High Court Kerala High Court

E.T.Raghavan vs State Of Kerala on 10 December, 2009

Kerala High Court
E.T.Raghavan vs State Of Kerala on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2721 of 2009()


1. E.T.RAGHAVAN, S/O THAMBIKUTTY,
                      ...  Petitioner
2. MALLIKA, W/O RAGHAVAN,

                        Vs



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

2. BRANCH MANAGER,

                For Petitioner  :SRI.M.N.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/12/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
           ===========================
            CRL.M.C.No. 2721      OF 2009
           ===========================

    Dated this the 10th day of December,2009

                        ORDER

Petitioners are the accused in C.C.1528/2008 on

the file of Judicial First Class Magistrate Court,

Chalakkudy taken cognizance for the offence under

section 420 read with section 34 of Indian Penal code

on Annexure 2 final report. The prosecution case is

that petitioners approached second respondent,the de

facto complainant for a loan offering to mortgage their

properties in survey Nos.1512/3, 1512/7 and believing

the representation a loan of Rs.1,80,000/- was

sanctioned. Petitioners failed to remit the amount

after remitting Rs.5,130/- on 12.3.2004 and Rs.2,650/-

on 8.6.2004 and inspite of demand the balance was not

remitted. When notice was sent to the petitioners to

remit the amount threatening action under SARFAESI Act

and the District Collector was requested to take

proceedings Tahsildar on getting report from the

Village Officer intimated that the survey number is

different from the document and the property given as

security had earlier been mortgaged to Federal Bank,

Crl.M.C.2721/2009 2

Chalakudy and Indian Bank of Housing as well as Adoor

Kuries and thereby petitioners have committed the offences

under section 420 of Indian Penal Code. This petition is

filed under section 482 of the Code of Criminal Procedure

to quash the proceedings contending that it is essentially

a civil liability.

2. Learned counsel appearing for the petitioners and

the learned Public Prosecutor were heard.

3. The argument of the learned counsel for the

petitioners is that the property has to be identified not

with reference to survey number alone but based on the

boundaries also and for the reason that survey number is

given in the title deed petitioners cannot be prosecuted

for an offence under section 420 of Indian Penal Code. The

learned counsel also argued that as the grievance of the

second respondent is non-payment of the loan amount, remedy

is to approach the civil court and not to initiate the

criminal prosecution and continuation of the proceedings is

only an abuse of process of court.

4. It is the prosecution case that but for the

inducement made by the petitioners that they are owning the

properties which were given as security, the Bank would

not have released a loan of Rs.1,80,000/- to the

petitioners. When the specific case of the prosecution is

Crl.M.C.2721/2009 3

that suppressing the existence of other loan in respect of

the very same property, petitioners give security of the

same property and induced the bank to part with the amount

and thereafter misappropriated the same without repaying

the same, it cannot be said that ingredients of an offence

is not attracted. The question whether there is

sufficient evidence to convict the petitioners or not is to

be decided in the case and it cannot be decided in a

petition under section 482 of the Code of Criminal

Procedure. Petitioners are at liberty to raise all the

contentions, at the time of trial.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006