High Court Kerala High Court

T.Kunhi Moosa vs State Of Kerala on 22 February, 2008

Kerala High Court
T.Kunhi Moosa vs State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3010 of 2003()


1. T.KUNHI MOOSA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SALES TAX INSPECTOR,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/02/2008

 O R D E R
                         V.K.MOHANAN, J.

              ---------------------------------------------

                   Crl.M.C.No. 3010 of  2003

              ---------------------------------------------

         Dated this the  22nd   day of  February, 2008


                               O R D E R

The petitioner, who is the first accused in

Crime No.59 of 2003 of the Thalassery Police Station,

preferred this Crl.M.C. with a prayer to quash all

proceedings in the above crime in which the offence

alleged is under Section 420 of the Indian Penal Code

(hereinafter referred to only for short as ‘the I.P.C.’).

According to the petitioner, no offence under Section 420

of the I.P.C. is attracted against him even if the entire

prosecution case is admitted as true and therefore, the

very registration of the above crime and all proceedings

thereon are really abuse of process of law.

2. The allegation against the petitioner is that on

25.1.2003, the departmental officers had intercepted

Lorry No.KL-11 E-9759 at about 23.15 Hrs. at New Mahe

and found that the vehicle carries invoice raised in the

name of Pondicherry Spices, Chalakkara, for the sale of

90 bags of pepper amounting to Rs.1,80,000/- vide invoice

Crl.M.C.NO. 3010 of 2003

:-2-:

Nos.32 & 33 to Delhi. Besides the invoice, the driver

carries Form 27C Transit Pass for getting Transit Pass,

declaration in 27 B etc. According to the prosecution,

on physical verification of the goods under transport in

the lorry, it is noted that, it carries 63 bags of unsaleable

pepper waste and even not a single bag ‘bold pepper’ is

seen transporting in the lorry. Thus, on interrogation of

the driver, cleaner and the headload worker available in

the lorry, it came out that 63 bags, containing waste

pepper, are loaded from a house nearer to Mahe-

Thalassery road and the vehicle was then taken to

Chalakkara area and from there, the writer gave invoice

to the driver to be produced before the Check Post

Official for getting Transit Pass etc. It is also revealed

through interrogation that directions were given to the

driver that on getting Transit Pass from Check Post

Officials, the lorry is to be taken to Iritty from where the

waste pepper loaded in the lorry are to be replaced by

bold pepper for onward transport to outside Kerala on

the strength of Mahe Invoice along with Transit Pass

Crl.M.C.NO. 3010 of 2003

:-3-:

obtained from the Check Post Officials. Later, the

vehicle along with the goods was taken custody by the

Check Post officials for further action.

3. According to the prosecution, the above

instance clearly shows the modus operandi practised by

the petitioner in smuggling pepper for evading payment

of tax. It is the case of the prosecution that the

petitioner/accused procured pepper, supari etc. from

pepper and supari cultivated areas like Iritty, Irikkur,

Sreekandapuram, Kanhangad, Kasaragod etc. and stored

in some undisclosed go downs there. Further, the

allegation is that, at the very same time, in Chalakkara,

the vehicles were loaded with unsaleable waste pepper

and such other waste goods and they were transported

along with invoices raised by Pondicherry Spices,

Chalakkara and on reaching the Check Post on producing

the Mahe invoice, fraudulently obtain Transit Pass and on

getting Transit Pass, the vehicle with waste pepper was

driven to place where bold pepper is stored and

Crl.M.C.NO. 3010 of 2003

:-4-:

replaced the pepper waste with bold pepper for onward

transport to outside Kerala, through border check post.

It is the definite case of the prosecution that by adopting

this mode of operation, the petitioner had transported

more than 1564 bags of pepper and 80 bags of Supari

procured from Kannur and Kasaragod area and evaded

payment of tax which are legitimately payable for the

Government, by fraudulently obtaining Transit Pass on

the strength of Mahe invoice. Therefore, according to

the prosecution, the petitioner along with others

committed the offence punishable under Section 420

read with Section 34 of the I.P.C. Based upon the First

Information Statement given by one C.G.Mathew, Sales

Tax Inspector, Sales Tax Checkpost, New Mahe before

the Sub Inspector of Police, Thalassery Police Station,

Crime No.59 of 2003 has been registered for the above

offences implicating the petitioner as first accused and

there are altogether four accused in the petition.

Crl.M.C.NO. 3010 of 2003

:-5-:

4. The petitioner approached this Court when

the investigation was in the infant stage. It appears that

the above Crl.M.C. dated 9.4.2003 was moved before

this Court on 11.4.2003 and thereafter, the matter was

being adjourned continuously and no stay was granted

although Crl.M.P.No.3684 of 2003 was filed for staying

all further proceedings in Crime No.59 of 2003 including

the laying of final report after investigation. By order

dated 31.3.2006, this Court had made clear that it is

open to the Police to proceed with the investigation of

the case. Thus, the investigation in the above case is

already over and a final report has already been filed

before the court below and accordingly, C.C.No.417 of

2004 is instituted. It is the above case and proceedings

are being sought to be quashed.

5. The main contention raised in this case is that

no offence under Section 420 of the I.P.C. is disclosed

against the petitioner, even if the entire allegation is

admitted as true. According to the petitioner, there is

no tax evasion and he had not deprived of any property

Crl.M.C.NO. 3010 of 2003

:-6-:

of the Government and unless and until there is specific

property which was transported without paying tax,

Section 420 will not be attracted. It is also contended

that the liability comes only when there is a proper

adjudication by the assessing authority and even in that

case, if the finding is against the assessee, the matter

can be taken in appeal and therefore, according to the

petitioner, Section 420 will not come into play.

Therefore, according to the petitioner, the registration

of crime against the petitioner for the offence under

Section 420 is unjust and illegal. Along with Crl.M.C.,

the petitioner has produced Annexure-A1 which is a

copy of the explanation submitted by the petitioner to a

notice issued by the Sales Tax Authority. Another

document is Annexure A-2 which is a copy of the

assessment proceedings initiated against the petitioner

by the Assistant Commissioner (Assessment),

Commercial Taxes, Special Circle, Kannur. On the

strength of the above document, the contention of the

petitioner is that even according to the Department, the

Crl.M.C.NO. 3010 of 2003

:-7-:

only allegation against him is infringement of certain

statutory provisions for which concerned authority has

already initiated statutory proceedings. By producing

Annexure A3 document, which is an order by the

Session’s Court, Thalassery in Crl.M.C.No.269 of 2003

by which anticipatory bail was granted in favour of him

and in the above order, it is submitted that the Session’s

Court has observed that the case diary shows that the

investigation is in progress and so far, they could not

ascertain whether the criminal prosecution will lie in

respect of the evasion of tax. Thus, based upon the

above document, the petitioner submitted that at any

rate, no offence under Section 420 of the I.P.C. will lie

against the petitioner and therefore, prayed for

quashing the entire proceedings.

6. I have heard Mr.Abdul Latiff, learned counsel

appearing for the petitioner as well as the learned Public

Prosecutor.

7. Learned counsel for the petitioner submits

that even if the entire allegation is admitted as true, no

Crl.M.C.NO. 3010 of 2003

:-8-:

offence under Section 420 of I.P.C. will attract against

the petitioner. According to counsel, no goods have

been seized from the vehicle which was subjected for

inspection on the date of occurrence and therefore, even

the prosecution has no case that the petitioner has tried

to transport goods without paying the tax due to the

Government and the petitioner has tried to evade from

paying the tax. The learned counsel strenuously argued

that by the alleged incident, the petitioner has not

caused any loss to the Government. In the absence of

any such allegation, no offence under Section 420 of the

I.P.C. will lie against the petitioner. The learned counsel

took me through Section 415 which reads as follows:-

“415. Cheating.– Whoever, by

deceiving any person, fraudulently or

dishonestly induces the person so deceived

to deliver any property to any person, or to

consent that any person shall retain any

property, or intentionally induces the person

so deceived to do or omit to do anything

which he would not do or omit if he were not

so deceived, and which act or omission causes

or is likely to cause damage or harm to that

person in body, mind, reputation or property

Crl.M.C.NO. 3010 of 2003

:-9-:

is said to “cheat”.

Explanation.–A dishonest concealment

of facts is a deception within the meaning of

this section.”

According to counsel for the petitioner, unless it is

specifically alleged or pleaded that the petitioner has

obtained a Transit Pass, and by using such Transit Pass,

the petitioner had transported goods without paying tax,

no offence under Section 420 will lie against the

petitioner. The counsel for the petitioner has also

invited my attention to the ingredients of Sections 415

and 420 of the I.P.C. in support of the above contention.

8. The learned counsel for the petitioner cited a

decision of the Apex Court reported in Hari Sao v.

State of Bihar (AIR 1970 SC 843) in support of the

above contention. In the above decision, the Apex Court

had held that the false representation made by the

appellants in obtaining the railway receipt in the form in

which it was issued did not cast any additional liability

on the railway and the issue of the railway receipt

therefore was not likely to cause any damage or harm to

Crl.M.C.NO. 3010 of 2003

:-10-:

the railway. It was also held that no question of

cheating the railway or the Station Master therefore

arose in the above case.

9. On the strength of the above decision, the

counsel for the petitioner submits that in the present

case, even according to the prosecution, the case is that

there is only an attempt from the part of the petitioner

for the evasion of tax even at the time of producing the

declaration for obtaining the Transit Pass. If that be so,

therefore, the ingredients of Sections 415 or 420 have

not so far been disclosed and hence all proceedings

initiated against the petitioner are clear abuse of

process of law.

10. In this juncture, it is relevant to note that

Annexure A-4 is the F.I.R. in Crime No.59/03 of

Thalassery Police Station. Along with Annexure A-4

F.I.R., the petitioner has produced the seizure Mahazar.

Besides the above document along with Crl.M.C., the

petitioner has also produced Annexure A2 which is a

copy of the assessment order wherein after giving the

Crl.M.C.NO. 3010 of 2003

:-11-:

brief allegation against the petitioner, the authority has

provisionally shown the proposed assessment against

the petitioner for the period from April, 2002 to January,

2003 and thus the total taxable turn over proposed is

fixed as Rs.70 lakhs. In Annexures A2 document as well

as A4 F.I.R., the allegation is to the effect that in

Chalakkara, the vehicles were loaded with unsaleable

pepper waste and such waste goods and transported the

same along with invoices raised by the Pondicherry

Spices, Chalakkara and on reaching the Check Post and

on producing the Mahe Invoice, fraudulently obtain

Transit Pass and on getting Transit Pass, waste pepper

were driven to places where bold pepper is stored and

replaced the pepper waste with bold pepper for onward

transport to outside Kerala through Border Check Post.

It is also clear from the above words which runs “through

this modus operandi, he had transported more than 1564 bags of

Pepper and 80 bags of Supari procured from Kannur and Kasaragod

area and evaded payment of tax legitimately due to Government by

Crl.M.C.NO. 3010 of 2003

:-12-:

fraudulently obtaining transit pass on the strength of Mahe

invoice.” In the present case, it is the stand of the

prosecution that when the petitioner with the vehicle

approached the Check Post, the vehicle was intercepted

on the basis of Intelligence Report even before obtaining

the Transit Pass. So the prosecution is specific that even

before obtaining the Transit Pass, they intercepted. If

that be so, it cannot be said that any of the ingredients

of Section 415 or 420 of I.P.C. is attracted. Of course,

there may be violation of other statutory provisions for

which the concerned authority has already initiated

proceedings as evidenced by the documents produced by

the petitioners. That does not mean that on the basis of

the present set of averments, an offence under Section

420 is disclosed. It appears that the date of occurrence

as alleged is 25.1.2003 and thereafter, more than five

years are over and so far, there is no progress in the

trial and especially in the absence of sufficient factual

averments and allegations so as to constitute the offence

under Section 420 of I.P.C., there is no meaning in

Crl.M.C.NO. 3010 of 2003

:-13-:

directing the petitioner to undergo the ordeal of trial,

especially in a case where there is no scope for

conviction. Therefore, I am of the view that the

registration of the crime and all further proceedings

thereon including the investigation and the subsequent

institution of Calendar Case in Crime No.59 of 2003 of

Thalassery Police Station is a clear abuse of process of

court and for the ends of justice, it is absolutely

inevitable to quash all the proceedings thereon.

11. In the result, this Crl.M.C. is allowed

quashing Annexure A4 F.I.R. and the final report and

C.C.No.417 of 2004 instituted thereon and pending in

the Court of the Judicial First Class Magistrate’s court,

Thalassery.

V.K.Mohanan,

Judge

Mbs/

Crl.M.C.NO. 3010 of 2003

:-14-:

V.K.MOHANAN, J

—————————————————-

Crl.M.C.NO. 3010 OF 2003

——————————————–

O R D E R

DATED: 22-2-2008

Crl.M.C.NO. 3010 of 2003

:-15-: