High Court Kerala High Court

Abdul Khader vs The State Of Kerala – Represented … on 14 August, 2009

Kerala High Court
Abdul Khader vs The State Of Kerala – Represented … on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1025 of 2004()


1. ABDUL KHADER, S/O. ASSAINAR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :14/08/2009

 O R D E R
                                  A.K.BASHEER, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            Crl.M.C.No.1025 OF 2004
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 14th day of August 2009

                                          ORDER

Petitioner has been arraigned as accused along with one Kamalam

Bhaskaran in a complaint filed by late Thankamma Thomas alleging

commission of offences punishable under Sections 420, 423, 463, 467, 468

and 473 r/w Section 34 IPC. The said private complaint was referred to

the police by the learned Magistrate for investigation under Section 156(3)

of the Code of Criminal Procedure. Consequently, Annexure-I, First

Information Report was registered as Crime No.260/04 by Thrissur East

Police Station against the petitioner arraigning the petitioner as accused

No.2 and Kamalam Bhaskaran as accused No.1. Annexure-II is stated to

be the complaint preferred by Thankamma Thomas through her power of

attorney holder Sri.Peter C John (Additional respondent No.2 who is stated

to be the daughter of Smt.Thankamma Thomas has been subsequently

impleaded in this case).

2. The case of the complainant as is discernible from Annexure I is

that the complainant had purchased a plot of land having an extent of 41

cents situated in Survey No.757/P of Chembukavu Village from one

Antony, S/o Thomas, Karingada on the strength of a registered document

Crl.M.C.No.1025 OF 2004
:: 2 ::

bearing No.4938/99 on August 31, 1999. The said property, according to

the complainant, was purchased by her on the strength of four registered

documents of the year 1999 from Edassery Manackal Krishnan

Namboothiry and others. The allegation in the complaint is that in July

2001, accused No.1 had got the said property registered in his name at the

Thrissur Sub Treasury office under an assignment deed bearing

No.4250/2001 by impersonating himself as Edassery Manackal Narayanan

Namboothiry, S/o Krishnan Namboothiry. It is further averred in the

complaint that the police had registered crime No.860/01 in this

connection against accused No.1. The further allegation in the complaint

is that on the strength of the above mentioned fabricated forged document

(document No.4250/01) accused No.1 in connivance with accused no.2

(petitioner herein) and the Sub Registrar had got registered yet another

document bearing No.1885/04 at Thrissur Sub Registry on March 19,

2004. Thus the petitioner had committed the offences aforementioned in

furtherance of the common object along with accused No.1.

3. A perusal of annexure I complaint will show that the only specific

allegation against the petitioner is that he had got a document registered

in his name in respect of the property which is allegedly in the possession

and enjoyment of the complainant in connivance with accused no.1. It may

be noticed that petitioner had purchased the property in question, on the

Crl.M.C.No.1025 OF 2004
:: 3 ::

strength of the registered document bearing No.1885/04 registered at

Thrissur Sub Registry on March 19, 2004 for a total consideration of

Rs.47,97,500/-. Obviously, and as is tacitly admitted by the complainant

herself, the petitioner had purchased the said property from accused No.1

who had got the said property assigned in his favour in the year 2001 by

virtue of document No.4250/01. It is true that a case is allegedly pending

against accused No.1 in crime No.860/01 registered by the police at the

instance of the complainant. Apparently the assignment in favour of the

petitioner is three years after the purchase made by accused No.1 in his

favour in the year 2001.

4. There is considerable force in the contention raised by learned

counsel for the petitioner that by no stretch of imagination the petitioner

can be held to be privy to any criminal offence much less the various

offences mentioned in the complaint. Petitioner had purchased the said

property under the bonafide belief and impression that it belonged to

accused no.1. He had made the purchase after verifying the records and

having been satisfied that document No.4250/01 which stood in the name

of accused No.1 related to a bonafide transaction. Petitioner had also paid

property tax in respect of the said property and he has been keeping

possession of the same after paying the tax in his name (annexure IV).

Crl.M.C.No.1025 OF 2004
:: 4 ::

5. There is yet another aspect of the matter. It is the admitted

position that the complainant has instituted a civil suit against the

petitioner and the co-accused apart from two others who were stated to be

the witnesses to the document in question before the Subordinate Judge’s

Court, Thrissur. The complaint was filed before the police on the next day

viz. April 1, 2004. Annexure-III is the true copy of the plaint in the above

civil suit filed by the complainant. A perusal of the averments in the plaint

will show that the very same averments as are incorporated in the

complaint are reiterated in the plaint also. The prayer in the suit is to pass

a decree of declaration that the two sale deeds namely, 4250/01 in favour

of accused No.1 and sale deed No.1885/04 in favour of accused No.2

(petitioner herein) are null, void and fabricated. It is not necessary to

refer to the other incidental and ancillary reliefs prayed for in the suit.

6. Annexure-IV, revenue receipt evidencing payment of revenue

after purchase of the property and also annexure V, the encumbrance

certificate issued by the Department of Registration in respect of the said

property obtained by the petitioner at the time of purchase made by him

will prima facie substantiate the case of the petitioner that he is a bonafide

purchaser. In any view of the matter, the fact that petitioner had

purchased the said property from accused No.1 spending a huge sum to

the tune of about 48 lakhs will show that the prosecution launched against

Crl.M.C.No.1025 OF 2004
:: 5 ::

him alleging commission of the various offences mentioned above is not

warranted at all.

7. Significantly, the complainant had instituted a suit against the

petitioner on the next day after filing the complaint before the police. The

validity of the registered document in the name of accused No.1 is the

subject matter of the suit and obviously the civil court is in seisin of the

matter. Annexure VI, report and plan prepared by the Advocate

Commissioner in the above suit, will further show that there appears to be

some disputes with regard to the identity of the property as well.

8. Having regard to the entire facts and circumstances of the case

and having heard learned counsel for the parties, I am satisfied that the

proceedings pending against the petitioner cannot be justified.

9. In Inder Mohan Goswami and another vs. State of

Uttaranchal and Ors. (AIR 2008 SC 251) it has been held that the

inherent powers under Section 482 of the Code can be exercised to

prevent abuse of process of court. In the above case also the facts are

almost identical. A civil suit was instituted in respect of the subject matter

in that case also. Their lordships held that since the veracity of the facts

alleged by the authorities can only be ascertained on the basis of evidence

to be adduced by the parties before the civil court, it would not be just or

proper to proceed against the accused before the criminal court.

Crl.M.C.No.1025 OF 2004
:: 6 ::

Therefore, the apex court had quashed the proceedings launched against

the accused in that case.

Having carefully perused the entire materials available on record, I

am satisfied that the proceedings now pending against the petitioner in

Crime No.260/04 of Thrissur East Police Station are liable to be quashed.

I do so. Crl.M.C. is allowed. However, it is made clear that this order will

have no bearing on the civil suit referred to above.

(A.K.BASHEER, JUDGE)
jes