High Court Kerala High Court

Vasudevan Pillai vs Manager on 4 August, 2008

Kerala High Court
Vasudevan Pillai vs Manager on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2935 of 2008(Y)


1. VASUDEVAN PILLAI, HOUSE NO.CC 50/100,
                      ...  Petitioner

                        Vs



1. MANAGER, STATE BANK OF MYSORE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE SUB

                For Petitioner  :SRI.P.V.JYOTHI PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/08/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 2935 of 2008
                 - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 4th day of August, 2008

                              O R D E R

The petitioner faces indictment in a prosecution under

Section 420 I.P.C. on the basis of a F.I. Statement lodged before

the police by the first respondent. Crime has been registered as

Crime No. 676 of 2005 of Central Police station, Ernakulam.

2. The crux of the allegations in the said F.I. Statement is

that the petitioner had fraudulently misled the officials of the

State Bank of Mysore and availed a loan of Rs.12.5 lakhs by

misutilising the original title deeds which he had clandestinely

and fraudulently removed from the possession of the Registrar of

Debt Recovery Tribunal. The petitioner, who had produced it

before the State Bank of Travancore, had clandestinely come into

possession of those title deeds while they were in the possession

of the Registrar of the Debt Recovery Tribunal and suppressing

that fact he has misled and fraudulently deceived the officials of

the State Bank of Mysore and availed a loan on the strength of

those documents.. This in short is the allegation raised.

Crl.M.C.No. 2935 of 2008
2

3. According to the petitioner, he has not produced the original

documents before the State Bank of Travancore. According to him, the

State Bank of Travancore had never produced those documents before

the Registrar, Debt Recovery Tribunal. It is his further contention that

those documents were always available with him; he had handed over

those documents as security to the State Bank of Travancore and that

he had no occasion to take away those documents stealthily from the

possession of the Registrar of the Debt Recovery Tribunal.

4. The Registrar of the Debt Recovery Tribunal, in turn, had

filed a complaint before the S.H.O., Thevara alleging that those

documents were fraudulently and stealthily taken away by the

petitioner. On the basis of that complaint, Crime No. 166 of 2005 was

registered at the Thevara police station. Investigation into that crime

is continuing. Final report has not been filed yet. It is at this juncture

that the State Bank of Mysore had lodged the F.I. Statement and

Annex.A1 crime, Crime No. 676 of 2005 of Central Police station was

registered. In that crime, investigation is complete. Final report has

already been filed. The petitioner had appeared before the Chief

Crl.M.C.No. 2935 of 2008
3

Judicial Magistrate. He had pleaded discharge under Section 239

Cr.P.C. The learned Magistrate by Annex.A7 had framed charge

against the petitioner under Section 420 I.P.C. That order framing

charge was challenged before the Sessions Court, Ernakulam and by

the impugned order, copy of which is Ann.A8, the learned Sessions

Judge, Ernakulam, had dismissed the said revision petition. The

petitioner is aggrieved by the impugned order, i.e. Annex.A8, passed in

revision by the learned Sessions Judge.

5. A second revision petition at the instance of the petitioner is

not maintainable in view of the clear language of Section 397(3)

Cr.P.C. That obviously explains why the petitioner has come to this

Court with this petition bearing the label of a Crl.M.C. under Section

482 Cr.P.C. A second revision being not maintainable, compelling

reasons must be shown to exist to justify this Court considering the

challenge in this proceedings under Section 482 Cr.P.C.

notwithstanding such specific bar under Section 397(3) Cr.P.C.

6. I have heard the learned counsel for the petitioner. I am

unable to agree that if the allegations raised are true and correct, the

Crl.M.C.No. 2935 of 2008
4

charge under Section 420 I.P.C. will not stand at all. At any rate, I am

not persuaded to agree that the impugned order warrants interference

by invoking the extra ordinary inherent jurisdiction available to this

Court under Section 482 Cr.P.C.

7. The learned counsel for the petitioner finally submits that if

the trial in this proceedings were to commence even before the final

report was filed in Crime No.166 of 2005, which is being investigated

by the Thevara police, great hardship and inconvenience would be

caused to the petitioner. It is prayed that appropriate directions may be

issued to avoid any prejudice, inconvenience or loss for the petitioner

by the continuance of the trial in C.C. 28 of 2006 before the Chief

Judicial Magistrate, Ernakulam before the final report is filed in Crime

No.166 of 2005 of Thevara police station.

8. The petitioner must raise this contention before the learned

Chief Judicial Magistrate. The petitioner’s submission that before the

investigation into crime alleging commission of theft/fraudulent

removal of the documents in question from the possession of the

Registrar, Debt Recovery Tribunal, Ernakulam, is completed and final

Crl.M.C.No. 2935 of 2008
5

report is filed, trial in C.C.No.28 of 2006 should not proceed, does

appear to me to be reasonable. The petitioner can make that request

before the Chief Judicial Magistrate. The learned Chief Judicial

Magistrate must consider such request and pass appropriate orders on

merits. Needless to say, if aggrieved by such order, the petitioner shall

have the avenues of challenge available to him under the law.

9. This Crl.M.C. is dismissed with the above observations.

(R. BASANT)
Judge
tm