Kerala High Court
Accused No.1 And 2 vs State And Complainant on 6 September, 2000
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE MR.JUSTICE C.T.RAVIKUMAR
WEDNESDAY, THE 23RD DAY OF NOVEMBER 2011/2ND AGRAHAYANA 1933
Crl.MC.No.4500 of 2008 ( )
---------------------------
CC.473/2004 of J.M.F.C.- I, PARAVUR
PETITIONER(S):ACCUSED NO.1 AND 2.
--------------------------------
1. P.R.RADHAKRISHNAN, 'KARUNA'
NANDIKULANGARA, MANNAM P.O, KOTTUVALLI
N.PARAVUR
2. K.RAVEENDRAN, KUMARAPPILLY, KATHIKUDAM P.O.,
KORATTY VILLAGE.
BY ADV. SRI.MANSOOR.B.H.
RESPONDENTS(S):STATE AND COMPLAINANT
------------------------------------
1.STATE OF KERALA, REP.BY PUBLIC PROSECUTOR,
HIGH COURT OF KERALA, ERNAKULAM.
2. P.R.ASOK KUMAR, S/O.RAMAN NAIR
PULIKKAL, VADAKKE VEEDU
MUPPATHADAM, KADUNGALLUR VILLAGE.
BY ADV. SRI.T.A.SHAJI-R2
PUBLIC PROSECUTOR SRI.K.K.SAIDALAVI-R1
THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON 23-11-2011,
THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
CRL.M.C.4500/2008
APPENDIX
PETITIONERR'S ANNEXURES:
ANNEXURE A1:TRUE COPY OF THE PRIVATE COMPLAINT FILED BY THE 2ND
RESPONDENT.
ANNEXURE A2:TRUE COPY OF THE PROCEEDINGS SHEET OF THE LEARNED
MAGISTRATE.
ANNEXURE A3:TRUE COPY OF THE COMPLAINT FILED BY JAYAN BEFORE JFMC,
N.PARAVUR.
ANNEXURE A4:TRUE COPY OF THE ORDER DATED 6.9.2000 OF JFMC,
N.PARAVUR.
RESPONDENTS' ANNEXURES: NIL
//TRUE COPY//
P.A.TO JUDGE
CRL.M.C.4500/08
C.M.A.NO.6571/2008 IN CRL.M.C.4500/08
DISMISSED.
23.11.2011. SD/-(C.T.RAVIKUMAR, JUDGE)
"C.R"
C.T. RAVIKUMAR, J.
--------------------------------------------
Crl.M.C.No.4500 OF 2008
--------------------------------------------
Dated this the 23rd day of November, 2011
ORDER
The petitioners are the accused in C.C.No.473 of 2004 on the file of the Judicial First Class Magistrate Court, North Paravur. They are indicted for offences punishable under sections 465, 468 read with section 34 of the Indian Penal Code. This criminal miscellaneous case has been filed with a prayer to quash Annexure-A1complaint and all proceedings in C.C.No.473 of 2004 on the file of the Judicial First Class Magistrate Court, North Paravur.
2. The defacto complainant viz., the second respondent filed Annexure- A1 private complaint on 3.10.2003. It is alleged that while the petitioners were acting respectively as the President and Secretary of Paravur unit of the Nair Service Society they had recorded in the minutes that on 13.6.1999 a resolution was passed in the General Body to take loan for an amount of Rs.15 lakhs to clear the liabilities Crl.M.C 4500/08 2 of a shopping complex owned by NSS. It is further alleged that the General Body, had, in fact, dissolved without taking any such decision and they had falsely recorded passing of such a resolution in the minutes for the purpose of cheating. The learned Magistrate took cognizance on Annexure-A1 complaint and issued summons to the petitioners. It is in the said circumstances that this criminal miscellaneous case has been filed with the aforementioned prayers.
3. Evidently, the allegation in Annexure-A1 complaint is that the petitioners herein viz., accused Nos. 1 and 2 have committed offences punishable under sections 465, 468 read with section 34 IPC. Bi-fold contentions have been raised by the petitioners. Firstly, it is contended that in relation to the very same incident that is alleged to have occured on 13.6.1999, Annexure A3 complaint was filed by one K.A.Jayan with same set of allegations. Sworn statements of the said Jayan and two witnesses were taken by the learned Magistrate under section 200 of the Code of Criminal Procedure. Thereupon, cognizance was taken on Annexure- A3 complaint and processes were Crl.M.C 4500/08 3 issued to the accused/petitioners. Later, the petitioners herein appeared before the Judicial First Class Magistrate Court, North Paravur. Ultimately, Annexure-A3 complaint was dismissed for non- prosecution under section 256 (1) of the Criminal Procedure Code. It is submitted that the second respondent herein was cited as one of the prosecution witnesses in the said case and his statement was taken on oath before taking cognizance. Essentially, the contention is that since Annexure-A3 complaint was dismissed under section 256 (1) of the Criminal Procedure Code in the circumstances expatiated above, filing of a second complaint viz., Annexure-A1 is barred under section 300 of the Criminal Procedure Code. Secondly, it is contended that Annexure-A1 complaint was filed on 3.10.2003 with a delay of 1543 days. The learned counsel for the petitioners submitted that in the said circumstances, the delay of 1543 days ought not to have been condoned by the learned Magistrate and cognizance ought not to have been taken on Annexure -A1 complaint.
4. I have heard the learned counsel for the petitioners, Crl.M.C 4500/08 4 learned counsel for the second respondent and also the learned Public Prosecutor.
5. The learned counsel for the second respondent and the learned Public Prosecutor contended that the contentions raised by the petitioners are absolutely bereft of any basis and untenable in law. It is contended that a scanning of the provisions under section 300 of the Criminal Procedure Code would reveal that dismissal of Annexure- A3 complaint for non-prosecution under section 256(1) cannot act as a bar for institution of Annexure-A1 complaint. Secondly, it is contended that the offences alleged against the petitioners are under section 465 and 468 of the IPC and therefore, the bar under section 468 of the Criminal Procedure Code for taking cognizance will not be applicable in this case. In troth, there occurred no delay in filing the complaint, in the said circumstances.
6. The learned counsel for the petitioners submitted that the second respondent himself admitted in Annexure-A1 that in the Crl.M.C 4500/08 5 matter of institution of Annexure-A1 complaint, there occurred a delay of 1543 days.
7. A scanning of the provisions under section 468 of the Criminal Procedure Code is necessary in the context of the rival contentions. Sub-section 3 of section 468 Cr.P.C provides that the period of limitation in relation to offences which may be tried together shall be determined with reference to the offences punishable with more severe punishment or, as the case may be, the most severe punishment. A bare perusal of sections 465 and 468 IPC would reveal that offence under section 468 is punishable with more severe punishment. A person who commits an offence under section 468 IPC is punishable with imprisonment of either description for a term which may extend up to 7 years and shall also be liable to fine. For commission of an offence under section 465, the punishment shall be imprisonment of either description for a term which may extend up to two years, or with fine, or with both. In the decision State of Himachal Pradesh v. Tara Dutt reported in AIR 2000 SC 297, the Crl.M.C 4500/08 6 Hon'ble Apex Court held that the period of limitation in relation to offences which may be tried together shall be determined with reference to the offence which is punishable with more severe punishment, with reference to the offence charged and not with reference to the offence finally proved at trial. The provisions under section 468(3) Cr.P.C makes it abundantly clear that when cognizance is taken for more than one offence, the plea of limitation has, invariably, to be determined with reference to the offence punishable with more severe punishment. A scanning of the provisions under section 468 Cr.P.C makes it beyond doubt that the bar of limitation envisaged under section 468 Cr.P.C inapplicable to offences punishable with imprisonment of either description for a term exceeding three years. In the case on hand, the learned Magistrate has taken cognizance of offences under sections 465 and 468 I.P.C. The cumulative impact of the aforesaid factual position is that the taking of cognizance under section 468 I.P.C took the case on hand beyond the purview of section 468 Cr.P.C and as such, I am inclined to accept the contention of the learned counsel for the second Crl.M.C 4500/08 7 respondent that bar of limitation under section 468 Cr.P.C is inapplicable in the case on hand. In that view of the matter, the prayer of the second respondent for condoning the delay of 1543 days and the consequential condonation of the said delay by the learned Magistrate would become inconsequential.
8. Now, I may deal with the first contention of the petitioners that Annexure-A1 complaint is barred by virtue of section 300 of the Cr.P.C. on account of the dismissal of Annexure-A3 complaint by the Judicial First Class Magistrate, North Paravur itself under section 256 (1) of the Cr.P.C. As noticed earlier, Annexure-A3 complaint was filed against the petitioners by one K.A Jayan in respect of the same alleged offence and the second respondent who is the complainant in the present case, was cited as one of the prosecution witnesses and was examined on oath before taking cognizance on the said complaint. Later, it was taken on the file of the Judicial First Class Magistrate Court, North Paravur as C.C. No.415 of 2000. Anenxure-A4 is the order passed by the learned Magistrate thereon. It reads thus:- Crl.M.C 4500/08 8
"The case was called on for hearing today to which it had been posted.
The complainant not being present either in person or by pleader, the accused is acquitted under section 256(1) Criminal Procedure Code."
9. Section 300 of the Cr.P.C is essentially founded on the principles of 'autrefois acquit' (formerly acquitted' and 'autrefois convict' (formerly convicted). In this context, it is to be noted that the principle of estoppel is distinct and different from that of double jeopardy embodied in section 300 of the Cr.P.C. The rule of issue estoppel prevents re-litigation of the issues which are settled by prior litigation. To constitute an issue estoppel the parties in the two proceedings must be the same and the issue that was decided earlier must be identical with that which is sought to be reagitated. From Annexure-A4, it is evident that on Annexure-A3 complaint, congnizance was taken only for offence under section 465 IPC. Evidently, the learned Magistrate proceeded with C.C.No.415 of 2000 Crl.M.C 4500/08 9 as a summons-case lest the learned Magistrate would not have acquitted the petitioners under section 256(1) of the Cr.P.C. as per Annexure-A4. There can be no doubt that section 256(1) applies in a case of non-appearance in a summons-case and in a case of non- appearance in a warrant-case what is applicable is section 249 Cr.P.C. Annexure -A3 complaint was filed by one K.A.Jayan. Annexure-A2 would reveal that on Annexure-A1 complaint filed by the second respondent herein, the learned Magistrate took cognizance for the offences under sections 465, 468 r/w 34 IPC and the complaint was taken on file as C.C.473/2004. The fact that the second respondent was cited as one of the prosecution witnesses in C.C.No.415/2000 cannot be a reason to challenge his locus standi to file Annexure-A1 complaint. In view of the fact that cognizance was taken for offence under section 468 IPC as well, C.C.473/2004 cannot be a summons- case. Annexure-A2 would reveal that the charge is also for distinct offence viz., section 468 of the Cr.P.C. The ingredients for the offence under section 465 and 468 cannot be said to be the same. Thus, in the case on hand, besides the fact that the parties are Crl.M.C 4500/08 10 different, cognizance for a distinct and different offence was taken on Annexure-A1 complaint. Whether the petitioners could set up their earlier acquittal in respect of offence under section 465 IPC as a complete defence is a matter to be left open in the circumstances. The plea of autrefois acquit and the prayer for bringing an abrupt termination of proceedings in C.C.473/2004 on the file of the learned Magistrate make me think aloud in a different angle. Room for employing surreptitious method cannot be ruled out in cases of the like nature. A clever and cunning person may make a willing person to file a complaint against him and then make him not to appear and participate in the further proceedings with a view to attempt for an acquittal under section 256(1) and then to set up the defence of bar under section 300(1) Cr.P.C. on account of his earlier acquittal even in case of institution of any further complaint by any other person. Such surreptitious method would defeat the interest of justice. I may hasten to add that I shall not be understood to have said that such a surreptitious method had been attempted in this case. The contention that on Annexure-A3 complaint, an offence under section 468 IPC Crl.M.C 4500/08 11 might have been made also, in my view, cannot and will not save the situation for the petitioners as in which case, the learned Magistrate would not have acquitted the petitioners for non-appearance of the complaint under section 256(1) of the Cr.P.C. and the discretion vested in such circumstances would have been discharged judiciously in terms of the relevant provision of law. Certainly, it would have resulted at best, only in an order of discharge. An order of discharge, certainly, would not have created any occasion to take up the plea of bar under section 300(1) in view of the Explanation thereunder which reads thus:-
"Explanation.- The dismissal of a complaint, or the discharge of the accused, is not an acquittal for the purpose of this section."
In short, the aforesaid contention of the petitioners also fails. No other contentions have been pressed into service.
The long and short of the above discussion is that the case on hand cannot be considered as a fit case inviting invocation of the inherent power under section 482 of the Cr.P.C. There is absolutely Crl.M.C 4500/08 12 no ground for interfering with the impugned order. In the circumstances, the case is liable to fail and accordingly, it is dismissed.
C.T. RAVIKUMAR
(Judge)
spc
Crl.M.C 4500/08 13
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
Crl.M.C 4500/08 14