High Court Kerala High Court

Mary vs Aravindakshan on 5 January, 2009

Kerala High Court
Mary vs Aravindakshan on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 900 of 2007()


1. MARY,W/O JOSE,CHIRAYATH HOUSE,
                      ...  Petitioner
2. JOSE,S/O.OUSEPH,-DO-

                        Vs



1. ARAVINDAKSHAN,S/O.KRISHNAN,KUNJARA
                       ...       Respondent

2. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice R.BASANT

 Dated :05/01/2009

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 900 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 5th day of January, 2009

                               O R D E R

The petitioners, spouses, have come before this Court with

a prayer that the criminal prosecution initiated against them by

the first respondent/complainant may be quashed invoking the

extra ordinary inherent jurisdiction under Section 482 Cr.P.C.

The first petitioner/accused is the owner of about 63 cents of

land. The second petitioner/accused is her husband. They

allegedly entered into an agreement with one Shaji on 24.11.1998

for sale of the said item of property. An amount of Rs.10,000/-

was received by way of advance/earnest money and the balance

amount of Rs.65,000/- was agreed to be paid later as per the said

written agreement dt.24.11.98. On 26.11.1998 the balance

amount of Rs.65,000/- is also alleged to have been paid by the

said Shaji and received by the petitioners. Sale Deed was not

executed. The period stipulated for the performance of the

agreement had elapsed.

Crl.M.C.No. 900 of 2007
2

2. At that juncture, the petitioners allegedly entered into another

agreement with the defacto complainant, the first respondent herein,

agreeing to sell the very same property to him for a consideration of

Rs.2,52,000/- That agreement was entered into on 4.8.1999. In that

agreement the earlier agreement with Shaji was specifically recited. It

was recited that towards the sale consideration of Rs.75,000/- an

amount of Rs.10,000/- had been received. The sale consideration was

received in advance as per agreement dt. 4.8.1999 for the purported

purpose of discharging the liability in respect of the earlier transaction.

Possession of the property was also handed over to the first respondent

as per agreement dt.4.8.1999. Though the defacto complainant

continued to remain in possession on the strength of the said

agreement, the sale deed was not executed and in these circumstances

the defacto complainant filed a complaint before the learned Magistrate

alleging commission of the offence of cheating by the petitioners. That

complaint was referred to the police and the police after due

investigation submitted a refer report, which was accepted.

3. The first respondent filed a protest complaint making identical

allegations. The learned Magistrate considered the said complaint in

Crl.M.C.No. 900 of 2007
3

accordance with law and by Annex.A3 order dt.6.10.2001 dismissed

the said complaint under Section 203 Cr.P.C. holding that no sufficient

ground has been revealed to justify issue of processes under Section

204 Cr.P.C. The dismissal of that complaint was challenged before the

Sessions Court in revision and the Sessions court dismissed the said

complaint on the ground that there has been delay. Dismissal of the

private complaint under Section 203 Cr.P.C. thus became final.

4. Thereafter the first respondent filed another private complaint

raising identical allegations again against the petitioners. On that

complaint cognizance has been taken by the learned Magistrate and it

is aggrieved by such course adopted by the learned Magistrate that the

petitioners have come before this Court now.

5. The learned counsel for the petitioners submits that the

learned Magistrate having already accepted the refer report submitted

by the police after due investigation and the same Magistrate having

later dismissed the complaint under Section 203 Cr.P.C., which

dismissal has become final with the rejection of the revision petition as

barred by limitation by the revisional court, the learned Magistrate was

totally unjustified in taking cognizance and issuing process under

Crl.M.C.No. 900 of 2007
4

Section 204 Cr.P.C. The learned counsel for the petitioners submits

that no circumstances whatsoever exist to justify the entertainment of

a subsequent complaint after successive dismissal of the earlier

complaint before the police and the Magistrate. No circumstances

whatsoever exist to justify the cognizance taken afresh on the basis of

the subsequent complaint, contends the learned counsel for the

petitioners.

6. The learned counsel for the first respondent on the contrary

submits that entertainment of a second complaint by a Magistrate, who

has earlier accepted a refer report submitted by the police or had earlier

dismissed a complaint under Section 203 Cr.P.C., is not anathema to

law and in a proper case such second complaint can be entertained,

notwithstanding the earlier acceptance of the refer report submitted by

the police and the later dismissal of the complaint under Section 203

Cr.P.C. on merits. Counsel relies on the decisions in Mahesh Chand

v. Janardhan Reddy ((2003) 1 SCC 734) and Poonam Chand Jain

v. Fazru (2005 Crl.L.J. 100).

7. I have no quarrel with the proposition that a second complaint

can be entertained by the learned Magistrate if sufficient circumstances

Crl.M.C.No. 900 of 2007
5

do exist to justify the entertainment of such a later complaint. In the

instant case the earlier complaint has been dismissed on merits. An

attempt was made unsuccessfully to challenge the dismissal of the

complaint under Section 203 Cr.P.C. In these circumstances it does

not lie in the mouth of the complainant/respondent that there has been

no proper consideration of the complaint. The order passed by the

learned Magistrate under Section 203 Cr.P.C., a copy of which is

produced as Annex.A3, clearly shows that the relevant circumstances

have been adverted to by the learned Magistrate.

8. Undaunted, the learned counsel for the first respondent

submits that the complainant had come to know of subsequent facts,

which in any event justifies the filing of a subsequent complaint and

entertainment of such complaint by the learned Magistrate.

9. What is the subsequent circumstance? The learned counsel

submits that in the agreement with Shaji Rs.10,000/- towards sale

consideration of Rs.75,000/- was paid as earnest money deposit

initially. Within two days the balance amount of Rs.65,000/- was paid

and the entire sale consideration was paid. This fact – of subsequent

payment of Rs.65,000/- – was suppressed and the complainant came to

Crl.M.C.No. 900 of 2007
6

know of this fact only later when the civil court passed Annex.A2

decree in O.S.1505 of 2000. The judgment in that case, though not

produced along with the Crl.M.C., a copy of the same has been placed

before me. The learned counsel for the respondent contends that in as

much as the complainant came to know of receipt of the entire sale

consideration by the petitioners within two days of the agreement only

later after the judgment in the civil suit was pronounced, the

complainant is justified in filing a renewed complaint after the decree

was passed.

10. The learned counsel for the petitioners stoutly opposes this

contention and points out that in Annex.A5 complaint i.e. the initial

complaint which was dismissed under Section 203 Cr.P.C., very

specific allegation was raised that the complainant had come to know

that the entire sale consideration had been paid. I have been taken

through the relevant averments in Annex.A5. In paragraph 4 of the

said complaint it has been unambiguously averred that the entire sale

consideration had been paid and received by the petitioners when they

entered into the agreement with the defacto complainant.

Crl.M.C.No. 900 of 2007
7

11. I am, in these circumstances, satisfied that the respondent/

defacto complainant is not entitled to any benefit or advantage

emanating from the decisions referred above. No new circumstance

has come to the notice of the complainant subsequent to the dismissal

of the private complaint under Section 203 Cr.P.C. The mere fact that

that circumstance – payment of Rs.65,000/- is confirmed by the

judgment and decree of the civil court cannot justify the entertainment

of a renewed complaint by the court below, which had already

dismissed such complaint earlier under Section 203 Cr.P.C. I am in

these circumstances satisfied that the petitioners are entitled to be

reliefs prayed for.

12. This Crl.M.C. is allowed. The cognizance taken against the

petitioners by the learned Magistrate in C.C.539 of 2004 is hereby

quashed.

(R. BASANT)
Judge
tm