High Court Kerala High Court

A.K.Linish vs The Sub Inspector Of Police on 22 November, 2010

Kerala High Court
A.K.Linish vs The Sub Inspector Of Police on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4467 of 2010()


1. A.K.LINISH, S/O.VIJAYAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. C.D.BOBY, S/O.DEVASSIA,

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SRI.T.SHAJITH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/11/2010

 O R D E R
                M.SASIDHARAN NAMBIAR,J.

       ---------------------------------------------------------------
       CRL.M.C.NO.4060,4467, & 4058 OF 2010
       ----------------------------------------------------------------
                 Dated 22nd          November, 2010


                                O R D E R

Petitioner is the first accused in

C.C.92/2010 and the sole accused in

C.C.93/2010 on the file of Judicial First

Class Magistrate’s Court-VI, Kozhikode. These

petitions are filed under Section 482 of Code

of Criminal Procedure. Crl.M.C.4058/2010 is

filed to quash Annexure-A9 charge framed by

the learned Magistrate in C.C.92/2010.

Crl.M.C.4060/2010 is filed to quash Annexure-

A9 charge in C.C.93/2010. Crl.M.C.4467/2010

is filed to quash Annexure-A4 report and the

order passed by the learned Magistrate

thereon. The case had a checkered history.

Annexure-A1 final report was submitted by

Circle Inspector of Police, Kasaba Police

Crmc,4467,4060 &4058/2010 2

Station, Kozhikode on 29/4/2002 in crime

No.310/2001 registered for the offence under

Section 408, 419, 420, 468 and 471 read with

Section 34 of Indian Penal Code against four

accused. Along with the final report, two

charges were submitted, one as against first

accused alone and the second as against all the

four accused. Allegation as against the first

accused alone was that he misappropriated

Rs.30,000/- out Rs.80,000/- and Rs.50,000/- out

of Rs.1,00,000/- which were entrusted to him in

his capacity as the Accountant-cum-Manager of

Chemmannur Jwellers, Kozhikode, to be deposited

in account No.835 in Mavoor Road branch of

Syndicate Bank. Allegation is that out of

Rs.80,000/- entrusted on 8/9/2001, only

Rs.50,000/- was remitted, but the receipt

obtained by the bank was altered to make it

appear that Rs.80,000/- was deposited. It is

Crmc,4467,4060 &4058/2010 3

also alleged that on 14/9/2001 out of

Rs.1,00,000/- entrusted, only Rs.50,000/- was

deposited but entry was altered in the counter

foil receipt to appear that Rs.1,00,000/- was

deposited. The allegation is that first accused

thereby misappropriated Rs.80,000/- and

committed the offences under Sections 408 and

468 of Indian Penal Code. In the second charge,

it is alleged that the four accused committed

the offences under Sections 408 419, 420, 468

and 471 read Section 34 of Indian Penal Code

alleging that the first accused, with the

intention to cheat Chemmannur Jwellers, got

printed duplicate receipts of Chemmannur

Jwellery gold purchase scheme and in

furtherance of their common intention with the

other accused and with the aid of second

accused, procured details of the members of

the scheme, forged receipts in the name with

Crmc,4467,4060 &4058/2010 4

the aid of accused 2 to 4 and by producing

those receipts, induced the jwellers to pay

money and misappropriated the money and

committed the offences. Learned Magistrate

took cognizance of the offences in

C.C.75/2002. The charge was framed in Malayalam

against all the accused together. Accused 2 to

4 challenged that order before this court in

Crl.R.P.1872/2007. By Annexure-A3 order dated

20/6/2007, this court quashed the charge and

directed the Magistrate to frame charge afresh

or to discharge the accused, after hearing the

prosecutor and the accused. Learned Magistrate

thereafter framed Annexure-A4 charge in English

on 19/11/2007. That charge was framed in two

separate parts. First part relates to first

accused alone and the second part relates to

all the accused. First part was named as first

charge and second part as second charge.

Crmc,4467,4060 &4058/2010 5

Accused 2 to 4 challenged that charge again

before this court by filing Crl.M.C.248/2008.

By Annexure-A5 order this court quashed that

charge finding that learned Magistrate should

have assigned two separate C.C. numbers for

each charge and should not have framed two

separate charges in one case. The learned

Magistrate was directed to assign separate

C.C.numbers for each of the charge sheets

submitted namely, as against the first accused

in one case and as against accused 1 to 4 in

the other case. Special Prosecutor thereafter

submitted Annexure-A6 charge separately

against first accused in one case and against

accused 1 to 4 in other case. Learned Chief

Judicial Magistrate took cognizance of the

offences against first accused alone as

C.C.75/2002, which was the original number

assigned and as against accused 1 to 4, in

Crmc,4467,4060 &4058/2010 6

C.C.129/2009. When cognizance was taken, first

accused filed Crl.M.C.2457/2010 to quash the

charge in both the cases. By Annexure-A7

order, Crl.M.C.2457/2010 was disposed

permitting first accused to seek discharge, in

absentia, under Section 239 of Code of

Criminal Procedure. That order was passed on

2/7/2010. Chief Judicial Magistrate thereafter

transferred the case to Judicial First Class

Magistrate’s Court-VI, Kozhikode. Learned

Magistrate took the case on file against first

accused as C.C.93/2010 and against accused 1 to

4 as C.C.92/2010. First accused filed

Crl.M.C.3576/2010 challenging the cognizance

taken in C.C.92/2010 contending that separate

copies of the document relied on by the

prosecution were not supplied. First accused

also filed Crl.M.C.3577/2010 raising the same

allegations in C.c.93/2010. Accused 2 to 4

Crmc,4467,4060 &4058/2010 7

filed Crl.M.C.3561/2010 raising similar

contentions. By Annexure-A8 common order dated

20/08/2010, petitions were dismissed holding

that the case already stands scheduled and if

accused did not get copies, they are entitled

to bring it to the notice of the Magistrate

who will give necessary directions. Learned

Magistrate framed Annexure-A9 charge in

C.C.93/2010 and Annexure-A10 charge in

C.C.92/2010. Though in C.C.93/2010 prosecution

case is with respect to misappropriation of

parts of the amount misappropriated by the sole

accused on 8/9/2001 and 14/9/2001, in Annexure-

A9 charge framed by the learned Magistrate,

charge thirdly to sixthly relate to the

prosecution case in C.C.92/2010. In

C.C.92/2010, same charges were incorporated in

Annexure-A10 charge. Special Prosecutor finding

that charge thirdly to sixthly in C.C.93/2010

Crmc,4467,4060 &4058/2010 8

should not have been framed by the learned

Magistrate, filed Annexure-A4 report in

Crl.M.C.4467/2010 to delete those charges and

to frame specific charge for the offence under

Section 420 of Indian Penal Code. According to

the petitioner, it was objected before learned

Magistrate but by a non speaking order, learned

Magistrate allowed that petition.

Crl.M.C.4467/2010 is filed to quash the said

report and the order passed by learned

Magistrate Crl.M.C.4060/2010 and 4058/2010 were

filed to quash Annexure-A9 and A10 charges.

2. Learned counsel appearing for the

petitioner, learned Public Prosecutor and

learned counsel appearing for third respondent

were heard.

3. Though learned counsel appearing for

petitioners argued that entire Annexures-A9 and

10 charges are erroneous and learned

Crmc,4467,4060 &4058/2010 9

Magistrate could not have split up and

numbered two separate cases and in one case

and should not have allowed Annexure-A4 report

without a speaking order, on going through the

orders passed by this court earlier and the

records, I find no illegality in numbering two

cases or proceeding as against first accused

in C.C.93/2010 and as against accused 1 to 4 in

C.C.92/2010.

4. Though one crime was registered,

it is not the law that more than one charge

cannot be submitted in that crime. After

investigation, it was found that first accused

committed certain offences separately and

first accused along with the other accused

committed other offences which are not inter

connected and are distinct and separate. Case

in C.C.93/2010 is that on 8/9/2001 petitioner

was entrusted with RS.80,000/- and instead of

Crmc,4467,4060 &4058/2010 10

depositing Rs.80,000/-, he deposited only

Rs.50,000/-. It is also the case that on

14/9/2001 petitioner was entrusted with

Rs.1,00,000/- and he deposited only

Rs.50,000/-. It is the case that receipts

obtained on 8/9/2001 and 14/9/2001 were

altered by entering Rs.80,000/-instead of

Rs.50,000/- on 8/9/2001 and Rs.1,00,000/-

instead of Rs.50,000/- on 14/9/2001 and first

accused misappropriated Rs.8,000/- and thereby

committed the offences. There is no allegation

as against accused 2 to 4 with respect to that

aspect. It is in such circumstances,

investigating officer submitted a separate

charge though without taking note of it,

learned Magistrate has taken cognizance

against all in one case. This court finding

the said defect by Annexure-A5 order directed

learned Magistrate to assign two separate C.C

Crmc,4467,4060 &4058/2010 11

numbers in respect of the charges. It is

pursuant to that direction, first charge

against all the accused was taken on file as

C.C.129/2009 and as against sole accused

C.C.75/2002. The cases were transferred to

Judicial First Class Magistrate’s Court-VI,

Kozhikode by Chief Judicial Magistrate where

the cases were originally pending. They are now

numbered as C.C.92/2010 and C.C.93/2010.

Therefore, I find no reason to interfere with

the order of the learned Magistrate assigning

two separate numbers.

5. Though in C.C.93/2010 prosecution

case is limited to misappropriation and

forgery with regard to Rs.80,000/- and

Rs.1,00,000/- entrusted to the petitioner on

8/9/2001 and 14/9/2001, in Annexure-A9 charge

learned Magistrate has wrongly included the

charge which should have been framed only in

Crmc,4467,4060 &4058/2010 12

C.C.92/2010. It is in such circumstances,

Special Prosecutor subsequently filed report

for deleting those charges. On hearing the

learned counsel appearing for the petitioner

and Public Prosecutor, it is clear that

charges thirdly to sixthly in Annexure-A9,

charge framed in C.C.93/2010 do not arise at

all. Hence, exercising the inherent powers

under Section 482 of Code of Criminal

Procedure, charge thirdly to sixthly in

Annexure-A9 charge in C.C.93/2010 is quashed.

There is no illegality in Annexure-A10 charge

framed in C.C.92/2010.

6. The Only other grievance is against

Annexure-A4 report and the order passed

therein. Annexure-A4 in Crl.M.C.4467/2010 shows

that when Annexure-A4 report was filed by

Special Prosecutor, learned Magistrate

recording that both sides were heard,

Crmc,4467,4060 &4058/2010 13

allowed the application without a speaking

order. As it is not a speaking order, order

dated 1/11/2010 in the report submitted by the

Special Prosecutor in C.C.93/2010 on 1/11/2010

is quashed. In view of the order quashing

charges thirdly to sixthly in C.C.93/2001, it

may not necessary for the learned Magistrate to

consider the said prayer in Annexure-A4. But as

Special Prosecutor has a case that charge for

the offence under Section 420 and 471 of Indian

Penal Code also should be framed and it was

omitted to be framed, learned Magistrate

necessarily has to consider Annexure-A4 afresh

after, hearing both the Special Prosecutor and

the accused. learned Magistrate has to pass

appropriate order thereafter in accordance with

law.

Petitions are allowed in part. Charges

thirdly to sixthly in C.C.93/2010 on the file

Crmc,4467,4060 &4058/2010 14

of Judicial First Class Magistrate’s Court-VI,

Kozhikode is quashed. Order passed by the

Magistrate on Annexure-A4 report is quashed.

Magistrate is directed to dispose Annexure-A4

report afresh.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.