High Court Kerala High Court

Uthaman. V. vs The State Of Kerala on 30 January, 2007

Kerala High Court
Uthaman. V. vs The State Of Kerala on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4130 of 2006()


1. UTHAMAN. V., ARUN NIVAS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. D. UDAYADAS, PADINJARAPUTHENPURAYIL

3. ANI, S/O.PADBHANABHAN,

4. THE S.N.D.P. BRANCH NO.776,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/01/2007

 O R D E R
                                  R. BASANT, J.

                         - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.No.  4130 of   2006

                         - - - - - - - - - - - - - - - - - - - - - -

                 Dated this the 30th  day of   January, 2007


                                      O R D E R

The petitioner is the complainant in a prosecution under

Section 138 of the N.I. Act. According to the petitioner, an amount

of Rs.1,50,000/- is due to him under the cheque from the accused.

The drawer of the cheque is the third accused, an S.N.D.P. Sakha

Yogam. The other accused are the signatories of the cheque – its

President and Secretary. Notice of demand was duly issued and

received. It did not evoke any response. Later, after the

commencement of the trial, a defence appears to have been raised

that subsequent to the receipt of the notice of demand there has been

discharge of the liability of the amount of Rs.1.5 lakhs due under the

cheque by the accused to the complainant. A voucher is pressed into

service in support of this contention. When the complainant was in

the witness box he denied the said voucher. Later one of the accused

went into the witness box in an attempt to prove the said document,

which is marked as Ext.D1.

Crl.M.C.No. 4130 of 2006 2

2. The petitioner/complainant found himself in an embarrassing

situation. The receipt had not been pleaded in reply to the notice.

Strangely though it is the case of the accused that an amount of Rs. 1.5

lakhs had been paid after the notice of demand was issued, the cheque

continued to be in the possession of the complainant. No satisfactory

explanation appears to have been offered for the continued possess of the

cheque by the complainant.

3. The complainant now finds himself in an unenviable situation.

Ext.D1, though denied by him, has been thrust into evidence by

examination of the defence witnesses. The complainant wants to show that

in the normal course such a payment could not have been made by the

President or the Secretary without due authorisation from the Managing

Committee of the Sakha. In his attempt to disprove Ext.D1, he wanted the

Vice President and another Member of the Sakha to be examined as

witnesses in an attempt to prove that such payment could not have been

made without the knowledge/approval of the Managing Committee. As

the complainant’s evidence had already been closed, the complainant filed

an application under Section 311 Cr.P.C. to examine those witnesses. By

the impugned order the learned Magistrate dismissed the said prayer. The

Crl.M.C.No. 4130 of 2006 3

complainant claims to be aggrieved by that order and has come to this

Court with a prayer to invoke the powers under Section 482 Cr.P.C. to set

aside the said order and to direct the learned Magistrate to invoke the

powers under Section 311 Cr.P.C. to permit the complainant to examine

those witnesses.

4. The learned Magistrate appears to have felt that examination of

the Vice President and another Member of the Managing Committee of the

Sakha would offend the constitutional guarantee against self incrimination

for the third accused. Less said about this contention the better. There is

no element of testimonial compulsion against the third accused when an

officer of the third accused in his capacity as such officer is to be examined

by the complainant. The theory of self incrimination cannot at all apply.

5. The short question that remains to be considered is whether this is

a fit case where the jurisdiction under Section 311 Cr.P.C. ought to be

invoked by the learned Magistrate and whether for failure/omission to

invoke such jurisdiction the powers under Section 482 Cr.P.C. can or need

be invoked by this Court.

6. Having considered all the relevant inputs, I am certainly in

agreement with the learned counsel for the petitioner that the denial of

Crl.M.C.No. 4130 of 2006 4

opportunity to the petitioner/complainant to examine the necessary

witnesses to prove the falsity and improbability of Ext.D1 would result in

miscarriage of justice. This is eminently a fit case where the learned

Magistrate must have invoked his powers under Section 311 Cr.P.C. In

not invoking such powers, I am satisfied, failure of justice results and to

avoid the same, this Court will be justified in invoking the powers under

Section 482 Cr.P.C.

7. This Crl.M.C. is in these circumstances allowed. The impugned

order is set aside. The learned Magistrate shall grant the petitioner

opportunity under Section 311 Cr.P.C. to examine the witnesses as

requested by him i.e., the Vice President and a Member of the Managing

Committee of the Sakha Yogam.

(R. BASANT)

Judge

tm