High Court Kerala High Court

B.S.Anil Kumar vs M/S Precious Carrying … on 28 July, 2009

Kerala High Court
B.S.Anil Kumar vs M/S Precious Carrying … on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1998 of 2003()


1. B.S.ANIL KUMAR S/O. BHASKARAN PIALLAI,
                      ...  Petitioner

                        Vs



1. M/S PRECIOUS CARRYING CORPORATION,
                       ...       Respondent

2. J.P.ARYA, M.D., DO.

3. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.JOHN BRITTO

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :28/07/2009

 O R D E R
                      M.N. KRISHNAN, J.
                        ---------------------------
                    CRL.A.NO.1998 OF 2003
                        ------------------------------
                Dated this the 28th day of July, 2009

                            JUDGMENT

This is an appeal preferred against the order of acquittal

passed in C.C.No.349/1999 of the JFCM-II, Kollam. It is the

case of the complainant that the first accused company by

name M/s. Precious Carrying Corporation Ltd had borrowed a

sum of Rs. Two lakhs and towards the discharge of the same

had issued a cheque which when presented for encashment had

been returned. The case of the accused 1 and 2 appears to be

that though the 3rd accused was their Manager, he was not

authorised to receive any loan on behalf of the company and

that he had cheated the company and misappropriated the

funds of the company and therefore, there is no liability for the

company in the event of any cheque being issued by him. So,

the crux of the matter depends upon the following matters. (1)

What was the authority of the third accused in borrowing the

amount (2) Whether the issuance of cheque is tainted with

illegality. If the third accused was a person competent to

operate the account of the company and also borrow the

amount, then a person who had advanced money cannot be

CRL.A.NO.1998/03 2

defeated because of the inter se dispute between the

company and its employees. It is for them to work it out

against that person. Suppose the company has not authorised

this person to take loan for the purpose of the business and it

is vested with some other person then it is a cheque issued by

an incompetent person and therefore it may not have any

binding effect on the company.

These are all matters which requires consideration at

the hands of the court and I find that unfortunately the

company has not produced any documents regarding its

management, authority and power given to its Manager. I

feel an opportunity can be given and therefore, the order of

acquittal is set aside and the matter is remitted back to the

court below for fresh consideration with an opportunity to both

sides to adduce further evidence in the form of oral and

documentary evidence in support of their respective

contentions. The parties are directed to appear before the

court below on 15.9.2009.

M.N. KRISHNAN, JUDGE

cl