High Court Kerala High Court

E.N.Ashok Kumar vs The State Of Kerala on 25 November, 2009

Kerala High Court
E.N.Ashok Kumar vs The State Of Kerala on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3397 of 2009()


1. E.N.ASHOK KUMAR,S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. PRAVEEN,S/O.BALAKRISHNAN,

3. BALAKRISHNAN,S/O.RAMANKUNJI,

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :25/11/2009

 O R D E R
                      P.S.GOPINATHAN, J.
                 ----------------------------------------
                    Crl.R.P.No.3397 of 2009
                 ----------------------------------------
         Dated this the 25th day of November, 2009

                                ORDER

The revision petitioner is the defacto complainant in

C.C.No.1087 of 2007 on the file of the Judicial Magistrate of the

First Class, Kodugallur. Upon a complaint filed by the revision

petitioner, the Sub Inspector of Police, Valapad registered a case

as Crime No.99 of 2007. After investigation, a charge sheet was

filed against respondents 2 and 3 alleging offences under

Sections 406 and 420 read with section 34 I.P.C. Since the

respondents 2 and 3 pleaded not guilty, they were sent for trial.

On the side of the prosecution, PWs.1 to 7 were examined and

Exts.P1 to P9 were marked. No defence evidence was let in. The

learned magistrate on appraisal of the evidence, arrived a finding

that the prosecution miserably failed to prove the case.

Consequently, respondents 2 and 3 were acquitted under Section

248 (1) of the Code of Criminal Procedure. Assailing the legality,

correctness and propriety of the above judgment of acquittal, this

revision petition was preferred.

2. Heard both sides. The learned counsel for the revision

petitioner took me through the evidence of the defacto

Crl.R.P.No.3397 of 2009
2

complainant who was examined as PW.2. PWs.1, 3 and 4 were

examined to support the prosecutions. But they didn’t support.

Pws.5 and 6 are attestors to mahazars. PW.7 is the investigating

officer. So, to support the prosecution, there is only the

testimony of PW.2. Going by the evidence of PW.2, it is seen that

the revision petitioner had been running a travel agency at

Thriprayar which was shifted to Valapad and that the second

respondent was inducted as a partner of the business. According

to the revision petitioner, he invested Rupees six lakhs. But he

was not given due share of the profit and he was not allowed to

enter the business premises. The third respondent was alleged

to be a person running the office. The evidence of PW.1 is not at

all sufficient to arrive a conclusion that there was any

entrustment of the money, that too with the respondents 2 and 3

or that there was any breach of trust. So also, there is no

material to come to a conclusion that offence under Section 420

I.P.C. was committed by the respondents 2 and 3. Even if the

case of the revision petitioner is true, there is only a cause for

civil suit for establishing his right over the business, share of

profit or return of the capital. There is no material to arrive a

Crl.R.P.No.3397 of 2009
3

conclusion of fraudulent or dishonest inducement to part with

the money or that any money was parted.

3. In the above circumstances, the learned magistrate

was right in acquitting respondents 2 and 3. There is no reason

to interfere with the judgment of acquittal. In the event the

revision petitioner has got a case that he was denied right over

the business or profit, remedy is left elsewhere. No offence

under Section 406 or 420 I.P.C. is established. The revision

petition is devoid of merit. In the result this revision petition is

dismissed.

P.S.GOPINATHAN, JUDGE

skj.