High Court Kerala High Court

Muhammed Iqubal vs O.R.Krishnakumar And Another on 12 October, 2009

Kerala High Court
Muhammed Iqubal vs O.R.Krishnakumar And Another on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3272 of 2009()



1. MUHAMMED IQUBAL
                      ...  Petitioner

                        Vs

1. O.R.KRISHNAKUMAR AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/10/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No.3272       OF 2009
            ===========================

     Dated this the 12th day of October,2009

                        ORDER

Petitioner is the first accused in C.C.2671/2008

on the file of Judicial First Class Magistrate Court

II, Thrissur taken cognizance for the offence under

section 420 of Indian Penal Code, against the two

accused upon Annexure -A1 complaint. Petition is filed

under section 482 of Code of Criminal Procedure to

quash the proceedings wherein, steps were initiated

under section 82 and 83 of Code of Criminal Procedure

for the failure of the petitioner to appear.

2. Learned counsel appearing for the petitioner

and the learned Public Prosecutor were heard.

3. Learned counsel appearing for the petitioner

submitted that ingredients of an offence under section

420 of Indian Penal Code is not attracted, as is clear

from Annexure-A1 complaint and therefore learned

Magistrate was not justified in taking cognizance of

the offence as against the petitioner. It is argued

that cognizance was taken on the allegation that first

accused issued a post-dated cheque which was later

Crl.M.C.3272/2009 2

dishonoured and it was found that it was not issued in the

account maintained by the first accused but second accused

and even if that allegation is correct it will not attract

an offence as against the petitioner. Learned counsel also

submitted that due to the mistake in communication

between the petitioner and the counsel, and as he was not

aware of the posting date, he could not appear and it

resulted in initiating steps under section 82 and 83 of

Code of Criminal Procedure.

4. Annexure A1 complaint shows that the allegation is

that the two accused approached first respondent,

complainant and borrowed Rs.1,00,000/- for their business

purpose promising to repay the same within one week and

before the expiry of the period first accused came to his

shop and handed over a cheque issued in the account

maintained in Perumbavoor Urban Co-operative Bank and when

it was presented for encashment it was found that it was

not issued in the account maintained by the first accused

but by the second accused and signed by petitioner and

therefore both the accused committed the offence under

sections 406, 420, 468 read with section 34 of Indian Penal

Code. The main crux of the allegation is that as promised

later first accused approached first respondent and handed

over a cheque for repayment of the money borrowed and later

it was found out that the said cheque was signed by first

accused in the account maintained by the second accused and

Crl.M.C.3272/2009 3

both the accused thereby committed the offence. There is

no specific allegation that when the amount was borrowed

there was a dishonest intention to cheat. The argument of

the learned counsel is that in such circumstances as

cheque was issued from the account of the second accused

petitioner cannot be proceeded with.

5. Petitioner is entitled to raise the contention

before the learned Magistrate and seek an order of

discharge under section 245 of Code of Criminal Procedure.

Petitioner is also entitled to file an application

explaining the reason why he did not appear when the case

was posted for appearance and to recall the warrant issued.

I find no reason to believe that Magistrate will not

recall the warrant or will not release him on bail, if a

petition is filed for bail. When an accused surrenders and

files an application for bail, Magistrate is expected to

pass orders in the application without delay. In such

circumstance, I find that no direction is warranted.

Petition is disposed granting liberty to the petitioner

to approach the learned Magistrate to recall the warrant

and also to release him on bail and to file a petition

under section 245 of Code of Criminal Procedure, for

discharge raising all the contentions raised herein.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006