High Court Kerala High Court

Sumangala vs P.V.Prakasan on 13 July, 2009

Kerala High Court
Sumangala vs P.V.Prakasan on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 133 of 2007()


1. SUMANGALA, D/O. KRISHNAN KUTTY,
                      ...  Petitioner
2. SHANTHKUMARI, D/O. VELLAPALLI
3. BALAKRISHNAN, S/O. CHOYIKUTTY KURUP,

                        Vs



1. P.V.PRAKASAN, S/O. APPU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/07/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No. 133      OF 2007
            ===========================

       Dated this the 13th day of July,2009

                        ORDER

Petitioners are the accused in C.C.324/2006 on the

file of Judicial First Class Magistrate Court-V,

Kozhikode taken cognizance by the learned Magistrate on

Annexure A complaint filed by the first respondent.

The case of the first respondent in Annexure A

complaint is that petitioner had agreed to assign 34

cents of property in R.S.No.63/1 and 2 of Beypore

Village for a total consideration of Rs.9 lakhs and as

it was represented that liability of Rs.5 lakhs in

favour of Kerala Financial Corporation is outstanding

first respondent paid Rs.9 lakhs as the advance

consideration and though petitioners agreed to execute

a sale deed after getting liability on the Kerala

Financial Corporation discharged, petitioner did not

discharge the liability or execute the sale deed. It

is alleged that with the intention to cheat,

petitioners dismantled the machineries and sold its

parts and substituted them with cheap parts and the

intention is only to cheat and therefore petitioners

Crl.M.C.133/2007 2

committed the offence under section 420 read with section

34 of Indian Penal Code. Alleging breach of the terms of

the agreement for sale in respect of very same transaction,

first respondent had instituted O.S.73/2005 before II

Additional Sub Court, Kozhikode which was later dismissed

under Annexure D judgment after recording the evidence. It

is submitted that an appeal is pending before this court

challenging that judgment.

2. Petitioners filed this petition under section 482

of the Code of Criminal Procedure to quash the proceedings

contending that continuation of the proceedings is only an

abuse of process of court. It is contended that there was

no agreement for sale at all and the Civil Court has

already found that there was no agreement for sale and

therefore the very foundation of the case is unsustainable.

It is also contended that on the allegations in the

complaint, petitioners cannot be prosecuted and therefore

it is to be quashed.

3. Learned counsel appearing for the first respondent

argued that the allegations in the complaint makes out an

offence under section 420 of Indian Penal Code. The fact

that in respect of the same transaction, for realisation of

the amount due, first respondent instituted a suit and that

suit was dismissed is not fatal when an appeal is pending

Crl.M.C.133/2007 3

and so long as the allegations in the complaint reveal

ingredients of an offence under section 420 IPC, it cannot

be quashed. Learned counsel also argued that Annexure D

judgment cannot be looked into as it does not satisfy

Section 41 of the Indian Evidence Act.

4. If the allegations in Annexure A complaint as such

is accepted, the ingredients of an offence is not made out

petitioners are entitled to get the complaint quashed. The

question is whether the ingredients of an offence is made

out.

5. A reading of Annexure A complaint only disclose

that petitioners agreed to assign 34 cents of the property

in R.S.No.63/1 and 2 of Beypore Village inclusive of the

Bakery Unit, its machineries, vessels and other articles,

for a total consideration of Rs.9 lakhs and towards its

consideration Rs.9 lakhs was paid as advance. The

complaint does not disclose whether the agreement for sale

is oral or documentary. Even the exact date of the alleged

agreement is not mentioned. Even if it is taken that there

was an agreement for sale and as against the terms of the

agreement, after receiving the consideration, petitioners

did not execute the sale deed and instead dismantled the

machinery and sold its parts and substituted with cheap

parts, the question is whether an offence under section 420

Crl.M.C.133/2007 4

of Indian Penal Code is made out. In order to attract an

offence under section 420 of Indian Penal Code first

respondent has to plead and establish that at the time when

he was made to part Rs.9 lakhs, petitioners have a

dishonest intention to cheat. Any subsequent cheating or

subsequent intention, will not attract an offence under

section 420 of Indian Penal code. There is absolutely no

allegation in Annexure A complaint that at the inception

petitioners had a dishonest intention to cheat. Though

there is an allegation that subsequently, with the

dishonest intention they did not clear the liability to the

Kerala Financial Corporation or did not execute the sale

deed and also dismantle the parts of the machinery and sold

the same, in the absence of a case that there was a

dishonest intention at the time when petitioners allegedly

agreed to sell the property and induced first respondent

to part with Rs.9 lakhs, an offence under section 420 IPC

is not attracted. If that be so, continuation of the

proceedings as against the petitionersis only an abuse of

process of court. For that reason, petition is to be

allowed. C.C.324/2006 on the file of Judicial First Class

Magistrate Court V, Kozhikod is quashed. Learned counsel

appearing for the petitioners, submitted that this order

may not operate against the petitioners in canvassing their

Crl.M.C.133/2007 5

case in the existing first appeal. On the merit of the

civil suit nothing has been stated in the petition and this

order will not affect their right.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006