. 11 of 2007

2

2. The petitioner complains that there was no transaction

whatsoever between her and the complainant. The transaction was always

between the husband of the petitioner and the complainant. Annex.I is the

copy of three cheques, all issued by the petitioner’s husband to the

complainant. First of those is the subject matter of the present complaint.

The other two are subject matters of other complaints against the husband of

the petitioner by the complainant. The learned counsel for the petitioner

submits that there is no cogent, specific or reasonable averment which can

attract culpability against the petitioner herein.

3. It is important to ascertain what precisely is the allegation. There

is no specific allegation that the accused made a representation that the

cheque is being issued by her from her account to the complainant. The

complainant could not obviously had assumed so. The other cheques in

Annex.I clearly show that they were also issued by the husband of the

petitioner to the complainant. In fact the averments extracted above would

indicate that the complainant knew even at the time when the cheque was

handed over that the signature in the cheque is that of the husband of the

petitioner. It appears to be improbable and artificial, nay impossible that the

complainant could have entertained any impression on the basis of the

Crl.M.C.No. 11 of 2007

3

alleged misrepresentation that the cheque was being issued by the petitioner

in her account to the complainant. Such a possibility does not appear to be

available and the averments extracted above do not at all indicate such an

allegation.

4. The said cheque, it is submitted, was dishonoured by the bank on

the ground that the account is closed. This may justifiably give rise to a

cause of action against the husband under Section 138 of the N.I. Act. I am

at a loss to understand how these allegations can justify any indictment of

the petitioner for the offence under Section 420 I.P.C.

5. Consideration of the totality of circumstances does inevitably lead

the court to the conclusion that the attempt now made by the petitioner is

nothing but a transparent abuse of process of court. I find merit in the

submission that the attempt is made to rope in the petitioner also into the

controversy so that the petitioner and her husband will settle all disputes

under duress.

6. The respondent has filed a statement. He relied on Annex.II,

which only shows that earlier a complaint was withdrawn as compounded.

In that, both the petitioner and her husband were arrayed as accused. The

mere fact that the petitioner had faced such a similar indictment along with

Crl.M.C.No. 11 of 2007

4

her husband earlier or that the said case was compounded cannot at all lead

this Court to any interference or perception of indication of culpability of

the petitioner in the present indictment. The interests of justice demand

that this criminal prosecution is put to premature termination by invoking

the powers under Section 482 Cr.P.C.

7. This Crl.M.C. is hence allowed. C.C.No. 149 of 2006 pending

before the Chief Judicial Magistrate Court, Trivandrum against the

petitioner is hereby quashed.

(R. BASANT)

Judge

tm