High Court Kerala High Court

K.C.Palanisami vs State Of Kerala on 15 September, 2010

Kerala High Court
K.C.Palanisami vs State Of Kerala on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1686 of 2010()


1. K.C.PALANISAMI, S/O.CHENNIAPPA GOUNDER,
                      ...  Petitioner
2. K.K.SIVAKUMAR, S/O.A.KRISHNASWAMY,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. N.SAKARIYA,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :SRI.P.VENUGOPAL (1086/92)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/09/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No.1686     OF 2010
          ===========================

   Dated this the  15th day of September,2010

                     ORDER

Petitioners the accused 1 and 2 in Crime

No.199/2009 of Edavanna Police Station

registered under Annxure A11 F.I.R for the

offences under sections 420, 468 and 471 read

with section 34 of Indian Penal Code, filed

this petition under section 482 of the Code of

Criminal Procedure to quash the F.I.R and

further proceedings as against them. Annexure

A11 F.I.R was registered based on Annexure A10

private complaint filed by the second

respondent before Chief Judicial Magistrate,

Manjeri and sent for investigation under

section 156(3) of the Code of Criminal

Procedure. Case of the petitioners is that

none of the ingredients of the offences are

attracted on the allegations raised in Annexure

Crl.M.C.1686/2010 2

10 complaint and therefore continuation of the

investigation against them is only an abuse of

process of court. Petitioners contended that though

first petitioner was the Managing Director of the

Company, he ceased to be the Director with effect

from 1.4.1997 and the second petitioner ceased to

be the Director with effect from 27.5.2008 and

therefore when according to Annexure 10 complaint,

second respondent entered into the transaction

with the Company petitioners have nothing to do

with United Plantation Ltd, private limited company

and therefore they cannot be prosecuted. It is

also contended that though third accused was the

General Manager of the Company, he was removed from

the service of the Company on 17.7.2009 and a

public notice was issued in Tamil Dailies on

21.8.2009 and in such circumstances, petitioners

cannot be prosecuted.

2. Learned counsel appearing for the

petitioners and the learned counsel appearing for

second respondent and the learned Public Prosecutor

Crl.M.C.1686/2010 3

were heard.

3. Annexure 10 complaint shows that it is the

case of the second respondent that on 29.11.2008

all the accused received Rs.1,00,000/- and after

one week received Rs.6,00,000/-, based on a lease

agreement executed on 29.11.2008 between M/s.United

Plantation Ltd, the Company and second respondent

whereunder second respondent was permitted to

collect tea leaves for a period of three years from

the Estate consisting of 104 acres. It is alleged

that subsequently due to labour dispute between

the workers of the Company, second respondent could

not collect the tea leaves and the lease agreement

was cancelled and so the accused persons orally

agreed to pay Rs.6,30,000/- after deducting 10%

towards their expenses. It is the case that on

1.9.2009 the accused persons came to Edavanna and

made the second respondent believe that third

accused is the General Manager and the authorised

signatory of the Company competent to issue a

cheque on behalf of the Company and believing the

Crl.M.C.1686/2010 4

representation made by the accused after providing

a copy of power of attorney which was attested by

P.Ranga Swamy Advocate and Notary, Othakamandalam

second respondent received the cheque dated

4.9.2009 for Rs.6,30,000/- drawn on Union Bank of

India, Gudallur Branch signed by third accused as

the authorised signatory of the Company. It is

contended that second respondent was made to

believe that the cheque will be honoured on

presentation. But when the cheque was presented,

it was dishonoured and second respondent sent a

notice to the accused persons as well as the

Company and he received reply stating that the

accused persons have no connection with the Company

and then second respondent came to know that the

accused persons were making false representations

and induced the complainant to part with

Rs.7,00,000/- with the dishonest intention of

cheating the complainant and issued a cheque for

Rs.6,30,000/- suppressing the material facts. It

is contended that accused persons thereby committed

Crl.M.C.1686/2010 5

the offence under sections 420, 468 and 471 of

Indian Penal Code.

4. Annexure I copy of Form 32 issued by the

Registrar of Companies establish that first

petitioner/first accused resigned from the Board of

Directors with effect from 1.4.1997. Annexure II

copy of the resignation letter sent by the second

petitioner to the Board of Directors of the Company

dated 27.5.2008 shows that he has resigned from the

Directorship of the Company and requested the Board

of Directors to send a copy of Form 32 for filing

the same to the office of the Registrar of

Companies. Annexure III the extract of the minutes

of the meeting of the Board of Director held on

27.5.2008 shows that resignation of the second

petitioner/second accused as the Director of the

Company was accepted with effect from 27.5.2008.

5. Annexure IV and V copies of Dinakaran and

Dinamalar Tamil Dailies dated 2.8.2009 show that

public notice was issued by the Company, United

Plantation Ltd, to the effect that third accused

Crl.M.C.1686/2010 6

was dismissed from service of the Company with

effect from 17.7.2009. When Annexure VII notice

was issued by the second respondent, on dishonour

of the cheque issued by the third accused as the

authorised agent of the United Plantation Ltd,

Annexure VIII and IX replies were respectively sent

by petitioners 1 and 2 stating that first accused

resigned from the Directorship of the Company on

1.4.1997 and second petitioner resigned from the

Directorship on 27.5.2008 and therefore they have

nothing to do with the Company. Annexure 10

complaint was filed thereafter alleging that an

offence under sections 420, 468 and 471 of Indian

Penal Code was committed.

6. As rightly pointed out by the learned

counsel appearing for the petitioners, even if the

entire allegations raised against the petitioners

in Annexure 10 complaint are accepted, an offence

under sections 468 or 471 of Indian Penal Code is

not attracted. The complaint does not even

disclose which is the forged document allegedly

Crl.M.C.1686/2010 7

created or used as genuine. Learned counsel

appearing for the second respondent submitted that

in the light of the contentions of the petitioners,

they could not have been the Managing Director or

Director of the Company on 13.10.2008 and in such

circumstances, the notarised copy of the

authority allegedly executed on 13.10.2008 could

only be a forged document. But when Annexure 10

complaint does not disclose that it is the said

power of authority executed on 13.10.2008 which

is alleged to be the forged document, and was used

as genuine and when even the details of the forged

documents was not disclosed on Annexure 10

complaint the learned Magistrate could not have

taken cognizance of the offences under sections 468

and 471 of Indian Penal Code. Hence said

cognizance taken on those offences can only be

quashed.

7. Then the question is whether an offence

under section 420 of Indian Penal Code is

attracted. if we are to accept the contentions

Crl.M.C.1686/2010 8

raised in Annexure 10 as such, the case is that a

lease agreement was entered into by the second

respondent with the Company whereunder second

respondent was permitted to collect tea leaves

from the Estate of the Company for a period of

three years. That agreement was entered into on

29.11.2008. That agreement was not seen produced

before the learned Magistrate. As per the

complaint, Rs.1,00,000/- was paid under the

agreement on 29.11.2008 and Rs.6,00,000/- within

one week from 29.11.2008. Therefore as per the

complaint, the money due under the lease agreement

was paid before the expiry of one week from

29.11.2008. There is no allegation in Annexure 10

complaint that the said agreement was executed by

petitioners 1 and 2. On the other hand, a reading

of the complaint reveals that the agreement was

entered into by the second respondent with the

Company and for the Company the third accused has

acted as its authorised agent. If that be the

case, the further allegation in the complaint that

Crl.M.C.1686/2010 9

after the lease agreement was cancelled, accused 1

and 2 induced the second respondent to believe that

third accused is the authorised agent cannot be

correct because when the agreement itself was

entered into with the third accused as the

authorised agent, there is no necessity for a

subsequent inducement as alleged in the complaint.

Moreover, when there is no case in the complaint

that when the lease agreement was entered into and

second respondent parted with the money there was

an intention for the petitioners to cheat, it

cannot be said that an offence under section 420 of

Indian Penal Code is attracted. Learned counsel

appearing for the petitioners pointed out that in

the last paragraph disclosing the facts of the

case, it is alleged that after receipt of the reply

second respondent came to know that the accused

persons made representations inducing the

complainant to part with money with the dishonest

intention of cheating and issued cheque for

Rs.6,30,000/- suppressing material facts those

Crl.M.C.1686/2010 10

allegations are also insufficient to attract an

offence under section 420 of Indian Penal Code

against the petitioners. In such circumstances,

continuation of the prosecution as against

petitioners 1 and 2 can only be quashed. Though

learned counsel appearing for the second respondent

relied on the decision of the Supreme Court in

Venkateshwaran and another v. M/s.Singaravel Yarn

Traders (2009 KHC 741), it has no application on

the facts of the case.

Petition is allowed. Annexure A11 F.I.R as

against petitioners 1 and 2 the accused 1 and 2 in

Crime No.199/2009 of Edavanna Police Station is

quashed. It is made clear that the case could be

investigated as against the third accused.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006