High Court Kerala High Court

Biju Pappan vs The State Of Kerala on 3 June, 2009

Kerala High Court
Biju Pappan vs The State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1536 of 2009()


1. BIJU PAPPAN, REVATHY HOUSE,
                      ...  Petitioner

                        Vs



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

2. DEPUTY SUPERINTENDENT OF POLICE,

3. A.P.AJAYAN, OFFICIAL RECEIVER,

                For Petitioner  :SRI.V.S.VINEETH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/06/2009

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

              ------------------------------------------
               CRL.M.C.NO. 1536 OF 2009
              ------------------------------------------

                 Dated 3rd           June 2009


                           O R D E R

Petitioner had received Rs.15,00,000/- from

Sabarinath, the accused in the case being investigated

by C.B.C.I.D in crime 169/2008 of Medical college

police station. During investigation finding that

Rs.15,00,000/- which was received from Sabarinath is

available with the petitioner, investigating officer

issued Annexure-II notice directing him to take a

demand draft for Rs.15,00,000/- in the name of

Additional Chief Judicial Magistrate and produce it

before the Deputy Police Superintendent, Crime Branch,

CID, Kowdiar. Meanwhile, petitioner also received

Annexure-III notice from official Receiver appointed

by Insolvency court (Additional Sub court

Thiruvananthapuram) in O.P.(IP) No.2/2008 directing

him to remit Rs.15,00,000/- received by him from

Sabarinath as advance. Petitioner filed this petition

under Section 482 of Code of Criminal Procedure

contending that he cannot deposit the amount both

CRMC 1536/09 2

before the investigating officer as well as

insolvency court and contending that in such

circumstances, Annexures-I and II are to be quashed.

2. Learned counsel appearing for petitioner

and learned Public Prosecutor were heard.

3. Learned counsel appearing for petitioner

submitted that he is prepared to deposit the amount

either before the Insolvency court or before the

Additional Chief Judicial Magistrate as this court

directs and necessary directions may be issued. Learned

Public Prosecutor on instructions submitted that

petitioner be directed to deposit the amount before the

Insolvency court where a petition to declare

Sabarinath insolvent is pending. In such circumstances,

Crl.M.C is disposed directing petitioner to deposit

Rs.15,00,000/- received by him from accused Sabarinath,

before the Insolvency court as required by official

receiver under Annexure-III notice.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.