High Court Kerala High Court

Muhammed Kunju vs Sulekha Beevi on 27 August, 2008

Kerala High Court
Muhammed Kunju vs Sulekha Beevi on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 306 of 2001(A)



1. MUHAMMED KUNJU
                      ...  Petitioner

                        Vs

1. SULEKHA BEEVI
                       ...       Respondent

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  :SRI.V.P.SUKUMAR

The Hon'ble MR. Justice V.GIRI

 Dated :27/08/2008

 O R D E R
                        V.GIRI, J.
             -------------------------------------
               CRL.A.NO.306 of 2001
             -------------------------------------
        Dated this the 27th day of August, 2008.

                     JUDGMENT

The complainant in C.C.No.229/98 on the

files of the Judicial Magistrate of the First

Class-II (Forest Offences), Punalur, is the

appellant herein.

2. The complaint was filed alleging that

the complainant and the first accused were

husband and wife. But later, they divorced. 19

cents of property had actually been conveyed in

favour of the complainant and the 1st accused as

“streedhanam” at the time of their marriage.

After the parties had separated, both of them

had remarried and are living separately. The

complainant did not at any point of time, claim

a right over the 19 cents, though the document

of title stood in his name. He had not claimed

possession over the same, nor had he taken any

usufructs from it. But the accused conspired

together and caused the original of Ext.P1

document to be executed, making it appear that

the complainant had also joined in the execution

of the same. This act, the appellant says, had

Cr.A.NO.306/01

:: 2 ::

tarnished his reputation and image. Though he

did not claim any specific right over the

property as such after the divorce, the accused

had abetted each other and executed a sale deed

by making the complainant a party to the

document by affixing a false thump impression

without his consent and knowledge, thereby they

had tarnished his reputation and hence the

complaint, alleging that the accused have

committed offences punishable under Sections

114, 120B, 419, 465, 469 and 500 read with

Section 34 of the Indian Penal Code.

3. The evidence in the case consisted of

the testimony of Pws.1 to 5. The court below,

on an appreciation of the evidence, acquitted

the accused finding that the complainant has not

been able to prove that the accused have

committed the offences as such. Hence, this

appeal by the complainant challenging the order

of acquittal of the accused.

4. I heard learned counsel for the

appellant and I have perused the records.

5. What is to be noted, at the outset,

is that the specific case of the complainant is

Cr.A.NO.306/01

:: 3 ::

that though the 19 cents of property had been

conveyed in favour of him and the 1st accused, at

the time of their marriage, the complainant

specifically refused to assert any right over

the property. According to him, he did not

claim any right over the property, which has

been obtained by the 1st accused as

“Streedhanam”. In the circumstance, the

complainant does not seem to be correct in

saying that, by an act of forgery the accused

had committed the offences alleged by hatching a

criminal conspiracy between them and caused the

execution of the original of Ext.P1 and deprived

him of the valuable right, which he had asserted

over the property. He had specifically asserted

that he does not have right over the property.

But he is aggrieved by the loss of reputation

suffered by him in describing him as Executant

No.1 and the 1st accused as Executant No.3, as

husband and wife. Hence he was constrained to

lodge the criminal prosecution.

6. I have gone through the evidence and

I find that the complainant, who as PW.1 has not

been able to specifically say, who exactly was

Cr.A.NO.306/01

:: 4 ::

responsible for the forgery and who had abetted

the same. Significantly Executant No.1 was the

2nd accused. Obviously, the 2nd accused cannot be

considered as having either committed forgery or

abetted the same because he had executed the

document in respect of item No.1 in the

document, another 20 cents of property, over

which the complainant did not claim any right.

Executant No.1, the 2nd accused also did not

claim any right over the 19 cents of property

which is item No.2 therein. In other words, the

presence of the 2nd accused in the document or at

the time of actual transaction has nothing to do

with the conveyance of the property having an

extent of 19 cents of property, described as

Item No.2 in the document. Insofar as accused 6

and 7 are concerned, they were only witnesses to

the document. The property in question was

purchased by accused 4 and 5 and 3rd accused is

alleged to be the person, who presented the

document before the Sub Registrar for

registration. PW.1 has not been able to say

with any degree of certainty as to who is

responsible for the forgery and who had abetted

Cr.A.NO.306/01

:: 5 ::

the person who had committed forgery. The

allegation simplicitor will not strike against

the 2nd accused because he was the executant of

the document, but he was the vendor of one item

of property unrelated to the appellant. Accused

6 and 7 cannot be considered as having committed

the act of forgery.

7. In short, the evidence before the

court below was so vague as regards the other

allegations of forgery or abetment. In the

circumstance, the court below had apparently no

option, but to acquit the accused.

8. I am in agreement with the findings

of the court below that no offence has been made

out against any of the accused. The evidence is

scanty. The court below took serious note of the

fact that according to the complainant, he had

specifically refused to assert any right over 19

cents of property forming the subject matter of

the original of Ext.P1 since divorce between him

and the 1st accused. It cannot be said that his

reputation has been tarnished by reason of the

execution of the document. In the circumstance,

I do not find any grounds at all to interfere

Cr.A.NO.306/01

:: 6 ::

with the order of acquittal. I am in full

agreement with the findings of the court below.

For all these reasons, I find that the

appeal is bereft of any merit and the same is

accordingly dismissed.

Sd/-

(V.GIRI)
JUDGE

sk/

//true copy//

P.S. To Judge

V.GIRI, J.

———————————————-

CRL.A.No.306 of 2001

JUDGMENT

27th August, 2008.

————————————————