High Court Kerala High Court

M/S.Ambika Textiles vs Mr.Salim on 19 November, 2010

Kerala High Court
M/S.Ambika Textiles vs Mr.Salim on 19 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1244 of 2004()


1. M/S.AMBIKA TEXTILES, A PROPRIETORSHIP
                      ...  Petitioner

                        Vs



1. MR.SALIM, PROPRIETOR, SINCERE TEXTILES,
                       ...       Respondent

2. STATE OF KERALA, REP: BY PUBLIC

                For Petitioner  :SRI.MATHEW SKARIA

                For Respondent  :SRI.SAIBY JOSE KIDANGOOR

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :19/11/2010

 O R D E R
                 M.L. JOSEPH FRANCIS, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Crl.A. No. 1244 of 2004
             - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 19th day of November, 2010

                            JUDGMENT

This appeal is filed by the complainant in C.C. No. 103 of

2001 on the file of Judicial First Class Magistrate,

Kothamangalam against the judgment of acquittal dated

17.4.2004. The first respondent herein was the accused in that

case, which was filed by the complainant alleging commission of

an offence under Section 138 of the N.I. Act.

2. Briefly the allegations in the complaint are as follows.

The complainant is a proprietorship firm by name M/s. Ambika

Textiles, a whole sale dealer, in textiles and the accused

purchased goods on credit basis from the complainant and

towards the partial discharge of the debt due to the complainant

he issued a cheque bearing No.015107 dated 31.3.2000 for an

amount of Rs.31,000/- drawn on the Idukki District Co-operative

Crl.A. No. 1244 of 2004

2

Bank Limited, Adimaly Branch. When the complainant presented the

said cheque for collection before the bank, it was dishonoured due to

insufficiency of funds in the account of the accused. Thereafter the

complainant issued a lawyer notice to the accused on 15.2.2000. The

notice was accepted by the accused, but he did not make the payment

of the cheque amount.

3. In the Magistrate Court, the Power of Attorney holder of the

complainant was examined as PW1 and Exts. P1 to P7 were marked on

the side of the complainant. No evidence was adduced from the side of

accused. The learned Magistrate, on considering the evidence, found

that the complainant has failed to establish that Ext.P2 cheque was

issued to the complainant firm, that the complainant firm is owned by

Harkawar Tawari, the executant of Ext.P1 Power of Attorney and the

accused was acquitted under Section 255(1) of Cr.P.C. Against that

judgment and acquittal the complainant filed this appeal.

4. Heard the learned counsel for the appellant and the learned

counsel for the first respondent.

Crl.A. No. 1244 of 2004

3

5. The learned counsel for the appellant submitted that the Court

below ought to have found that the appellant has proved its case

beyond reasonable doubt and ought to have convicted and punished the

accused under Section 138 of N.I. Act. The learned counsel for the

appellant further submitted that the court below ought to have found

that the decision reported in C.G. Dassan v. Ranimol S (2002(2) KLJ

111) is not applicable to the facts of the above case and in that case the

cheque was issued in favour of the proprietary concern and the

complaint was filed by the proprietor in his name instead of in the

name of the concern. Learned counsel for the appellant further

submitted that sufficient opportunity was not given to the appellant to

adduce evidence in the case and therefore the matter may be remanded

to the Court below for giving sufficient opportunity to the appellant to

adduce further evidence. The learned counsel for the first respondent

supported the judgment of the Court below.

6. In the decision reported in C.G.Dassan (supra), it was held

that in case of a complaint filed by the proprietary concern, the

Crl.A. No. 1244 of 2004

4

complaint has to establish that he is conducting the business in the

name referred in the complaint and the cheque was issued for that

concern.

7. PW1 is the Power of Attorney holder of the complainant

concern. PW1 deposed that his mother Harkawar Tawari is the

Proprietrix of the concern and she has executed Ext.P1 Power of

Attorney in favour of him. On going through the evidence adduced on

the side of the complainant, it is seen that there is no evidence to

establish that Harkiawar Tawari is the Proprietrix of the complainant

concern. PW1 admits that he has not seen execution of Ext.P2

cheque by the accused and that he has only hearsay knowledge from

one Pratap Singh regarding the execution of the cheque by the accused.

The specific case of the accused is that he had transaction with one

Sulaiman Sait and Ext.P2 cheque was issued to him in that transaction

and that cheque was manipulated by the complainant and filed this

case. The accused does not dispute his signature in Ext.P2 cheque.

Considering all these aspects of the matter, I am of the view that in the

Crl.A. No. 1244 of 2004

5

interests of justice further opportunity must be given to both sides to

establish their respective case and for that purpose the case has to be

remanded back to the trial court.

8. In the result, this appeal is allowed. The judgment of

acquittal of the accused in C.C. No. 103 of 2001 on the file of the

Judicial First Class Magistrate Court, Kothamangalam under

Section 255(1) Cr.P.C. is set aside and the case is remanded back

to that court for fresh disposal in accordance with law, after giving

sufficient opportunity to both sides to adduce further evidence.

Both parties are directed to appear before the court below on

5.1.2011. Send back the records to the court below immediately.

(M.L. JOSEPH FRANCIS)
Judge
tm