High Court Kerala High Court

C.Venugopalan vs C.K.Sarojini on 9 December, 2010

Kerala High Court
C.Venugopalan vs C.K.Sarojini on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3767 of 2010()


1. C.VENUGOPALAN, S/O.KRISHNA MENON,
                      ...  Petitioner
2. PUTHUMANA KESAVAN, S/O.KUTTIKRISHNA

                        Vs



1. C.K.SAROJINI, D/O.JANAKI AMMA,
                       ...       Respondent

2. M.P.UDAYAVARMAN, S/O.KUNJUKUTTY KOLPAD,

3. VEERAMANI, VEERAMANI TEXTILES,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR)

                For Respondent  :SRI.A.K.MADHAVAN UNNI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/12/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 3767   OF 2010
          ===========================

   Dated this the 10th day of December,2010

                     ORDER

Petitioners are accused 2 and 3 in Crime

438/2010 of Pattambi Police Station registered

for the offence under section 420 read with

section 34 of Indian Penal Code under Annexure

A1 F.I.R. The F.I.R was registered based on

the complaint filed by the first respondent

before the Judicial First Class Magistrate

Court-I, Pattambi and sent for investigation

under section 156(3) of Code of Criminal

Procedure. Petition is filed under section 482

of Code of Criminal Procedure to quash the

proceedings against the petitioners who are

accused 2 and 3 contending that even if the

allegations against them in Annexure A1

complaint is accepted, no offence as against

them is attracted and therefore continuation of

Crl.M.C.3767/2010 2

the proceedings is only an abuse of process of

court.

2. Learned counsel appearing for the

petitioners, first respondent and learned Public

Prosecutor were heard.

3. First respondent instituted O.S.176/2008

and O.S.177/2008 before Munsiff’s Court, Pattambi.

Advocate Bhaskaran Nair was appearing for the first

respondent in both the suits. In both the suits

petitions attachment before judgment, of the

moveables of Veeramani Textiles owned by the

fourth accused, for realization of the amount of

Rs.1,60,000/- claimed in the suit were filed. An

order of attachment was passed on 16.12.2008. The

case in Annexure A1 complaint is that before the

attachment could be effected, on 18.12.2008 as

sent by the first accused, the counsel appearing

for the fourth accused for the defendants in the

suit, first petitioner the junior counsel and

second petitioner the document writer along with

the fourth accused went to the house of Advocate

Crl.M.C.3767/2010 3

Bhaskaran Nair representing that first accused sent

them praying that the order of attachment is to be

withdrawn promising that Rs.50,000/- will be paid

and the balance will be paid within three months.

It is alleged that Advocate Bhaskaran Nair

contacted the first accused who also assured that

payment will be made and thereafter accepting the

promise the counsel appearing for the first

respondent had withdrawn the applications for

attachment. Subsequently defendants did not pay

the amount. It is alleged that though first

respondent contacted the accused, he refused to pay

the amount and represented that he cannot pay the

amount and thereby all the accused committed the

offence.

4. Learned senior counsel appearing for the

petitioners and first respondent and learned Public

Prosecutor were heard.

5. To attract an offence under section 420 of

Indian Penal Code, there should be materials to

show that petitioners induced the first respondent

Crl.M.C.3767/2010 4

to part with money or to omit the act, with a

dishonest intention to cheat. Even if Annexure A1

complaint is accepted, there is no allegation that

there was a dishonest intention on the part of the

petitioners to cheat at the inception. The only

case is that though petitioners met the counsel

appearing for the first respondent before the civil

courts and sought to withdraw the attachment

promising to pay the balance amount due, after

paying Rs.50,000/-, and the amount was not paid.

It is the case that the order of attachment would

not have been withdrawn but for the promise and the

inducement made that it will be paid. It is the

case that on the failure to pay the amount as

promised, an offence under section 420 of Indian

Penal Code is committed.

6. Even if the case as stated in the complaint

is accepted, first petitioner who is respectively

the junior of the first accused advocate appearing

for the defendants and second petitioner a document

writer, met Advocate Bhaskaran Nair on the morning

Crl.M.C.3767/2010 5

of 18.12.2008 representing that they will pay

Rs.50,000/- and the balance will be paid within

thirty days. As far as petitioners are concerned,

they have no liability to discharge any debt. At

best, it could be said that as instructed by the

counsel appearing for the fourth accused in the

suits, first petitioner junior along with the

second petitioner document writer and fourth

accused the defendant met the counsel appearing for

the first respondent,and represented that the

fourth accused would pay the entire amount and

Rs.50,000/- will be paid on that day. The question

is whether by conveying the willingness or

undertaking of the fourth accused, first petitioner

junior counsel to the Advocate appearing for the

fourth accused and the document writer would be

guilty of an offence under section 420 of Indian

Penal Code. On the admitted facts, it cannot be

said that petitioners made any inducement to the

first respondent and persuaded her to withdraw the

petition with a dishonest intention. At best it

Crl.M.C.3767/2010 6

could be said that petitioners joined with the

fourth accused, when they met the counsel appearing

for the first respondent and promised to pay the

amount within a period. If the fourth accused

did not pay the amount as promised, petitioners

cannot be prosecuted for the offence under section

420 of Indian Penal Code. In such circumstances,

continuation of the proceedings against the

petitioners is only an abuse of process of court.

To secure the justice it is to be quashed.

Petition is allowed. C.C. 438/2010 of Pattambi

Police Station against the petitioners accused 2

and 3 registered under Annexure I F.I.R is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006