High Court Kerala High Court

Talib vs The Assistant Engineer on 6 August, 2008

Kerala High Court
Talib vs The Assistant Engineer on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30226 of 2004(W)


1. TALIB,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. EXECUTIVE ENGINEER,

4. THE DEPUTY CHIEF ENGINEER (APTS),

5. KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.P.SANTHALINGAM, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :06/08/2008

 O R D E R
                        KURIAN JOSEPH,
               (JUDGE,HIGH COURT OF KERALA)
                               AND
                      K.J.THOMAS STANLEY
                    (RETD. DISTRICT JUDGE)
       ================================
                     W.P.(C) No.30226 of 2004
       ================================
              Dated this the 6th day of August, 2008


                             AWARD


      Petitioner and his counsel are present.        The second

respondent-Assistant     Executive    Engineer,    Kerala State

Electricity Board, Kottackal, Malappuram and the Assistant

Executive Engineer, Electrical Division, Thirurangadi are also

present. The dispute is mutually settled between the parties on

the following terms:

      Petitioner will pay an amount of Rs.2,71,801/-(Rupees two

lakh seventy one thousand eight hundred and one only), in full

and final settlement of bill dated 15.10.2004 (Ext.P5), to the

respondent-Kerala State Electricity Board of which Rs.1,50,000/-

(Rupees one lakh fifty thousand only) was already paid by the

petitioner to the respondent-K.S.E.B. Balance amount of

Rs.1,21,801(Rupees one lakh twenty one thousand eight hundred

and one) will be paid by the petitioner pursuant to the revised

bill issued by the respondent. Payment of the said amount will

W.P.(C).No.30226/2004
                                 2

be made within three months from the date of receipt of the

revised bill. If the said amount is not paid within the stipulated

time, the amount will carry interest at the rate of 12% per

annum.

     The writ petition is settled as above.




                                     KURIAN JOSEPH
                          (JUDGE, HIGH COURT OF KERALA)



                                  K.J.THOMAS STANLEY
                                (RETD. DISTRICT JUDGE)

dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Crl.MC.No. 703 of 2003()


#1. DINESH KUMAR, S/O. NARAYANA KURUP,
                      ...  Petitioner

                        Vs



$1. THE STATION HOUSE OFFICER,
                       ...       Respondent

!                For Petitioner  :SRI.MOHANAN V.T.K.

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice A.K.BASHEER

% Dated :30/05/2008

: O R D E R

A.K. Basheer, J.

– – – – – – – – – – – – – – – – – – – – – – – – –

Crl.M.C.No. 703 of 2003-C

– – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 30th day of May, 2008.

ORDER

Petitioner who has been arraigned as accused No.2 in

CC.No.62/2002 on the file of the Judicial Magistrate of First Class,

Vadakara has preferred this petition under section 482 of the Code

of Criminal Procedure seeking to quash the above proceedings

pending against him.

2. Petitioner and the co-accused had been charge sheeted by

Vadakara Police in Crime No. 196/2000 pursuant to a private

complaint filed by respondent No.2 herein, alleging commission of

offences punishable under Sections 379 and 420 read with Section

34 IPC. The complaint was forwarded to the Police under Section

156(3) of the Code.

3. In Annexure A3 complaint filed by respondent No.2 it is

seen alleged that he had sold a bus bearing registration No. KRZ

4365 to accused No.1 (O.Sreedharan, son of Anandan) on the

strength of an agreement dated March 2, 1996 for a sum of

Rs,2,57,500/-. According to the complainant accused No.1 was put

in possession of the vehicle pursuant to the sale and all documents

relating to the vehicle had been handed over to him. But the

complainant alleged that accused No.1 had failed to effect transfer

of ownership of the vehicle in his name. He had also failed to remit

the vehicle tax, insurance etc. Therefore the complainant was

constrained to submit G Form application as provided under the

Crl.MC.703/03 2

Kerala Motor Vehicle (Taxation) Act and Rules before the competent

authority. Since it was reported that accused No.2 was in possession of

the vehicle at the relevant point of time, the matter was communicated

to him also. But the complainant came to know that accused No.2 had

stealthily removed the vehicle from his residential premises and taken it

away to Kannur on March 25, 2000. It was at that stage that the

complainant had preferred Annexure A3 complaint before the Judicial

Magistrate of First Class, Vadakara alleging commission of offence

under Sections 379 and 420 read with Section 34 IPC. As mentioned

earlier, the complaint was forwarded by the learned Magistrate to the

Police under section 156(3) of the Code. The Police had charge

sheeted the petitioner and the other two accused after completing the

investigation. The other accused was the subsequent purchaser of the

vehicle from accused No.2.

4. It is contended on behalf of the petitioner that he had

purchased the vehicle in question on November 2, 1999 on the strength

of Annexure A1 agreement from one K.T.Asokan who had purchased it

from accused No.1. As rightly pointed out by the learned counsel

nothing is discernible from the complaint as to how petitioner could be

alleged to have committed the offence punishable under Section 420

read with Section 34 IPC. It is pertinent to note that the de facto

complainant had admittedly sold the vehicle to accused No.1 in March

1996. It is hard to believe that he waited till March 2000 before taking

any action for the alleged failure of accused No.1 to effect transfer of

the vehicle in his name. It is yet again difficult to believe that he was

Crl.MC.703/03 3

not aware as to who had been operating the vehicle in the meanwhile.

It is significant to note that the Police had not charge sheeted the 3

accused including the petitioner for the offence punishable under

Section 379 IPC. Going by the allegations in the complaint the only

offence if at all that the accused might have committed would be one

under section 379 IPC because obviously the petitioner had nothing to

do with the transaction between the complainant and accused No.1.

5. In any view of the matter I am satisfied that the prosecution

initiated against the petitioner cannot be sustained. Therefor the

proceedings pending against the petitioner in CC.No. 62/2002 on the

file of the Judicial Magistrate of First Class, Vadkara are quashed.

Crl.M.C is allowed.

A.K. Basheer
Judge.

an.

Crl.MC.703/03    4


                       A.K. Basheer, J.




                      Crl.MC. 703 of 2003




                           Order




                          30/5/2008