High Court Kerala High Court

C.R.Soman Nair vs State Of Kerala Represented By The on 5 July, 2010

Kerala High Court
C.R.Soman Nair vs State Of Kerala Represented By The on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1874 of 2010()


1. C.R.SOMAN NAIR, M/S.SOORYA TRADERS,
                      ...  Petitioner

                        Vs



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

2. CHANDRAN PILLAI, CHANDRALAYAM,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/07/2010

 O R D E R
                 * * * *V.*RAMKUMAR,*J.* * * *
                        * * * * * * * *
                Crl. M.C. No. 1874 of 2010
                 *Dated,*this *the* day*of* * 2006
                   * * * * * * * *            * * *


                             ORDER

The petitioner who is the complainant in S.T. Case No. 75

of 2009 on the file of the J.F.C.M. III, Mavelikkara, seeks to

quash Annexure A3 order dated 14-12-2009 passed by the

said Magistrate closing the complaint and acquitting the

accused/2nd accused on the ground that the matter has been

settled in the Lokh Adalath. The above S.T. case arose out of

a prosecution under Section 138 of the Negotiable Instruments

Act, 1881, involving a cheque for Rs. 70,000/-. On 13-11-

2009 the aforesaid case was taken up before the Lok Adalath

functioning under the Taluk Legal Services Committee,

Mavelikkara before which the complainant and the accused

agreed to settle the matter by the accused undertaking to pay

the cheque amount in three instalments. The first instalment

of Rs. 25,000/- was agreed to be paid on 13-12-2009,

Crl. M.C. No. 1874 of 2010 -:2:-

second instalment of Rs. 25,000/- was agreed to be paid on

13-01-2010 and the balance amount of Rs. 20,000/- to be

paid on 13-3-2010. The petitioner/complainant had agreed

to withdraw the complaint after receipt of the 3rd instalment.

However, on 14-12-2009 when the above case was taken

up before the Magistrate, the matter was closed and the

accused acquitted on the ground that the matter was settled in

the Lok Adalath on 13-11-2009. As a matter of fact, going by

the award passed by the Lok Adalath, the time for payment of

the 2nd instalment had not been reached and, therefore,

the case should not have been disposed of before the final

payment. According to the petitioner, the 2nd

respondent/accused did not pay the 2nd and 3rd instalments

and, therefore, Annexure 3 order closing the case on the

ground that the matter was sttled in the Lok Adalath was

illegal.

2. Eventhough the 2nd respondent was duly served he

has not chosen to enter appearance. This Court had called for

Crl. M.C. No. 1874 of 2010 -:3:-

a report from the Court below. As per letter dated 4-6-2010

the learned Munsiff who was exercising the jurisdiction under

the N.I. Act has stated that she passed Annexure A3 order

under the mistaken impression that the remedy of the

complainant for non-payment of the subsequent instalments

was to move the Munsiff’s court by filing an execution

petition. In the light of the decision of this Court in

Govindankutty Menon v. Shaji – 2010 (1) KLT 43 it is not

permissible for the Civil court to execute the award passed by

the Lokh Adalath in a prosecution under Section 138 of the

N.I. Act . Accordingly, Annexure 3 order is set aside and S.T.

No. 75 of 2009 is restored to file for being dealt with in

accordance with law.

Dated this the 5th day of July, 2010.

V. RAMKUMAR,
(JUDGE)

ani.

Crl. M.C. No. 1874 of 2010 -:4:-