High Court Kerala High Court

M/S.Karnataka Soaps & Detergents … vs Mr.Punathil Navas on 14 December, 2006

Kerala High Court
M/S.Karnataka Soaps & Detergents … vs Mr.Punathil Navas on 14 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2123 of 2006()


1. M/S.KARNATAKA SOAPS & DETERGENTS LTD.,
                      ...  Petitioner
2. MR.VASANTHA KUMAR,
3. MR.KESAVAN NAIR, AREA SALES MANAGER,
4. MR.M.K.PADMANABHAN,

                        Vs



1. MR.PUNATHIL NAVAS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  :SRI.C.K.SREEJITH

The Hon'ble MR. Justice R.BASANT

 Dated :14/12/2006

 O R D E R
                                         R.BASANT, J.

                             ------------------------------------

                             Crl.M.C.NO.2123 OF 2006

                             ------------------------------------

                Dated this the 14th day of December, 2006.


                                                ORDER

The petitioners are accused in a prosecution launched

against them by the respondent/complaint. The

respondent/complainant had business transactions with the 1st

petitioner/accused company. The 1st petitioner/accused company

has initiated steps for prosecution of the respondent under

Section 138 of the N.I Act before the court at Chennai.

Thereafter the 1st respondent has filed the present complaint

making allegations against the petitioners herein, inter alia,

under Section 406, 420 & 471 I.P.C. The crux of the allegations

raised by the respondent/complainant in the complaint is that the

1st petitioner company and its officials had induced the

petitioners to hand over a blank signed cheque as security when

they entered into the business transaction. It is the case of the

respondent/complainant that such cheque was given and

received on the specific understanding and in good faith that it

will not be misused and it shall be kept only as security. Fanciful

entries have been made in such cheque and the same has been

misutilised to vex and harass the respondent/complainant by

initiating prosecution before the court at Chennai.

Crl.M.C.NO.2123 OF 2006 2

2. The learned Magistrate after following the procedure

prescribed under the Code of Criminal Procedure, has taken

cognizance of the offences alleged against the petitioners and

the case is now pending before the Court at Kannur, where the

transaction was allegedly entered into and blank signed cheque

was handed over. One of the accused/petitioners has entered

appearance before the learned Magistrate. The others have not

entered appearance so far. The petitioners have now come

before this Court with a prayer that the powers under Section

482 Cr.P.C may be invoked in their favour to quash the

complaint.

3. The learned counsel for the petitioners submits that

the complaint is liable to be quashed by invoking the powers

under Section 482 Cr.P.C for the first reason that the complaint

is totally false and for the second reason that the complaint is

lodged with the transparent intention of vexing and harassing

the petitioners. For these reasons, it is prayed that the

complaint may be quashed.

4. I shall carefully avoid detailed reference to facts and

any expression of opinion on the acceptability of the allegations

in either of the two cases. Suffice it to say that I do not find any

sufficient, satisfactory or compelling reasons which should

Crl.M.C.NO.2123 OF 2006 3

persuade this Court to invoke the powers under Section 482

Cr.P.C. It is by now trite that the disputed questions of fact

cannot be resolved in proceedings under Section 482 Cr.P.C.

The rival contestants have raised conflicting claims before

different fora about the circumstances under which the cheque

travelled from the possession of the complainant to the

possession of the petitioners. Accepting the contentions of

either at this stage, relief cannot be granted to either of the

contestants. The petitioners’ prayer for quashing the

proceedings on the ground that the allegations are false, cannot

in these circumstances succeed.

5. It is then contended that the allegations are raised

belatedly and as a counter blast against the 138 prosecution

initiated by the petitioners before the court at Chennai. The

mere fact that there was delay in filing the complaint cannot

certainly justify a conclusion that the allegations are false or are

raised with objectionable motives and vexatious intent. It would

be premature and presumptuous on the part of this Court at this

stage to come to any specific or authentic conclusion on that

aspect. Suffice it to say that I am satisfied that the powers

under Section 482 Cr.P.C do not deserve to be invoked.

Crl.M.C.NO.2123 OF 2006 4

6. A person against whom criminal adjudicatory process

is initiated without justifiable reason can certainly request for

premature termination of proceedings initiated against him. In

that view of the matter, the petitioners can certainly claim

discharge under Section 245(1) or 245(2) Cr.P.C. The powers

under Section 482 Cr.P.C are to be invoked sparingly and in an

exceptional case in aid of justice – to prevent the failure and

miscarriage of justice. In the facts and circumstances of this

case, I am not persuaded to agree that such powers deserve to

be invoked in favour of the petitioners at this stage of the

proceedings.

7. In the result, this Crl.M.C is, dismissed. But I may

hasten to observe that the petitioners shall certainly be entitled

to claim premature termination of proceedings initiated against

them by invoking the powers of the learned Magistrate under

Section 245(2) or 245(1) Cr.P.C.

R.BASANT

JUDGE

rtr/