High Court Kerala High Court

P.V.Anto vs State Of Kerala Represented By on 15 March, 2010

Kerala High Court
P.V.Anto vs State Of Kerala Represented By on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3017 of 2009()


1. P.V.ANTO, 52 YEARS, S/O.P.M.VARGHESE,
                      ...  Petitioner
2. T.N.SASIKUMAR, 41 YEARS,
3. SIVARAJAN, 49 YEARS, S/O.MANI,
4. SOMAN, 46 YEARS, S/O.SIDHARTHAN,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. SUB-INSPECTOR OF POLICE,

3. GENERAL MANAGER, TOWN CO-OPERATIVE

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/03/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 3017   OF 2009
          ===========================

     Dated this the 15th day of March,2010

                     ORDER

Petitioners are accused in C.C.907/2006 on

the file of Judicial First Class Magistrate’s

Court, Chalakkudy taken cognizance for the

offences under sections 419, 420, 463, 464,

467, 468, 471, 472, 474, 475, 120B read with

section 34 of Indian Penal Code on Annexure A2

final report submitted by the Sub Inspector of

Police, Chalakkudy in Crime No.444/2006

registered on Annexure A1 complaint filed by

third respondent before learned Magistrate who

sent it for investigation under section 156(3)

of the Code of Criminal Procedure. Prosecution

case is that petitioners forged salary

certificates and agreements and used them as

genuine and obtained a loan of Rs.1,00,000/-

from the bank and misappropriated the same and

Crl.M.C.3017/2009 2

thereby committed the offences. This petition is

filed under section 482 of the Code of Criminal

Procedure contending that entire amount due to the

third respondent bank was subsequently paid and as

there is no subsisting liability it is not in the

interest of justice to continue the prosecution.

2. Third respondent appeared through a counsel

and filed a statement disclosing that after filing

of the private complaint, the principal borrower

T.R.Dasan died and his family members approached

the bank and considering the pathetic situation of

the family the bank agreed to settle the

transaction in the Adalat for Rs.60,000/- and the

bank received the entire amount and the bank has

no subsisting grievance against the petitioners and

therefore there is no objection for quashing the

proceedings.

3. Learned counsel appearing for the

petitioners, third respondent and learned Public

Prosecutor were heard.

Crl.M.C.3017/2009 3

4. The final report establishes that the

prosecution case is that petitioners forged salary

certificates and agreements and making use of such

forged documents availed loan of Rs.1,00,000/- from

the bank and misappropriated the same and thereby

committed the offences. As held by the Apex Court

in Manoj Sharma v. State (2008(4) KLT 417 (SC) when

the offences alleged are personal in nature and

the disputes were amicably settled between the

third respondent and the petitioners, it is not in

the interest of justice to continue the

prosecution.

Petition is allowed. C.C.907/2006 on the file

of Judicial First Class Magistrate’s Court,

Chalakkudy is quashed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006