High Court Kerala High Court

Indo Arya Central Transport Ltd vs Johny Paul on 14 October, 2010

Kerala High Court
Indo Arya Central Transport Ltd vs Johny Paul on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3509 of 2010()


1. INDO ARYA CENTRAL TRANSPORT LTD
                      ...  Petitioner
2. RATHAN PRAKASH ARYA
3. YOGESH ARYA, DIRECTOR
4. DUSHYANTH ARYA, DIRECTOR
5. DAYANANTHA ARYA, DIRECTOR

                        Vs



1. JOHNY PAUL, RUBBER DEALER
                       ...       Respondent

                For Petitioner  :SRI.M.REVIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/10/2010

 O R D E R
                M.SASIDHARAN NAMBIAR, J.
                      -------------------------
                   Crl.M.C No.3509 of 2010
                      --------------------------
              Dated this the 14th October, 2010

                            O R D E R

Petitioners are the accused in C.C No.732/2006 on

the file of Judicial First Class Magistrate’s Court,

Kothamangalam. First petitioner is the company and

petitioners 2 to 5 the Managing Director and Directors of

the Company. Petition is filed under Section 482 of Cr.P.C

to quash Annexure -A complaint filed by the 1st

respondent and taken cognizance for the offence under

Section 407 of Indian Penal Code.

2. Learned counsel appearing for the petitioners

pointed out that by Annexure-C order in Crl.M.C No.

1652/2007 and connected cases, this Court has quashed

an identical complaint filed against petitioners 2 to 5, the

Managing Director and Directors on the ground that

complaint does not disclose any allegation that petitioners

2 to 5 were in charge of and were responsible for the

business of the 1st petitioner company and therefore

cognizance taken against petitioners 2 to 5 is bad.

3. Learned counsel also pointed out that Crl.M.C

Crl.M.C No.3509 of 2010
2

No.1655/2007 filed earlier was dismissed as withdrawn

and in the light of Annexure-C order, cognizance taken

against petitioners 2 to 5 is to be quashed. Though notice

was served on the 1st respondent he did not appear.

4. Crl.MC No.1655/2007 was filed by the

petitioners for the same relief. By order dated 29.5.2007,

Crl.M.C was dismissed as withdrawn. The order shows

that after discussions at the Bar, learned counsel for the

petitioners sought permission to withdraw the Crl.M.Cs

without prejudice to their rights to raise all relevant

contentions before the learned Magistrate at the

appropriate stage. In the light of that order, petitioners

are not entitled to seek the same relief once again before

this Court, when the earlier petition filed was withdrawn

with liberty to approach the learned Magistrate and to

raise the contentions therein. Petitioners are entitled to

seek an order of discharge under Section 239 of Cr.P.C in

the light of Annexure-C order as the complaint does not

disclose any allegation against petitioners 2 to 5 to the

effect that they were either in charge of or responsible to

Crl.M.C No.3509 of 2010
3

the business of the 1st petitioner company. Learned

counsel submitted that presence of the petitioner may not

be insisted for the purpose of claiming discharge under

Section 245 (1) of Cr.P.C. In the light of Annexure-C order.

if the petitioner files an application before the learned

Magistrate to hear and dispose the application for

discharge by dispensing his presence, learned Magistrate

not to insist for his personal appearance. If any non-

bailable warrant is pending and petitioner files an

application to withdraw the non-bailable warrant on the

facts and circumstances of the case, learned magistrate to

grant bail.

Petition is disposed of.

M.SASIDHARAN NAMBIAR
JUDGE
ma