High Court Kerala High Court

N.Ramaraj vs Madhusudhanan on 13 November, 2008

Kerala High Court
N.Ramaraj vs Madhusudhanan on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1931 of 2008()


1. N.RAMARAJ,S/O.NARAYANAN NAIDU,
                      ...  Petitioner
2. R.PREMAVATHY,W/O.R.NARAYANAN NAIDU,

                        Vs



1. MADHUSUDHANAN,S/O.CHURULLIYIL RAMAN,
                       ...       Respondent

2. STATE OF KERALA REP.BY THE PUBLIC

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/11/2008

 O R D E R
                      THOMAS P.JOSEPH, J.
           = = = = = = = = = = = = = = = = = = = = = = = =
                     CRL.M.C. No.1931 of 2008
           = = = = = = = = = = = = = == = = = = = = = = = = =
         Dated this the 13th        day of November,      2008

                               O R D E R

————–

Prayer in this petition is to quash Annexure A complaint

filed by the first respondent in the court of Judicial First Class

Magistrate, Irinjalakuda against petitioners for offences

punishable under Sections 406, 417, 420 and 468 read with 34

of the Indian Penal Code (for short, “the Code”). Petitioners who

are the accused have come to this Court under Section 482 of

the Code of Criminal Procedure (for short, “Cr.P.C.”).

2. Heard both sides.

3. First respondent filed complaint alleging that his

brother-in-law was engaged in some business in the building

bearing Sy.No.160/1 of Irinjalakuda Village and while so, one

Anilkumar informed him that petitioners are intending to sell

the said building and 2.5 cents of land abutting the P.W.D. road.

On 23.9.2002 petitioners and first respondent entered into an

agreement as per which first respondent agreed to purchase the

land and building for a total consideration of Rs.2,05,000/-.

Petitioners received Rs.50,000/- on that day. A period of 18

CRL. M.C. No.1931 of 2008

-: 2 :-

months was fixed for execution of the sale deed. Petitioners had

undertaken to evict the tenants from the building before execution of

the sale deed and to discharge all encumbrance in the property. It

was also agreed that incase there is any delay in effecting execution,

period of agreement could be extended. On 10.1.2003, petitioners

took a further sum of Rs.35,000/- from the first respondent and

endorsed that fact on the back of the agreement. On 12.7.2004

another agreement was executed between the parties stating that

Rs.85,000/- was taken as advance. On 22.11.2004 petitioners took a

further sum of Rs.40,000/- from the first respondent by way of advance

and made an endorsement to that effect on the back of the

agreement. In May, 2005 first petitioner told the first respondent

that he is involved in a love marriage and is not able to reside with his

family members and that he is not able to discharge the liability of

Rs.8,00,000/- over the property agreed to be sold and hence a fresh

agreement could be executed between the parties. On 16.6.2005

another agreement was executed between the parties stating that

Rs.1,25,000/- was taken by the petitioners as advance from the first

respondent. First respondent signed that agreement and handed

over the same to petitioner No.2 to obtain the signature of petitioner

CRL. M.C. No.1931 of 2008

-: 3 :-

No.1. That was done as per the instruction of the first respondent.

But that agreement was not returned to the first respondent wilfully

to make it appear that since petitioners are in custody of that

agreement, liability under the agreement has been discharged by

cancellation of the agreement itself. Petitioners retained that

agreement putting a different date beneath their signature. Thus

petitioners cheated the first respondent and fabricated the document.

4. Learned magistrate initially dismissed the complaint

observing that what is involved is a civil dispute. That order was

challenged by the first respondent in this Court in Crl. R.P. No.2918 of

2006. A learned Single Judge of this Court by order dated 24.11.2006

set aside the order dismissing the complaint and remitted the matter

to the learned magistrate for fresh consideration after taking into

account the entire averments in the complaint and the sworn

statement of the complainant and C.W.2. First respondent was given

liberty to examine other witnesses if any, in support of the averments

in the compliant. After remand, no further evidence was let in by the

first respondent. Learned magistrate considered the complaint, sworn

statement of the first respondent and C.W.2 and took cognizance for

the offences under Sections 406, 417, 420 and 468 read with 34 of the

CRL. M.C. No.1931 of 2008

-: 4 :-

Code. Petitioners are aggrieved and request this Court to exercise the

power under Section 482 Cr.P.C. to quash the complaint.

5. Counsel for the petitioners placed reliance on the

decisions in Hotline Teletubes and Components Ltd. v.

State of Bihar (2005) 10 SCC 260 and Muralilal Gupta v.

Gopi Singh (2005) 13 SCC 699). Counsel contended that even if

the entire averments in the compliant are accepted, no offence under

the Code is made out it being purely a civil dispute for failure of

petitioners to honour the alleged agreement for sale. It is further

contended that at any rate, sworn statement of the first respondent or

C.W.2 does not disclose any offence. Learned counsel for the first

respondent supported the finding of the court below.

6. For taking cognizance averments in the complaint and

sworn statement of complainant and witnesses if any, have to be

considered. Therefore, merely based on the sworn statement of the

first respondent and C.W.1 alone, petitioners cannot justifiably urge

this Court to invoke the power under Section 482 Cr.P.C. and quash

the complaint.

7. In short what is alleged in the complaint is that with the

intention of cheating the first respondent petitioners entered into an

CRL. M.C. No.1931 of 2008

-: 5 :-

agreement with the petitioners, received substantial sum out of the

sale consideration as advance and avoided execution of the sale

deed. It is also that ultimately, the renewal agreement was got into

the custody of petitioners under the guise of obtaining signature of

first petitioner, but petitioners put a different date beneath their

signatures and refused to return that agreement to the first

respondent to make it appear that liability under that agreement was

discharged by cancellation of the agreement itself as evidenced by the

fact that petitioners are in custody of the agreement which created

liability on them. According to the first respondent, attempt of the

petitioners was to cheat him. On going through the averments in the

complaint it is difficult to say that what is made out is only a civil

liability for specific performance of the alleged agreement for sale. I

am satisfied that so far as the offences punishable under Sections 417

and 420 of the Code are concerned, learned magistrate was correct in

taking cognizance on the materials available.

8. So far as offence under Section 406 of the Code is

concerned, first respondent had to show that there was criminal

breach of trust. Criminal breach of trust is defined in Section 405 of

the Code. The essential ingredient is that the accused, being in any

CRL. M.C. No.1931 of 2008

-: 6 :-

manner entrusted with property or with any dominion over property

dishonestly misappropriates the said property or converts it to his own

use or dishonestly uses or disposes of that property in violation of any

direction of law prescribing the mode in which such trust is to be

discharged. According to the first respondent, agreement executed on

16.6.2005, signed by him and entrusted to second petitioner to obtain

signature of first petitioner was not returned. But it is difficult to say

that petitioners dishonestly misappropriated or converted any

property to their use or dishonestly used or disposed of any property

(here, the agreement) as contemplated in Section 405 of the Code.

Therefore, there was no sufficient material for taking cognizance for

the offence punishable under Section 406 of the Code.

9. Now I shall refer to the offence alleged to be committed

and punishable under Section 468 of the Code. Forgery is defined in

Section 463 of the Code. It involves making of false documents,

among other things. Making of false documents is defined in Section

464 of the Code. It involves doing of any of the acts enumerated in

clauses (a) to (d) with the intention of causing it to be believed that

such document or part of the document, etc., is executed by a person

by whom or by whose authority the maker knows has not made it. In

CRL. M.C. No.1931 of 2008

-: 7 :-

this case the allegation in Annexure A complaint to attract the offence

under 468 of the Code is that petitioners put a different date beneath

their signatures in the agreement dated 16.6.2005. That case

comes under clause secondly of Section 464 of the Code. Putting a

different date than the date of execution of the document fraudulently

to make it appear that the document was executed on a different date,

if it is for the purpose of cheating amounts to offence punishable

under Section 468 of the Code.

10. In the light of what I have stated, Annexure A complaint to

the extent it related to the offence under Section 406 read with 34 of

the Code and consequent proceedings in respect of that offence are

liable to be quashed. There is however, no reason to interfere with

the order of the learned magistrate taking cognizance for the offences

punishable under Section 417, 420 and 468 read with 34 of the Code.

This petition is therefore disposed of in the following lines:

(a) Annexure A complaint and all

consequent proceedings to the extent it related to

the offence punishable under Section 406 read with

34 of the Code are quashed.

                   (b)    This petition to the extent it related to

CRL. M.C. No.1931 of 2008

                                -: 8 :-



           the offences punishable     under Sections 417, 420

           and 468 read with 34 of the Code is dismissed.

                  (c)   Learned magistrate   shall proceed with

           the case to the extent it concerned the     offences

punishable under Sections 417, 420 and 468 read

with 34 of the Code and dispose of the same as

provided under law untrammelled by any of the

observations contained in this order.

Criminal Miscellaneous Application No.2651 of 2008 shall stand

dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

CRL. M.C. No.1931 of 2008

-: 9 :-