High Court Kerala High Court

C.A.Rejimon @ Shajahan vs N.K.Krishnankutty on 4 December, 2006

Kerala High Court
C.A.Rejimon @ Shajahan vs N.K.Krishnankutty on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3796 of 2005(D)


1. C.A.REJIMON @ SHAJAHAN,S/O.ALLIYAR KUNJU
                      ...  Petitioner

                        Vs



1. N.K.KRISHNANKUTTY, S/O.KRISHNAN NAIR,
                       ...       Respondent

2. NAJEEB, S/O.SAIDU MOHAMMED,

                For Petitioner  :SRI.J.DEVADANAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/12/2006

 O R D E R
                                    R.BASANT, J

                                 ----------------------


                           Crl.M.C.No.3796  of 2005

                           ----------------------------------------

                 Dated this the 4th day of December   2006




                                      O R D E R

The petitioner has come to this court with the prayer under

Section 482 Cr.P.C that the F.I.R, Annexure A4 registered on the basis

of Annexure A3 complaint filed by the respondent before the learned

Magistrate and which is referred to the police by the learned

Magistrate under Section 156(3) Cr.P.C may be quashed.

2. The crux of the allegation raised in Annexure A3 complaint

is that the petitioner induced the complainant to believe that he would

discharge a legally enforcible debt/liability and persuaded him to

receive a cheque and to present the same in the bank for encashment.

This, he would not have done but with the representation that the

cheque if presented in the bank can be encashed. But it turned out

that the cheque was drawn on a closed account and the

misrepresentation was made fraudulently to induce the complainant

to accept the cheque.

3. The learned counsel for the petitioner submits that the

allegations are totally false. The cheque was not actually issued to the

first respondent/complainant. It was issued to another person,

namely the second respondent herein. The first and the second

Crl.M.C.No.3796/06 2

respondents are acting in collusion. In these circumstances, the

complaint as also the F.I.R registered on the basis of the said

complaint are liable to the quashed. The learned counsel for the first

respondent submits that the first respondent has nothing to do with

the second respondent. In fact, the first respondent has initiated

another prosecution against the second respondent herein, who is

alleged to be a name lender for the petitioner/accused. In any view of

the matter, there are no circumstances justifying the invocation of the

jurisdiction under Section 482 Cr.P.C, submits the learned counsel for

the respondent/complainant.

4. Having considered all the relevant inputs, I am persuaded

to agree with the learned counsel for the respondent. I find no merit

in the contention that the proceedings are liable to be quashed

invoking the powers under Section 482 Cr.P.C. I shall carefully avoid

any expression of opinion on merits. Suffice it to say that it is for the

police now to conduct the investigation and ascertain the truth and

take appropriate further action. The petitioner has already been

enlarged on bail, it is further submitted. In these circumstances, no

further directions in the interests of justice also appear to be

necessary.

Crl.M.C.No.3796/06 3

5. In the result, this Criminal Miscellaneous Case is also

dismissed but I may hasten to observe that the dismissal of this

Criminal Miscellaneous Case will not in any way fetter the rights of

the petitioner to raise all his contentions before the police and the

court at later stages.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.3796/06 4

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006