High Court Kerala High Court

M.V.Kunhappan vs State Of Kerala on 17 December, 2008

Kerala High Court
M.V.Kunhappan vs State Of Kerala on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1271 of 2007(E)


1. M.V.KUNHAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/12/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                   CRL.R.P.NO. 1271 OF 2007
                    ............................................
     DATED THIS THE           17th       DAY OF DECEMBER, 2008

                                   ORDER

Revision petitioner is the complainant in CMP 1291 of 2006

before Judicial First Class Magistrate, Payyannur. Complaint

was filed against two accused alleging that they committed

offences under Section 420 and 465 read with 34 IPC. Learned

Magistrate, after recording the sworn statement of revision

petitioner and his witness, dismissed the complaint under

Section 203 of Code of Criminal Procedure stating that there is

no sufficient ground to proceed with the complaint. Revision

petition is filed contending that the order is illegal and learned

Magistrate did not consider the materials and when materials

available prima facie prove the offence, learned Magistrate

should have proceeded further by issuing summons under

Section 204 of Code of Criminal Procedure.

2. Case of revision petitioner in the complaint was that he

was in search of a property at Payyannur and knowing this,

second accused approached him stating that 31 cents in

R.S.78/70 and 78/9 of Payyannur Taluk belongs to him and was

available for sale and showed the original sale deed and tax

CRRP 1271/2007 2

receipts. It is the case of revision petitioner that petitioner

agreed to purchase the property and thereafter for valid

consideration, second respondent executed registered sale deed

2770/99 and put petitioner in possession and he has been in

possession of the property after constructing a compound wall

on all sides. It was contended that on 31.10.2005, first accused

attempted to trespass into the property and revision petitioner

had to file a civil suit before Munsiff Court, Payyannur as

O.S.200/05 and in that suit, first accused raised a contention that

the property was sold to him by second petitioner on 26.11.1997.

According to revision petitioner, second accused is the agent of

first accused and it is in furtherance of their common intention,

suppressing the sale, second accused sold the property to

revision petitioner and induced revision petitioner to pay the

consideration and therefore offences under Section 420 and 465

read with 34 IPC were committed. As dismissal of the complaint

was under Section 203 of Code of Criminal Procedure, before the

appearance of accused, accused were not impleaded or notice

taken to them.

3. The sworn statement of revision petitioner and the

witness, along with documents produced by the complainant

CRRP 1271/2007 3

show that second accused executed a sale deed in favour of

revision petitioner, suppressing the existence of the earlier sale

in favour of first accused. Learned Magistrate found that copy

of the encumbrance certificate dated 2.7.1999 would show that

there is no entry regarding execution of a document in favour of

first accused but for the reason that revision petitioner did not

produce the encumbrance certificate obtained in 2005, which

shows that an earlier sale deed was registered, learned

Magistrate found that there is no material to proceed further.

Revision petitioner has produced copy of the registered sale

deed executed on 26.11.1997. That sale was suppressed when

the property was sold again to revision petitioner by the second

accused. It is clear from the materials that learned Magistrate

did not conduct a proper enquiry and dismissed the complaint

under Section 203 of Code of Criminal Procedure, without

considering whether there are sufficient grounds to proceed. In

such circumstances, the order dismissing the complaint dated

5.8.2006 is illegal and could only be set aside.

4. Revision petition is allowed. The order dated 5.8.2006 of

Judicial First Class Magistrate, Payyannur dismissing CMP 1291

of 2006 is set aside. CMP 1291 of 2006 is restored to file.

CRRP 1271/2007 4

Learned Magistrate is directed to conduct proper inquiry and

consider whether the materials produced by petitioner along

with the sworn statement are sufficient to proceed as provided

under Section 204 of Code of Criminal Procedure and if not

complaint is to be dismissed under Section 203 of Code of

Criminal Procedure.

Send back the records.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-