Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Kerala High Court

Martin vs The Kerala Statecivil Supplies ... on 24 May, 2007

       

  

  

 
 
                            IN THE HIGH COURT OF KERALAAT ERNAKULAM

                                                       PRESENT:

                            THE HONOURABLE MR. JUSTICE A.HARIPRASAD

                 THURSDAY, THE 9TH DAY OF JANUARY 2014/19TH POUSHA, 1935

                                              Crl.MC.No. 156 of 2013 ()
                                                  --------------------------
                 CRIME NO. 732/2012 OF KALADY POLICE STATION , ERNAKULAM

PETITIONER(S)/ACCUSED:
-------------------------------------

            MARTIN, THE PROPRIETOR, PALLICKALAGRO MILLS, MATTOOR,
            KALADI, ERNAKULAM.

            BY ADV. SRI.K.R.VINOD

RESPONDENT(S)/COMPLAINANT:
--------------------------------------------------

       1. THE KERALA STATECIVIL SUPPLIES CORPORATION
            REPRESENTED BY ITS REGIONAL MANAGER
            REGIONAL OFFICE, MAVELI BHAVAN, GANDHI NAGAR, COCHIN - 682020.

       2. THE STATEOF KERALA, REPRESENTED BY THE GOVERNMENT PLEADER
            HIGH COURT OF KERALA.

            R1 BY ADV.SRI.N.D.PREMACHANDRAN,STANDING COUNSEL
            R2 BY PUBLIC PROSECUTOR SHRI REJI JOSEPH

            THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON 09-01-2014,
            THE COURT ON THE SAME DAY PASSED THE FOLLOWING:

CRL.MC NO.156/2013
                                  APPENDIX




PETITIONER(S) EXHIBITS




ANNEXURE-A1:       THE TRUE COPY OF THE CERTIFICATE OF REGISTRATION
                   DATED 24.05.2007 ISSUED TO HOM FROM THE OFFICE OF
                   COMMERCIAL TAX.


ANNEXURE-A2:       THE CERTIFIED COPY OF THE FIR NO.732/2012 OF KALADY
                   POLICE


ANNEXURE-A3:       THE TRUE COPY OF THE REPORT DATED 20.11.2012 OF THE
                   FOOD ANALYST, GOVERNMENT ANALYSIS LABORATORY,
                   KAKKANADU.


ANNEXURE-A4:       THE TRUE COPY OF THE ANNEXURE-II OF THE AGREEMENT
                   DATED 16.11.2011 CONTAINING THE ' SCHEDULE OF
                   SPECIFICATIONS ' PETITION FOR STAY FILED U/S.428
                   OF THE CODE OF CRIMINAL PROCEDURE.




RESPONDENTS' EXHIBITS :          NIL




                                 //TRUE COPY//



                                A.HARIPRASAD, J.
                           --------------------------------------
                            Crl.M.C. No.156 of 2013
                           --------------------------------------
                  Dated this the 9th day of January, 2014.

                                        ORDER

Petitioner is the accused in Crime No.732 of 2012 registered by Kalady Police implicating him in offences punishable under Sections 406 and 420 of the Indian Penal Code (for short, "IPC"). The first information statement along with Annexure A2 FIR shows the following allegations:

The Regional Manager, Supplyco, Ernakulam gave the statement. According to her, she was working as the Manager in the Supplyco for the last 8 months. A team was constituted for conducting raid to check up the quality of rice supplied by the rice mill owners for public distribution. On 03.07.2012 at about 1 p.m., the defacto complainant along with other officers conducted an inspection in the rice mill owned by the petitioner/accused. Admittedly, the petitioner was having a contract with the Civil Supplies Corporation to supply rice for public distribution. On inspection, it was found that the petitioner had kept rice of inferior quality than that was agreed to between the Supplyco and the petitioner. After filing the complaint before the Police, the stock found in the mill of the petitioner was kept in custody.
Crl.MC No.156/2013 2
2. Heard the learned counsel appearing for the petitioner and the learned Standing Counsel appearing for the 1st respondent. Learned Public Prosecutor was also heard.
3. Annexure A1 is the certificate of registration issued under the provisions of the Kerala Value Added Tax Rules, 2005 in the name of the mill owned by the petitioner. Learned counsel for the petitioner submitted that Annexure-A4 is part of the contract executed between the petitioner and the Civil Supplies Corporation whereby specifications have been fixed for processed rice. In the schedule of specifications shown in Annexure A4, permissible quality of broken rice, foreign matters, damaged rice, discoloured grains, dehusked grains and moisture content has been specifically mentioned. Annexure A3 series are the certificates of examination issued by the Food Analysists of the Department of Health Services, Government Analytical Laboratory, Thiruvananthapuram.

Admittedly samples taken after registration of the crime were produced before the Magistrate having jurisdiction wherefrom, it was sent for analysis. The analysis report pertaining to various samples taken in this case would show that the quality of rice conformed to the specifications mentioned in Annexure A4. Learned counsel for the petitioner would contend that this itself is sufficient to show that no offence has been made out in this case

4. Learned Standing Counsel for the 1st respondent drew Crl.MC No.156/2013 3 attention of this Court to the statement submitted by the 1st respondent in this case. It is the case of the 1st respondent that 1770 bags of inferior quality rice processed for public distribution was found in the rice mill owned by the petitioner. It is also mentioned in the statement that the rice taken by the Police in custody was received by the 1st respondent as per order of the Magistrate and the same was released to the petitioner himself as it was found not fit to be distributed through ration shops. The averments in the FIS taken along with Annexure A2 do not show a case that the rice seized from the petitioner was of an inferior quality than the one prescribed in Annexure A4.

5. Learned counsel for the petitioner submitted that Annexure A3 series certificates of examination of the samples would show that no offence is made out in this case in which the petitioner can be prosecuted.

6. The charges against the petitioner are leveled under Sections 406 and 420 IPC. In order to attract the offence under Section 406 IPC the definition of criminal breach of trust in Section 405 IPC will have to the satisfied. There is no case that the property entrusted by the Supplyco with the petitioner was misappropriated or converted for his own use. Further, there is no case that the paddy entrusted with the petitioner was dishonestly disposed of in violation of any direction or law. Therefore, none of the ingredients of the offence of criminal breach of trust is established by the allegations in the FIS.

Crl.MC No.156/2013 4

7. It is trite that to attract an offence under Section 420 IPC, there must be elements of cheating as defined in Section 415 IPC. Learned counsel for the petitioner argued that there is no fraudulent or dishonest inducement made by the petitioner and no intentional act has been done to sell rice of any inferior quality than the one prescribed. Therefore, no offence of cheating is also attracted. Considering the averments in the FIS in Annexure A2 and the specifications in Annexure A4 and the certificates of examination of rice (Annexure A3 series), I am of the view that there is no offence made out against the petitioner warranting the prosecution. Prosecution will be a futile exercise and no purpose will be served by continuing the same.

In the result, the petition is allowed. Annexure A2 FIR is hereby quashed. All further proceedings in Crime No.732 of 2012 of Kaladi Police Station are hereby dropped.

All pending interlocutory applications will stand dismissed.

A. HARIPRASAD, JUDGE.

cks