High Court Kerala High Court

Mrs.S.Renuka vs State Of Kerala Represented By on 13 September, 2010

Kerala High Court
Mrs.S.Renuka vs State Of Kerala Represented By on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2430 of 2010()


1. MRS.S.RENUKA, W/O.P.CHANDRAN, DIRECTOR,
                      ...  Petitioner
2. MRS.N.V.AMMA, W/O.LATE M.S.P.NAIR,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. TRIUNE FREIGHT PVT.LTD.,

                For Petitioner  :SRI.K.V.SABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.2430 of 2010
            --------------------------

                       ORDER

Petitioners are accused 3 and 4 in C.C.No.

215/2008 on the file of Additional Chief Judicial

Magistrate’s (Economic Offences) Court, Ernakulam,

taken cognizance for the offence under Section 138

of Negotiable Instruments Act on Annexure-A1

complaint filed by the second respondent. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the proceedings

contending that they have no connection with the

dishonoured cheque or the transaction and even as

per the complaint, the accused were only the

employees and they discontinued their service of

the company and petitioners have nothing to do with

issuance of the cheque and therefore, the case as

against the petitioners is to be quashed.

2. Learned counsel appearing for the

petitioners was heard. Though notice was served on

CRMC 2430/10 2

the second respondent, he did not appear or dispute

the case of the petitioners.

3. Annexure-A1 complaint, taken cognizance by

the learned Magistrate for the offence under

Section 138 of Negotiable Instruments Act, shows

that the case of the second respondent in paragraph

2 of the complaint is that second accused, while

working as Managing Director of the first accused

company, obtained a loan of Rs.1,30,000/- for the

company and petitioners, namely, accused 3 and 4,

were the Directors of the company. In paragraph 3,

it is alleged that second accused, being the

Managing Director of the Company, issued the cheque

towards repayment of the amount and it was

dishonoured and later, on the representation of the

second accused that it will be honoured, the cheque

was again presented for encashment and it was

dishonoured once again and in spite of notice

demanding the amount, it was not paid. On a reading

of the complaint, it is clear that petitioners were

implicated only for the reason that they were the

CRMC 2430/10 3

Directors of the first accused company. Though, in

paragraph 7 of the complaint, it is stated that

accused 3 and 4 were the Directors and Managing

Director was in charge of the conduct of the

business of the first accused company at the time

when the cheque was issued, said allegations itself

show that second accused, who is the Managing

Director of the Company, was responsible for the

conduct of the business of the company. The cheque

was issued not by the petitioners, but by the

second accused. In such circumstances, continuation

of the proceedings as against the petitioners is

only an abuse of process of the court.

Petition is allowed. The cognizance taken for

the offence under Section 138 of Negotiable

Instruments Act in C.C.No.215/2008 by Additional

Chief Judicial Magistrate, Ernakulam against the

petitioners is quashed.

13th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv