IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 54 of 2007()
1. REMY VARGHESE, S/O. GEEVARGHESE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. ABDUL HAMEED @ ABDUL LATHEEF,
For Petitioner :SRI.K.SANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :18/01/2007
O R D E R
R.BASANT, J
----------------------
Crl.M.C.No.54 of 2007
----------------------------------------
Dated this the 18th day of January 2007
O R D E R
The petitioner is the complainant in a prosecution under
Section 138 of the Negotiable Instruments Act. It is his case
that the accused has been working as his agent for supplying
weighing scales to the customers. He allegedly used to collect
the weighing scales and supply it to the members of the public.
The cheques are allegedly issued towards the price of the
weighing machines supplied to the customers by the accused.
The prosecution is in respect of four cheques for a total amount
of Rs.62,500/-. The signature in the cheques is admitted. There
is no dispute regarding entries made in the cheque also. The
short contention raised is that the cheques were handed over as
security when the weighing scales were entrusted to the accused
for supply to customers. Notice of demand though duly received
and acknowledged did not evoke any response. When the
complainant was examined, an attempt was made to confront
him with a document, which was later marked as Ext.D5. The
cross-examination of the complainant was read to me in detail. It
Crl.M.C.No.54/07 2
shows that Ext.D5 document was shown to the complainant/PW1
but it was not marked as he has not admitted the same.
2. Later, in the course of the trial, the accused examined
himself as DW1 and an employee of PW1 was examined as DW2.
It is the case of the accused that in Ext.D5, both PW1 and DW2
had made the entries. DW2 also denied the same.
3. The accused wanted the disputed document Ext.D5 to
be sent to the expert for comparison. Of course, the accused did
not stand by the contents of Ext.D5. He did not admit the
contents of Ext.D5 but according to him, the complainant had
prepared the said statement showing what according to the
complainant was the liability.
4. The accused wanted Ext.D5 to be sent to the expert.
According to him proof of Ext.D5 by adducing evidence of the
handwriting expert would reveal and establish the falsity of the
case of the complainant as to how the cheques were issued.
5. The learned Magistrate accepted the request of the
accused and proceeded to pass the impugned order. The
complainant claims to be aggrieved by the impugned order. The
attempt of the accused is only to protract the proceedings, it is
Crl.M.C.No.54/07 3
contended. The interests of justice demand an expeditious
disposal and the unnecessary forwarding of Ext.D5 to the expert,
as directed in the impugned order would work out great injustice
and unnecessary protraction of proceedings, it is contended.
6. I have considered all the relevant inputs. It is true
that the accused does not stand by Ext.D5. He does not admit
that the net liability shown in Ext.D5 is correct but according to
him, the nature of the liability and the nature of the transaction
between the parties can be decided from Ext.D5 if the same is
properly proved.
7. I am satisfied, in these circumstances, that the
impugned order does not warrant interference. In the
circumstances of the case, I am satisfied that the discretion
exercised by the learned Magistrate under Section 254(2) Cr.P.C
to forward the disputed document to the handwriting expert
cannot be held to result in any failure or miscarriage of justice.
The mere fact that the accused does not stand by all the entries
in Ext.D5 is, according to me, not a sufficient reason to conclude
that the impugned order is not justified or that it leads to failure
or miscarriage of justice. Notwithstanding the inevitable delay
Crl.M.C.No.54/07 4
which is bound to occur in the final disposal of the case, I am
satisfied that the discretion exercised by the learned Magistrate
does not warrant interference.
8. In the result, this Criminal Miscellaneous Case is
dismissed.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.54/07 5
Crl.M.C.No.54/07 6
R.BASANT, J
C.R.R.P.No.
ORDER
21ST DAY OF JULY 2006