High Court Kerala High Court

Wilson vs State Of Kerala on 26 March, 2008

Kerala High Court
Wilson vs State Of Kerala on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4455 of 2003()


1. WILSON,
                      ...  Petitioner
2. M/S. PARIS ELECTRICALS TRADERS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. M/S. JOS ELECTRICALS (AGENCIES),

                For Petitioner  :RAMAKUMAR (SR.)

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/03/2008

 O R D E R
                                 A.K.BASHEER, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Crl.M.C.No.4455, 4490, 4558 & 4565 OF 2003
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 26th day of March 2008

                                         ORDER

These four Criminal Miscellaneous Cases filed under

Section 482 of the Code of Criminal Procedure are being

disposed of by this common order, since the parties and the issue

involved in them are common.

2. The common petitioners in these cases are being

prosecuted for the offence punishable under Section 138 of the

Negotiable Instruments Act before the Chief Judicial Magistrate’s

Court, Ernakulam in four Calender Cases namely, C.C.2471/98,

2469/98, 2342/98 and 2345/98.

3. Petitioners are a partnership firm and its managing

partner. They seek to quash the proceedings pending against

them before the lower court primarily on the ground that the

learned Magistrate had committed serious illegality and

irregularity by allowing a petition filed on behalf of the

complainant to substitute the name of the managing partner of

the firm in the course of the proceedings.

Crl.M.C.Nos.4455, 4490, 4558 & 4565 OF 2003

:: 2 ::

4. Respondent No.1 had filed the four complaints against

the firm and its Managing Partner alleging that the four cheques

issued by the managing partner on behalf of the firm in discharge

of a legally enforceable debt were dishonoured when they were

presented for encashment. According to the complainant, the

amount covered under the four cheques represented the value of

electrical goods purchased by the firm from the complainant.

The cheques were dishonoured due to insufficiency of funds in

the account of the firm/accused. In spite of service of the

statutory demand notice on the accused, the liability was not

discharged.

5. It is beyond controversy that the complainant had

arraigned Mr.Selvam, the brother of petitioner No.1 as the

Managing partner/first accused in a representative capacity in

the complaint. Mr.Selvam was also implicated as accused No.2

in his capacity as the managing partner of the firm. It appears

that in the course of the proceedings an application was filed on

behalf of the complainant “seeking permission of the court to

Crl.M.C.Nos.4455, 4490, 4558 & 4565 OF 2003

:: 3 ::

correct the name of the accused”. A copy of the said application

is available on record as Annexure B. In the said application filed

by the learned counsel for the complainant, it was averred that

the name of the managing partner was shown as Selvam in the

complaint due to “an inadvertent typographical mistake”

committed by his clerk. It was further averred that the managing

partner of the firm was not Mr.Selvam but Mr.Wilson, petitioner

No.1 herein. The said mistake was noticed only when the court

had directed the complainant to furnish the correct address of

the accused, as the summons issued to the accused had been

returned without service; the learned Magistrate had allowed

the prayer. Resultantly, petitioner No.1 was arraigned as

accused in his capacity as the Managing Partner of the firm.

6. It is contended by Sri.Ram Kumar, learned Senior

counsel for the petitioner that the learned Magistrate had no

inherent power or jurisdiction to correct the name of the accused

in the course of the proceedings and that too without issuing

notice on the application submitted on behalf of the complainant.

Crl.M.C.Nos.4455, 4490, 4558 & 4565 OF 2003

:: 4 ::

It is further contended that the application filed by the learned

counsel on behalf of the complainant was by itself incompetent.

Since there is no provision in the Code of Criminal Procedure to

substitute one person with another as an accused in a complaint,

the order of the learned Magistrate is wholly without jurisdiction,

especially because a criminal court is not vested with any

inherent power.

7. At the very outset it may be noticed that Sri.Wilson,

petitioner No.1 does not have a case that he is not the managing

partner of the firm. Not only that, he has described himself as

managing partner in the petitions filed by him before this court.

He had signed the vakalath before this court as well as the trial

court describing him as managing partner under the seal of the

firm. I have also perused the trial court records. It is seen from

the cheque that it was signed by the managing partner. The

signature in the cheque and that of petitioner No.1 in the

vakalath filed before this court as well as before the trial court is

exactly similar and identical to the naked eye. As mentioned

Crl.M.C.Nos.4455, 4490, 4558 & 4565 OF 2003

:: 5 ::

earlier, petitioner does not have a case that he was not the

managing partner of the firm at the relevant point of time or that

he had not signed the cheque. His only grievance is that the

complainant having initially implicated his brother Selvam as the

managing partner in the four complaints, it was not open to him

to delete the name of Mr.Selvam from the party array and to

implead petitioner No.1 at a later stage. This according to the

petitioner was without jurisdiction. I am unable to agree.

8. Having regard to the entire facts and circumstances,

especially on perusal of the trial court records, I have no

hesitation to repel the above contention raised by the petitioners.

In this context, it may also be noticed that the complainant had

addressed the statutory demand notice to the Managing Partner

of the firm without mentioning any name. The notice was

accepted by the authorised signatory. But while filing the

complaint, the name of Mr.Selvam, the brother of petitioner

No.1, was wrongly shown in the cause title. In the application

filed by the learned counsel for the complainant, it was

Crl.M.C.Nos.4455, 4490, 4558 & 4565 OF 2003

:: 6 ::

specifically averred that the above inadvertent mistake was

committed by his clerk. In my view, the learned Magistrate was

justified in allowing the prayer for correction.

9. As indicated earlier, petitioner No.1 has not disputed his

status as the Managing Partner of the firm. The signature in the

cheque and that of petitioner No.1 are exactly similar to the

naked eye. Therefore, I am satisfied that the order of the learned

Magistrate cannot be faulted. The correction of the name of the

accused would serve the interest of justice. In Madhavi v.

Thupran (1987 (1) KLT 488) this court had held correcting a

mistake in the name for the purpose of bringing justice was

within the competence of any criminal court. Similarly, in Ninan

v. Rufus Olivero [1994 (1) KLT 984], this court took the view

that the name of the accused in a complaint under Section 138 of

the Negotiable Instruments Act can be corrected, if there was no

dispute with regard to the identity and also if all other statutory

formalities had been complied with.

10. Lastly, learned senior counsel has raised a contention

Crl.M.C.Nos.4455, 4490, 4558 & 4565 OF 2003

:: 7 ::

that there was no specific averment against petitioner No.1 in

the complaint. He invites my attention to a recent decision of

their Lordships of the Supreme Court in Sabitha Ramamurthy

v. Channabasavaradhya [2006 (4) KLT 1017 (SC)] and in

Saroj Kumar Poddar v. State (Nct of Delhi) and another

[2007 (3) SCC 693].

I do not propose to deal with the above contention at this

stage, since the primary challenge was against the order passed

by the learned Magistrate substituting the name of the accused.

Moreover, no such ground was raised by the petitioners in the

memorandum of Criminal M.C. It is made clear that it will be

open to the petitioners to urge all their contentions before the

trial court at the appropriate stage. Criminal M.Cs. are

dismissed with the above observation.

(A.K.BASHEER, JUDGE)
jes