High Court Kerala High Court

Jnanasekharan vs Chellammal on 28 October, 2008

Kerala High Court
Jnanasekharan vs Chellammal on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 570 of 2000()



1. JNANASEKHARAN
                      ...  Petitioner

                        Vs

1. CHELLAMMAL
                       ...       Respondent

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  :SRI.B.S.SURAJ KRISHNA

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :28/10/2008

 O R D E R
                              V.K.MOHANAN, J.
                     ---------------------------------------------
                            Crl.A.No. 570 of 2000
                     ---------------------------------------------
                 Dated this the 28th day of October, 2008

                                J U D G M E N T

This is an appeal preferred by the complainant challenging the

order of acquittal passed by the lower appellate court in favour of first

respondent herein/accused by setting aside the conviction and sentence

passed against the appellant under Section 420 I.P.C.

2. Originally, the appellant herein preferred a complaint before

the Judicial First Class Magistrate Court-II, Kochi against the first

respondent/accused for the offence punishable under Section 138 of the

Negotiable Instruments Act, 1881 and Section 420 of the Indian Penal

Code. The case of the complainant is that the accused borrowed a sum of

Rs.13,000/- from the complainant for the purpose of purchasing a property

and when the money was demanded back, the accused issued a cheque

for Rs.13,000/- of Account No.14028 of Canara Bank, Thoppumpadi

Branch dated 11.5.1995. Accordingly, the complainant presented the

cheque for collection to the State Bank of Travancore, Panayappally

branch, but the same was bounced with the endorsement ‘account closed’.

Thus, the cheque was returned with Ext.P2 Memo on 13.5.1995. The

complainant caused to send a notice through lawyer on 26.5.1995 to the

accused intimating her the bouncing of the cheque and demanding the

CRL.A. NO.570 of 2000

:-2-:

payment of the amount. According to the complainant, the accused did

not accept the said notice and it was returned. Thus, the accused made

to believe the complainant that there is money in her account and when

the cheque was presented, it would be encashed and it had been done

by the accused with an ulterior motive for cheating the complainant.

Hence, according to the complainant, the accused has committed the

offences punishable under Section 138 of the N.I.Act and Section 420 of

the I.P.C. On filing the complaint and on recording the sworn statement

of the complainant, the case was taken on file as C.C.No.725 of 1995

for the said offence. When the accused appeared in pursuance of the

processes issued from the trial court based upon the allegation in the

complaint, a charge under Section 420 of I.P.C. was framed and read

over and explained to her to which she pleaded not guilty. The accused

took a stand of total denial. During the trial, Pws.1 to 4 were examined

and Exts.P1 to P4 documents were marked as documentary evidence.

From the side of the defence, Dws.1 and 2 were examined and Exts.D1

and D2 were marked. It is the case of the accused that she had lost

her cheques and the fact was intimated to her bank and the account

was accordingly closed. Thus, according to the accused, she had no

transaction with the complainant and no cheque was issued to the

complainant.

CRL.A. NO.570 of 2000

:-3-:

3. Based upon the rival contentions and pleadings, the trial court

framed three issues for its consideration. Finally, the court below found

that though the cheque in question was dishonoured on 13.5.1995,

Ext.P3 lawyer notice was sent only on 2.6.1995 and therefore, the notice

was sent after the expiry of the statutory period of 15 days. So, it was

found by the trial court that the ingredients of Section 138 of the N.I.Act

are not attracted and therefore, the accused was found not guilty under

Section 138 of the N.I.Act. But, on the basis of the evidence adduced

during the trial, the trial court had found that, especially on the basis of

oral evidence of Pws.1 to 4, the accused borrowed the money from the

complainant and when claimed back, the accused issued Ext.P1 cheque

to the complainant making him believe that the said cheque would be

encashed. The trial court found that Ext.P1 cheque is dated 11.5.1995,

but the account maintained by the accused was closed on 14.7.1994.

Thus, according to the trial court, Ext.P1 cheque was issued on

11.5.1995 and at that time, the accused was fully aware that the account

to which Ext.P1 cheque is related has already been closed and further,

the complainant was made believe that the said cheque would be

honoured on presentation. Thus, on the basis of the above facts, the

trial court came into a conclusion that the issuance of cheque after

closing the account was enough to prove the deceitful act of the

CRL.A. NO.570 of 2000

:-4-:

accused and her intention for wrongful gain by making loss to the

complainant. Thus, accordingly, it was held that the accused was guilty

under Section 420 of I.P.C. and after hearing her on the question of

sentence, she was sentenced to undergo rigorous imprisonment for one

year and also to pay a fine of Rs.5000/- and in default to undergo simple

imprisonment for six months. It was also ordered that if the fine amount

was realised, it would be paid as compensation to the complainant

under Section 357 of the Code of Criminal Procedure.

4. Though the accused was acquitted of the offence under

Section 138 of the N.I.Act., the complainant did not file any appeal

against the acquittal challenging the order passed by the trial court.

5. Aggrieved by the order of conviction and sentence of the

trial court, the accused preferred Crl.A.No.103 of 1998 before the

Sessions Court, Ernakulam. By judgment dated 28.2.2000 in

Crl.A.No.103 of 1998, the IInd Additional Sessions Court acquitted the

accused of the charge under Section 420 of I.P.C. It is the above order

of acquittal, challenged in this appeal.

6. I have heard learned counsel for the appellant as well as

first respondent/accused.

7. Though counsel for the appellant submits that even though

the cheque is dishonoured for the reason ‘account closed’, the offence

CRL.A. NO.570 of 2000

:-5-:

under Section 138 of the N.I.Act will lie. I need not go into the

correctness or legality of the finding arrived on by the trial court in favour

of the accused acquitting her of the offence under Section 138 of the

N.I.Act since the complainant has not filed any appeal against such

acquittal.

8. Against the order of acquittal passed by the lower appellate

court acquitting the accused of the offence under Section 420 I.P.C., the

counsel submits that Ext.P1 cheque was issued by the accused on

11.5.1995 and at the time of issuance of cheque, she was aware of the

fact that the account maintained by her to which the cheque in question

connected, was closed and therefore, the cheque in question was

issued with dishonest intention and therefore, the trial court had rightly

found the accused was guilty of the offence under Section 420 I.P.C.,

but the lower appellate court interfered with such order of conviction

without any valid reason.

9. On the other hand, learned counsel for the first respondent

submits that the transaction itself was not based upon Ext.P1 cheque.

Ext.P1 cheque was issued subsequently and even if the allegation of the

complainant is accepted as true regarding the borrowal by the accused,

no offence under Section 420 will be attracted. In support of the above

contention, the learned counsel invited my attention to the decisions of

CRL.A. NO.570 of 2000

:-6-:

this Court reported in Surendran v. Ramachandran Nair [1967 KLT

804], Sreethara Kamath v. Jawala Prasad Gupta [1970 KLT 45],

Shadili v. Uthaman [1988(2) KLT 191] and Rama Gupta v.

Bakeman’s Home Products [1992(1) KLT 765].

10. I have carefully considered the contentions advanced by

both counsel and also perused the records.

11. Section 415 of I.P.C. deals with cheating. Section 415

reads that “the person, whoever by deceiving any person, fraudulently or

dishonestly induces the person so deceived to deliver any property to any

person or to consent that any person shall retain any property, or

intentionally induces the person so deceived to do so or omit to do

anything which he would not do or commit if he were not so deceived and

which act or commission causes or is likely to cause damage or harm to

that person in body, mind, reputation or property is said to ‘cheat’ “. In

the present case, even according to the complainant, if such allegation

is admitted as true for the sake of argument, the borrowal was much

prior to the issuance of Ext.P1 cheque and it cannot be said that an

amount of Rs.13,000/- was paid by the complainant on representation

made by the accused by giving Ext.P1 cheque. Admittedly, even

CRL.A. NO.570 of 2000

:-7-:

according to the complainant, the cheque in question was issued by the

accused on persistent demand made by the complainant for repayment

of the amount borrowed and it was that the cheque was dishonoured for

the reason ‘account closed’. From the averments and going by the case

of the complainant, it can be seen that there is no wrongful gain by the

accused by issuing such cheque. Thus, the lower appellate court had

rightly observed that in order to attract Section 420 of I.P.C., mens rea

was there and it was necessary to show that by issuing Ext.P1, the

appellant obtained wrongful gain and complainant/PW1 sustained

wrongful loss. The above finding of the lower appellate court is

absolutely correct and legal and therefore, no interference of this Court

is warranted and consequently, the appeal fails and is liable to be

dismissed.

In the result, there is no merit in the appeal and the same is

dismissed. There is no order as to costs.





                                                           V.K.Mohanan,
MBS/                                                          Judge

CRL.A. NO.570 of 2000

                             :-8-:

                                  V.K.MOHANAN, J.

——————————————–

Crl.A.NO. 570 OF 2000

——————————————-

J U D G M E N T

DATED: 28-10-2008

CRL.A. NO.570 of 2000

:-9-: