High Court Kerala High Court

Dr. Th0Mas Philip vs P.M. Thomas on 19 May, 2010

Kerala High Court
Dr. Th0Mas Philip vs P.M. Thomas on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1385 of 2010()


1. DR. TH0MAS PHILIP, AGED 8O YEARS,
                      ...  Petitioner

                        Vs



1. P.M. THOMAS, S/O.MAMMEN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.ISSAC NINAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :19/05/2010

 O R D E R
                        V.K.MOHANAN, J.
                      -------------------------------
                     Crl. R.P.No.1385 of 2010
                      -------------------------------
             Dated this the 19th day of May, 2010.

                           O R D E R

The complainant in C.C.No.356/07 of the Judicial First

Class Magistrate-I, Chengannur, is the revision petitioner. In

this revision petition, he challenges the order dated 4.12.2009

issued by the learned Magistrate u/s.245(1) of Cr.P.C., by which

the accused in the above case is discharged.

2. According to the revision petitioner, himself and his wife

and son availed a loan from Aala Service Co-operative Bank,

Chengannur, of which the accused/1st respondent is the

Secretary. It is the case of the revision petitioner that, the entire

loan amount has been repaid by the complainant and all these

loans were closed on 8.12.1989 and at the time of closing the

entire loan amount, the accused had given a statement of

account in his own hand writing to the revision petitioner, to the

effect that the entire loan account was closed. Subsequently,

the revision petitioner received a notice dated 8.10.1997 from

the Assistant Registrar (General) of Co-operative Society,

Crl. R.P.No.1385 of 2010
2

Chengannur, informing him that the loan taken by the

complainant/revision petitioner has written off as per the Debt

relief Scheme of the Central Govt. and accorded benefit of

Rs.5,643/- and he is entitled to get Rs.1,138/-. But when the

revision petitioner approached the bank authorities, he was told

that the amount due to him was received by somebody else and

no amount was due to him to be paid.

3. According to the revision petitioner, though the police

has registered a crime and conducted investigation, the same

was referred and therefore he approached the trial court, by

filing a complaint alleging the offences punishable u/s.420, 465,

468 of IPC. The complaint was taken on file and instituted

C.C.No.356/07. On the appearance of the accused, evidence

was taken and the complainant was examined as PW1 and

Exts.P1 to P10 were marked. After the perusal of the materials

produced and the evidence rendered by the complainant, who

examined as PW1, the court formulated a point, as to whether

there is sufficient materials to proceed against the accused,

Crl. R.P.No.1385 of 2010
3

even if un-rebutted, would warrant conviction. In answer to the

above point, the trial court found that the allegations against the

respondent/accused are vague and materials produced by the

complainant do not suggest any offence as alleged in the

complaint. The trial court finally discharged the accused u/s.245

(1) of Cr.P.C. It is the above order of discharge challenged in

this revision petition.

4. The learned counsel vehemently argued that, the

amount actually due to the complainant were misappropriated or

diverted by the respondent, by creating forged documents and

thereby the accused has committed the offence alleged against

him. Therefore, the trial court was not correct in discharging the

accused.

5. On a perusal of the impugned order and on hearing the

arguments advanced by the learned counsel for the revision

petitioner, it can be seen that, the grievance of the complainant

that the amount actually due to the complainant has been

misappropriated by somebody and he had not received the

Crl. R.P.No.1385 of 2010
4

amount, especially when he had repaid the entire loan amount,

without understanding the scheme declared by the Central

Government. In the absence of specific pleadings and

allegations supported by any material, according to me no

criminal liability is attracted and the grievance of the

complainant, about the non-receipt of the amount actually due to

him from the society, can be redressed by resorting appropriate

legal remedies.

6. The learned Magistrate, after appreciation of the

evidence, especially the testimony of PW1 and the documents

produced by him found that, there is only a vague allegation that

the documents were fabricated by the bank authorities to

swindle money due to him. It is also found that, the allegation

raised by the complainant are not sufficient to proceed against

the accused. The above finding of the trial court is not liable to

be revised or examined by exercising revisional jurisdiction of

this court. Therefore I am of the view that, the learned

Magistrate is perfectly justified in discharging the accused on

Crl. R.P.No.1385 of 2010
5

the ground that there is no specific allegation against the

accused.

In the result, there is no merit in the revision petition and

accordingly the same is dismissed.

V.K.MOHANAN,
Judge.

ami/