IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1727 of 2008(E)
1. P.SAVITHRI, W/O.BALAKRISHNAN
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.M.K.SUMOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/06/2008
O R D E R
V. RAMKUMAR , J.
==========================
Crl.R.P. No. 1727 of 2008
==========================
Dated this the 3rd day of June, 2008.
ORDER
The petitioner, who is the complainant in C.M.P. No. 1995 of
2005 on the file of the Judicial First Class Magistrate-I, Kannur
alleging an offence punishable under Section 420 IPC, challenges
the order dated 09.06.2006 passed by the Magistrate dismissing
the complaint under Section 203 Cr.P.C. The petitioner would
allege that she was cheated by the accused who is none other
than her husband’s nephew while availing of a loan from a
financial institution by inducing her to become a surety and that
subsequently the accused failed to pay the amounts rendering
the complainant liable for the loan amount.
2. The learned Magistrate has taken note of the fact that
the revision petitioner is an employee of Kannur District Co-
Operative Bank and that she is not an illiterate lady unaware of
the consequences of signing loan documents. As rightly observed
by the learned Magistrate, her remedy is to pay the loan amount
due and recover the same from the defaulting accused. No
CRL.R.P. NO. 1727/2008 : 2:
intention to deceive can be spelt out from the allegations made in
the complaint. I do not find any good ground to interfere with
the order passed by the Magistrate.
This Crl.R.P is accordingly dismissed.
V. RAMKUMAR, JUDGE.
rv
CRL.R.P. NO. 1727/2008 : 3: