High Court Kerala High Court

The Kerala State Financial … vs State Of Kerala on 23 July, 2007

Kerala High Court
The Kerala State Financial … vs State Of Kerala on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6907 of 2005(V)


1. THE KERALA STATE FINANCIAL ENTERPRISES
                      ...  Petitioner
2. MR.VINAYAN V., MANAGER,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.ANTONY DOMINIC

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/07/2007

 O R D E R


                             PIUS C. KURIAKOSE,J.

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

                            W.P.(C) No.6907 of 2005

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

                              Dated: 23rd July, 2007


                                     JUDGMENT

Heard both sides.

2. A private complaint Ext.P1 submitted by the petitioner-

K.S.F.E.Ltd. before the Judicial First Class Magistrate Court, Kannur

was forwarded to the 2nd respondent for investigation under Section

156(3) of the Crl.P.C. Investigation was conducted and the 2nd

respondent filed a final report arraying the 2nd petitioner who is the

manager of the 1st petitioner-K.S.F.E.Ltd. as accused No.8. The 2nd

petitioner is arrayed as an accused on the basis of a valuation report

which the 2nd petitioner had submitted previously to the 1st petitioner.

According to the investigating officer it is a higher value than the

market value which was given by the 2nd petitioner in the valuation

report and this betrays some complicity in the offence by the 2nd

petitioner. The present Writ Petition is filed by the K.S.F.E.Ltd. and

the 2nd petitioner jointly.

3. I have heard the Standing Counsel for the 1st petitioner-

K.S.F.E.Ltd. through whom only the Writ Petition has been filed.

Learned Standing Counsel submitted that the K.S.F.E.Ltd. is of the

firm conviction that the 2nd petitioner is not at all guilty of the

W.P.C.No.6907/05 – 2 –

offences alleged in Ext.P1 complaint. The K.S.F.E.Ltd. never wanted

the 2nd petitioner to be arrayed as an accused. The learned counsel

expressed the confidence that the de facto complainant-the 1st

petitioner will be able to substantiate the allegations in Ext.P1 even

without the 2nd petitioner being an accused in the case now charge

sheeted by the 2nd respondent. Under these circumstances and having

gone through the materials placed on record particularly Ext.P1

complaint and Ext.P3 complaint submitted by the K.S.F.E.Ltd. before

the Director General of Police raising protest in the matter of

implication of the 2nd petitioner also as a co-accused, I am of the view

that the reliefs sought for by the petitioner in this case can be

granted. Accordingly, I quash Ext.P2 charge sheet in C.C.No.463 of

2005 to the extent it is directed against the 8th accused therein (the

second petitioner herein).

The Writ Petition is disposed of as above.

srd                                                     PIUS C.KURIAKOSE, JUDGE