High Court Kerala High Court

A.P.Ajayan vs Dy.Sp. Cbcid on 28 April, 2009

Kerala High Court
A.P.Ajayan vs Dy.Sp. Cbcid on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12614 of 2009(Q)


1. A.P.AJAYAN, OFFICIAL RECEIVER,
                      ...  Petitioner

                        Vs



1. DY.SP. CBCID,
                       ...       Respondent

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :28/04/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
            W.P.(C).NO.12614 OF 2009 (Q)
                -----------------------------------
         Dated this the 28th day of April, 2009

                      J U D G M E N T

The writ petition is filed seeking the following reliefs:

i) Call for Ext.P4 official memorandum
issued by the Additional Chief Judicial
Magistrate Court, Thiruvananthapuram,
and quash the same as illegal.

ii) Give direction to the Honourable
Additional Chief Judicial Magistrate Court
to pass orders on Exts.P3 and P5 as
expeditiously as possible.

iii) Pass such other orders which are
incidental and proper in the interest of
justice.

Petitioner is the official receiver of the District Court,

Thiruvananthapuram. In an insolvency proceedings (O.P.(IP).

No.2/2008), he has been appointed as a receiver by the Sub

Court, Thiruvananthapuram and such proceedings are

WPC.12614/09 2

initiated to declare the 4th respondent as insolvent. Fourth

respondent is the prime accused in a crime registered with

allegations of cheating and defrauding a lot of people, and

investigation over that crime is pending. The movable

properties of the above accused, a number of vehicles seized

by the investigating agency, after production before the

Magistrate Court, are ordered to be sold by the Additional

Chief Judicial Magistrate, Thiruvananthapuram, passing

Ext.P4 order without giving notice and hearing the petitioner,

the Receiver appointed by the Sub Court, is the grievance

raised for quashing Ext.P4 order. Petitioner had moved

Exts.P3 and P5 petitions before the Additional Chief Judicial

Magistrate, Thiruvananthapurma, and both of them remain to

be taken up and considered by the Magistrate, is the further

grievance seeking for a direction to the Magistrate to pass

orders on such petitions as expeditiously as possible.

2. I heard the learned counsel for the petitioner and also

the Public Prosecutor. It appears that Ext.P4 order has been

passed by the learned Additional Chief Judicial Magistrate,

WPC.12614/09 3

exercising supervisory jurisdiction of the court over the

investigation of the crime, after perusing the case diary and

taking note of the steps so far taken in the investigation over

the crime. The directions issued by the Magistrate militate

against the order passed by the Sub Court, in the insolvency

proceedings, wherein the Sub Judge has appointed a receiver,

the petitioner, directing him to take over the possession of the

assets of the 4th respondent, who is sought to be declared as

‘insolvent’. Ext.P2 is the further order moved by the learned

Sub Judge on the application of the aforesaid receiver,

wherein he sought orders from the court to enable him to

seize custody of the properties of the respondents proceeded

in the insolvency petition. The learned Sub Judge, after

considering the petition, has directed the Receiver to bring to

the notice of the Criminal Courts, wherein some of the

movable properties belonging to the respondent, after seizure,

as involved in the crime registered, had been produced, to

hand over the custody of the movables to him to enable the

court to pass appropriate orders in the insolvency

proceedings. Despite bringing to the notice of the Additional

WPC.12614/09 4

Chief Judicial Magistrate, after his passing of Ext.P4 order, the

pendency of the insolvency proceedings and the appointment

of the receiver directing him to take possession of the movable

and immovable properties of the persons proceeded against

and sought to be declared as ‘insolvent’, by filing Exts.P3 and

P5 petitions, those petitions are not considered and the

petitioner is not afforded an opportunity to present his case

before the Magistrate, is the submission of his counsel. It is

also submitted that Ext.P4 order had been passed by the

Additional Chief Judicial Magistrate, when he was in charge of

the Chief Judicial Magistrate for a day, over the crime case

pending investigation on the file of the Chief Judicial

Magistrate. Public Prosecutor submits that the directions 3

and 4 issued in Ext.P4 order by the Additional Chief Judicial

Magistrate, directing the investigating officer to sell all the

cars and also the snake boat seized in the case cannot be

proceeded with inview of the conflicting order given by the

learned Sub Judge directing the receiver to take over such

properties belonging to the accused, who are proceeded in the

insolvency proceedings. Having regard to the submissions

WPC.12614/09 5

made by the counsel on both sides and also taking note of the

facts and circumstances involved, I find that the following

directions would suffice the ends of justice. The directions 3

and 4 issued by the learned Additional Chief Judicial

Magistrate under Ext.P4 order, directing the investigating

officer to sell the cars and snake boat of the accused, is

ordered to be kept in abeyance for a period of six weeks from

the date of this judgment, and the learned Additional Chief

Judicial Magistrate or the Chief Judicial Magistrate, as the

case may be, who is having supervision of the crime,

CBCID.No.169/2008, pending investigation, shall consider and

dispose of Exts.P3 and P5 petitions moved by the petitioner,

receiver appointed by the Sub Court in (O.P.(IP)No.2/2008,

within one month from the date of this judgment. Opportunity

to be extended to the above receiver for making submission on

his petitions, which shall be disposed after hearing the

accused, the Asst. Public Prosecutor, and if necessary, the

investigating officer also. The concerned Magistrate, after

giving opportunity of hearing to the parties, shall dispose the

petitions in accordance with law within the time stipulated.

WPC.12614/09 6

Subject to the above directions, this writ petition is disposed

of.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009