High Court Kerala High Court

Subin vs State Of Kerala on 11 January, 2007

Kerala High Court
Subin vs State Of Kerala on 11 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2015 of 2004(B)


1. SUBIN, S/O. A.A.SUGATHAN,
                      ...  Petitioner
2. STERLY, S/O. A.A.SUGATHAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :11/01/2007

 O R D E R
                                K.R. UDAYABHANU, J

                 ============================

                         CRL. M.C. NO. 2015 OF 2004 B

                 ============================

                    Dated this the 11th day of January 2007




                                      O R D E R

The petitioners, who are accused in C.C. No. 199/2003 in the file

of Judicial First Class Magistrate Court, Ponnani with respect to the

offence under sections 406, 408, 420 r/w 34 of Indian Penal Code, has

sought for getting the above proceedings quashed. It is pointed out

that on the basis of the complaint filed before the police FIR was

registered under section 420 r/w 34 IPC. Subsequently the

complainant has filed Annexure C, private complaint. Further

proceedings with respect to the Annexure C is not initiated in the light

of section 210 Cr.P.C. The police after investigation filed the final

report which is Annexure D as per which the petitioners 1 and 2 have

been implicated for the offences under sections 406, 408,420 r/w 34

IPC.

2. The police charge is that 1st accused/1st petitioner entrusted

with the maintenance of accounts and supervision and conducting of

the toddy shops of Ponnani range of which the complainant was the

bidder during the period April 1998 to March 2001 has failed to render

the accounts and fleeced and had misappropriated the amounts to the

CRL. M.C. NO. 2015/200

: 2 :

tune of Rs. 13,69,288/- as well as Rs. 1,00,236/-. The latter amount

represented the amount mentioned as deposited to the toddy welfare

fund for January 2001, but not really remitted; and that both the

accused/petitioners have acted in concert and committed breach of

trust and cheating.

3. It is the contention of the counsel for the petitioners that the

petitioners are close relatives of the defacto complainant i.e., sisters-

in-laws’ children and that the 1st petitioner was only helping the

defacto complainant in the maintenance of his business from his

college days onwards. It is pointed out that the defacto complainant

was in the mean time involved in a criminal case for vending of spirit

and was convicted and sentenced to undergo imprisonment for 7 years

and that the matter is pending in appeal. It is contended by the

counsel for the petitioner that Annexure A complaint submitted before

the police on the basis of which FIR has been registered, did not

contain allegations sufficient to attract the ingredients of the offences

under sections 406 and 420 with respect to the second

petitioner/second accused as there is no such case in the FIS.

Evidently, investigation and final charge need not be confined to

averments in the FIR registered. I find, in the subsequent statement

CRL. M.C. NO. 2015/200

: 3 :

recorded of the defacto complainant under section 161 Cr.P.C

contains allegations with respect to the role of the second petitioner

as well. Section 161 statement of the witnesses produced also

contain allegations against the second petitioner and his involvement

in the offence. Sufficient materials has not been produced before this

court to arrive at a proper finding. In the circumstances, I find no

reason to quash the proceedings at this stage.

4. All the same, the petitioner may apply before the trial court

for discharge and the court shall consider the contentions of the

petitioners/accused on merit untrammelled by any of the observations

contained in this order.

The Crl. M.C. is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV