High Court Kerala High Court

C.D. Sunny vs The Secretary on 14 August, 2008

Kerala High Court
C.D. Sunny vs The Secretary on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 516 of 2002()


1. C.D. SUNNY, S/O. DEVASSY,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, CHAVAKKAD MUNICIPALITY,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS

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

 Dated :14/08/2008

 O R D E R
                             A.K.BASHEER, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        Crl.R.P.No.516 OF 2002
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 14th day of August 2008

                                     ORDER

Petitioner was prosecuted by the Secretary of Chavakkad

Grama Panchayat, purportedly invoking the power under Section

545 of the Kerala Municipalities Act 1994. The trial court found

the petitioner guilty of the offence alleged against him and

accordingly he was convicted and sentenced to pay a fine of

Rs.80,000/- and in default to undergo simple imprisonment for

three months. It was directed that the fine amount, if recovered,

shall be credited to the account of the Municipality. The above

order of conviction and sentence was confirmed by the Sessions

Court in appeal. Hence this revision petition.

2. The case of the complainant may be briefly noticed.

3. The Municipality had auctioned the right to collect fee

from the buses entering or starting from the Chavakkad bus

stand for the period from April 1, 1995 till March 31, 1996.

Since the amount offered by the petitioner was the highest,

the bid was confirmed in his favour for a total sum of

Rs.1,71,017/-.

Crl.R.P.No.516 OF 2002
:: 2 ::

4. Admittedly, the petitioner had paid 1/3rd of the bid

amount after confirmation, in terms of the conditions stipulated

in the auction notice. The balance amount was supposed to be

paid by the petitioner in eight monthly instalments.

5. It is not in dispute that the petitioner had paid only four

instalments. In other words, the amount payable towards the

remaining four instalments fell due, which according to the

Municipality came to Rs.77,957/- with penal interest, cost etc.

The Municipality alleged that petitioner had committed willful

default in making payment and that the distraint warrant issued

by the Municipality as provided under the Act had become futile.

It was in the above circumstances that the Secretary of the

Municipality had filed the complaint before the Judicial

Magistrate of First Class, Chavakkad under Section 545 of the

Act.

6. Before the trial court, PWs1 to 4 were examined on the

side of the complainant and Exts.P1 to P11 were also marked.

Exts.D1 and D2 were marked on the side of the petitioner

though no oral evidence was adduced.

7. The defence set up by the petitioner/accused was that

the Municipality was not entitled to proceed against him for

Crl.R.P.No.516 OF 2002
:: 3 ::

recovery of the alleged dues by taking recourse to Section 545 of

the Act. It was further contented that petitioner was prevented

from collecting fee from 42 out of 72 buses which either started

from or entered the Bus Stand, by the Municipality itself as

revealed from Exts.D1 and D2. The other contention was that

the prosecution initiated against the petitioner was by itself

incompetent, since no attempt was made by the Municipality to

collect the dues as provided under the Act in as much as no

distraint warrant had been issued and no effort made to recover

the alleged amount, even assuming such a liability did exist.

8. The trial court as well as the appellate court rejected the

above contentions raised by the petitioner and concurrently

found him guilty.

9. It is contended by Miss. Sheena, learned counsel for the

petitioner, that the courts below have not properly appreciated

the legal and factual aspects of the case in their proper

perspective. She invites my attention to Exts.D1 and D2 in

particular, and contends that petitioner was directed by the

Municipality not to collect fees from 42 out of the 72 buses in

view of the order issued by this court in some writ petitions.

10. Significantly, the above contention has not been

Crl.R.P.No.516 OF 2002
:: 4 ::

disputed or denied by the Municipality. Smt. Rasia, learned

counsel for the Municipality, contends that petitioner was bound

to remit the entire bid amount in terms of Ext.P2 agreement

executed between him and the municipality. It is also asserted

by the learned Standing Counsel that petitioner was prosecuted

after complying with all statutory formalities and mandates. She

contends that the distraint warrant was attempted to be

executed through PW2, but to no avail.

11. It is pertinent to note that petitioner had admittedly

paid 1/3rd of the total bid amount of Rs.1,71,017. He had also

remitted four instalments out of the balance due. Petitioner does

not dispute the fact that the remaining four instalments were not

paid by him. But according to the petitioner, he could not collect

the fee from 42 buses, since he was restrained from doing so as

per the directions issued by the Municipality itself. The only

contention of the petitioner is that the Municipality ought to

have kept in view the above aspect and reckoned the actual

balance due from the petitioner before prosecuting him. Miss.

Sheena contends that if only such an exercise had been made by

the Municipality, it could have been shown that the actual

amount would undoubtedly be much less than what has been

Crl.R.P.No.516 OF 2002
:: 5 ::

claimed in the complaint. There is considerable force in the

above contention.

12. As rightly pointed out by the learned counsel, the

parties were governed by Ext.P2 agreement. Necessarily

therefore the Municipality ought to have put the petitioner on

notice in terms of the agreement and reckoned the actual

liability after considering the question whether the petitioner

was in fact prevented from collecting fee from 42 buses during

the relevant period. Since the Municipality had admittedly

ignored or flouted the terms of the contract to the detriment of

the petitioner, I find considerable force in the contention raised

by the counsel that the action of the Municipality in prosecuting

the petitioner was totally unjustified.

13. There is also considerable force in the contention

raised by the petitioner that no steps had been taken to execute

the distraint warrant before launching the prosecution. As

rightly pointed out by learned counsel, the distraint warrant was

addressed to the petitioner in his address at Mannuthi which is

admittedly beyond the territorial jurisdiction of the Municipality.

Admittedly there was no attempt to execute the distraint

warrant. Prosecution under Section 454 of the Act could have

Crl.R.P.No.516 OF 2002
:: 6 ::

been initiated only if the execution of the warrant failed.

14. There is yet another aspect of the matter. The learned

Magistrate had proceeded to impose a fine of Rs.80,000/- which

he could not have in view of Section29 of the Code of Criminal

Procedure.

15. Having regard to the entire facts and circumstances of

the case, I am satisfied that the order of conviction and sentence

passed against the petitioner cannot be sustained. Therefore,

the order of conviction and sentence passed against the

petitioner by the trial court, and as confirmed in appeal by the

Sessions Court is set aside.

However, it is made clear that it will be open to the

Municipality to recover the balance amount, if any, from the

petitioner in accordance with law. The amount, if any, deposited

by the petitioner towards fine shall be refunded to him.

(A.K.BASHEER, JUDGE)
jes

Crl.R.P.No.516 OF 2002
:: 7 ::

A.K.BASHEER, J.

– – – – – – – – – – – – – – – – – – – –
Crl.R.P.No.516 OF 2002

– – – – – – – – – – – – – – – – – – – –

ORDER

14th day of August 2008