High Court Kerala High Court

M.K.Divakaran vs The State Of Kerala on 1 December, 2010

Kerala High Court
M.K.Divakaran vs The State Of Kerala on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3813 of 2010()


1. M.K.DIVAKARAN, AGED 80,
                      ...  Petitioner

                        Vs



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

2. VILASINI, W/O.SASHIKUMAR,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/12/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.M.C.NO.3813 OF 2010
           ---------------------------------------------
            Dated 1st          December, 2010


                          O R D E R

Petitioner is the first accused in

C.C.186/2009 on the file of Chief Judicial

Magistrate’s Court, Pathanamthitta, taken

cognizance for the offence under Sections

406 and 420 read with Section 34 of Indian

Penal Code on Annexure-VII final report.

Second respondent is the de facto

complainant. Prosecution case in

Annexure-VII final report is that

petitioner and the three accused were

running ESSEN Bankers, Pathanamthitta and

making second respondent believe that the

firm is being run following the regulations

issued by Reserve Bank of India as a non

banking financial institution, induced the

Crmc 3813/10
2

second respondent to deposit various amounts

on different dates and out of the amounts so

deposited, Rs.1,00,000/- was repaid and

including the chitty amount, balance of

Rs.11,37,574/- is yet to be repaid and it was

misappropriated and therefore, all the accused

committed the offences. Petition is filed

under Section 482 of Code of Criminal Procedure

to quash the cognizance taken against the

petitioner contending that petitioner was

implicated as first accused, for the reason

that he is one of the partners of the firm and

as seen from Annexure-IV certificate issued by

the Registrar of Firm, petitioner ceased to be

a partner w.e.f. 14/8/2002 and partnership

firm was thereafter reconstituted by Annexure-

V reconstituted deed of partnership dated

14/8/2002 and petitioner is not a partner

Crmc 3813/10
3

thereafter and as per final report during

the period when petitioner was a partner of the

firm, Rs.40,000/- was deposited on 4/9/2000

and Rs.25,000/- was deposited on 16/5/2002 and

all the balance amount was deposited later at a

time when petitioner ceased to be a partner and

till the petitioner retired from the firm on

14/8/2002, there was no request for re-

payment of the deposit made and in such

circumstances, petitioner cannot be prosecuted.

Petitioner would also contend that evidenced by

Annexure-VIII order, this Court has already

accepted his case and quashed the case against

him in C.C.60/2008 on the file of Chief

Judicial Magistrate’s Court, Pathanamthitta.

2. Learned counsel appearing for the

second respondent pointed out that petitioner

is not disputing the fact that Rs.40,000/- was

Crmc 3813/10
4

deposited on 4/9/2000 and Rs.25,000/- on

16/5/2002 when petitioner was one of the

partners of the firm and hence he is liable for

the offences.

3. Final report itself establishes that

subsequent to 16/5/2002, petitioner received

Rs.1,00,000/- out of the amount deposited.

Before retirement of the petitioner total

amount deposited is only Rs.65,000/-. In such

circumstances, petitioner cannot be prosecuted

for non payment of the deposit made subsequent

to the date of his retirement. Hence

continuation of the proceedings against the

petitioner is only an abuse of process of the

Court.

Petition is allowed. Cognizance taken

against the petitioner in C.C.186/2009 on the

file of Chief Judicial Magistrate’s Court,

Crmc 3813/10
5

Pathanamthitta is quashed. It is made clear

that case may be proceeded against other

accused.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.