Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Proprietor vs M.Marimuthu
2022 Latest Caselaw 7939 Mad

Citation : 2022 Latest Caselaw 7939 Mad
Judgement Date : 18 April, 2022

Madras High Court
The Proprietor vs M.Marimuthu on 18 April, 2022
                                                              1

                                   BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    Dated:18/04/2022

                                                         CORAM:

                                        THE HON'BLE MR JUSTICE G.ILANGOVAN

                                            Crl.OP(MD)No.21554 of 2018
                                                        and
                                             Crl.OP(MD)No.9981 of 2018

                     1.The Proprietor,
                       M/s.Gateway Freight Forwarders,
                       156, Coral Merchant Street,
                       2nd Floor, Mannadi,
                       Chennai.
                       Represented by Shantikkumar

                     2.Mr.Shantikkumar
                       M/s. Gateway Freight Forwarders,
                       156, Coral Merchant Street,
                       2nd Floor, Mannadi,
                       Chennai.                    : Petitioners/A1 and A2

                                                          Vs.

                     M.Marimuthu                                  : Respondent/Complainant


                          Prayer: Criminal Original Petition has been filed
                     under section 482 of the Criminal Procedure Code, to call
                     for the records pertaining to the case in CC No.211 of
                     2018 on the file of the Judicial Magistrate, Fast Track
                     Court (Magistrate Level), Thoothukudi and quash the same.

                                  For Petitioners         :       Mr.Mr.AR.L.Sundaresan
                                                                  Senior counsel
                                                                  for Mr.S.Sekar

                                  For Respondent          :       Mr.K.Veilmuthu




https://www.mhc.tn.gov.in/judis
                                                            2

                                                        O R D E R

The petition has been filed seeking quashment of CC

No.211 of 2018 on the file of the Judicial Magistrate,

Fast Track Court (Magistrate Level), Thoothukudi.

2.The case of the respondent before the trial court

is as follows:-

The petitioners are accused before the trial court,

running a forwarding consignment company in Tuticorin and

Karur area, etc. In that company, one Mariadoss was

working as a Manager. Similarly Adaikalaraj, Rajmohan and

Syed were also working. On behalf of the company and for

themselves, they obtained a loan amount of Rs.9,50,000/-

on various dates from the respondent. In spite of

repeated demand, the amount was not paid. Later, on

15/06/2018, they issued a cheque bearing No.545179, dated

30/07/2018. That was presented for payment, on

20/08/2018. But it was returned as 'funds insufficient'.

So, he sent a notice, on 25/08/2018. They received the

same and gave reply containing false allegations. With

these allegations, the respondent has filed a private

complaint before the trial court.

https://www.mhc.tn.gov.in/judis

3.Seeking quashment of the same, this petition has

been filed by the petitioners on the ground that

absolutely, the money was not borrowed by the company and

as per section 138 of the Negotiable Instruments Act, the

legally enforceable liability must be exist. The amount

has been paid to the above said Mariadoss, Adaikalaraj,

Rajamohan and Syed, privately and the company is not at

all involved. So they ought to have proceeded against

only the above said persons. Since the amount has been

transfered in the account of the above said persons, the

company cannot be held responsible. In fact, for the

purpose of meeting out the incidental expenses at

Tuticorin, the 2nd petitioner handed over the signed blank

cheque to the Manager Mariadoss. The above said

Mariadoss did not attend the office, on 16/08/2018. A

call was made by the ICICI bank and enquired about the

issuance of the cheque. The company instructed the

banker to stop the payment. On further enquiry, it is

revealed that the above said Mariadoss misused the

cheque, over which, a complaint has also been given,

which was also registered in Crime No.22 of 2018 against

the above said Mariadoss. Notice was also issued to him.

https://www.mhc.tn.gov.in/judis

4.Heard both sides.

5.The learned Senior counsel appearing for the

petitioners would submit that even on the face of the

averments made in the complaint, absolutely there is no

material brought on record to the effect that there was

existing legally enforceable liability between the first

petitioner company and the respondent.

6.No doubt that in the complaint, it has been

mentioned that the office staff of the first petitioner

company obtained the loan amount for themselves and as

well as on behalf of the company from the respondent.

But there is no specific pleading to the effect that the

present cheque has been issued only towards discharge of

the personal loan of the above said Mariadass. The very

same averment has also been made in the demand notice,

dated 25/08/2018. In the reply notice, dated 05/09/2018,

it has been stated that the company is having turn over

of Rs.5.75 crores per annum and there is no necessity to

obtain loan from the respondent. Since it is a

proprietary concerned, the 2nd petitioner alone is the

authorised person to deal with the money transaction. He

https://www.mhc.tn.gov.in/judis

never authorised any staff member to receive the amount

on behalf of the company. The personal loan transaction

between the staff members as well as the respondent

cannot be enforced against the company. So according to

the learned Senior counsel, when there is no legally

enforceable liability or debt, the prosecution itself is

bad in law.

7.It is his next submission that nowhere in the

complaint, it has been stated that the above said

Mariadoss was authorised to obtain loan on behalf of the

company from the respondent. So according to him, in the

absence of any such plea, the proceedings cannot be

initiated.

8.No doubt, they are some sort of lapses or

omissions in the complaint. But whether these omissions

and lapses on behalf of the respondent are sufficient

enough to quash the proceedings is the next question,

which arises for consideration. For that, the learned

Senior counsel appearing for the petitioners would submit

that noting that the above said cheque has been misused,

which was signed by the second petitioner, a police

https://www.mhc.tn.gov.in/judis

complaint has been lodged, upon which a case in Crime No.

22 of 2018 for the offences under sections 406 and 420

IPC has been registered, on 02/10/2018. Now the date of

notice is 25/08/2018. It has been specifically stated in

the grounds that on a particular date namely on

21/08/2018, a phone call was received from the ICICI bank

stating that they have received a cheque for honouring,

but immediately stopped payment instruction was given.

After a lapse of two months, police complaint has been

lodged wherein it has been stated that the above said

Mariadoss misused the cheque, which was given to him. The

disputed cheque bearing No.515479. It has also been

mentioned in the complaint. It appears that the complaint

was given to the Superintendent of Police, on 24/08/2018,

which was forwarded to the DCB, Tuticorin, upon which,

the above said case has been registered. No doubt that

within three days, the above said complaint has been

lodged before the Superintendent of Police, Tuticorin.

These facts are the defences, which are available to the

petitioners, which can be taken before the trial court

and the defence that has been raised by these petitioners

at this stage cannot be taken into account.

https://www.mhc.tn.gov.in/judis

9.More over, the documents, which are filed by the

petitioners are not admitted by the respondent herein. So

the facts stated in the complaint are a matter for

consideration, not only by the Investigating Officer, but

also by the trial court at the time of trying the

offence. Whether the 2nd petitioner authorised the above

said Mariadoss to obtain loan on behalf of the company is

also a matter for consideration during trial. Since it is

an internal administration of the first petitioner's

company, the respondent may not aware all those things.

So that can be brought only during the trial by producing

the relevant document and evidence.

10.Similarly, whether the money has been transferred

in the individual account of the above said Mariadoss, is

also a matter for consideration during the course of

trial process. No material has been placed at this stage.

11.The learned counsel appearing for the respondent

would submit that since the signature in the disputed

cheque has been admitted by the first petitioner, no

further enquiry need be undertaken by this court by

exercising the jurisdiction under section 482 Cr.P.C. For

https://www.mhc.tn.gov.in/judis

that, he would rely upon the judgment of the Hon'ble

Supreme Court in the case of Rajeshbhai Muljibhai Patel

and others Vs. State of Gujarat and another (Criminal

Appeal Nos.251-252 of 2020, dated 10/02/2020).

12.Now whatever it may be the position, now all the

contentions raised by the petitioners cannot be canvassed

and decided by this court in this petition. It is a

matter for trial, as mentioned earlier. So, I find no

merit in the petition and accordingly, it is liable to be

dismissed.

13.In the result, this criminal original petition is

dismissed. Consequently, connected Miscellaneous Petition

is closed.

18/04/2022

Index:Yes/No Internet:Yes/No er

https://www.mhc.tn.gov.in/judis

To,

The Judicial Magistrate, Fast Track Court (Magistrate Level), Thoothukudi.

https://www.mhc.tn.gov.in/judis

G.ILANGOVAN, J

er

Note :

                     In view of the present
                     lock   down     owing   to
                     COVID-19 pandemic, a web
                     copy of the order may be
                     utilized   for    official
                     purposes, but, ensuring
                     that the copy of the
                     order that is presented
                     is the correct copy,
                     shall        be        the
                     responsibility    of   the
                     advocate/litigant
                     concerned.




                                                       Crl.OP(MD)No.21554 of 2018




                                                                       18.04.2022




https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter