High Court Kerala High Court

V.Prasannan vs C.S.Sumesh on 30 May, 2007

Kerala High Court
V.Prasannan vs C.S.Sumesh on 30 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 641 of 1999()



1. V.PRASANNAN
                      ...  Petitioner

                        Vs

1. C.S.SUMESH
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.R.HARIKRISHNAN

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :30/05/2007

 O R D E R
                               K.THANKAPPAN, J.

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

                       CRL. APPEAL  NO.641 OF 1999

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


                      Dated this the 30th day of May,  2007


                                    JUDGMENT

This appeal is filed against the judgment in S.T. No.217 of 1996 on

the file of the Judicial First Class Magistrate’s Court II, Alappuzha. The

complaint was filed against the first respondent herein alleging

commission of offence punishable under Section 138 of the Negotiable

Instruments Act, 1881.

2. The case of the appellant – complainant was that the accused –

first respondent borrowed from him an amount of Rs.85,000/- and issued

Ext.P1 cheque in favour of the appellant in discharge of the said liability

and that when the cheque in question was presented to the bank for

encashment, the same was dishonoured due to insufficiency of funds in

the account of the first respondent. On completing the statutory

provisions, the complaint was filed. To prove the case against the first

respondent, the appellant was examined as PW.1 and the Manager of the

bank was examined as PW.2 and Exts.P1 to P6 were produced. On the

CRL.APPEAL NO.641/1999 2

side of the defence, DW.1 was examined and Ext.D1 was produced. On

closing the evidence of the complainant, the accused was questioned under

Section 313 Cr.P.C. He denied the alleged transaction as well as issuance

of the cheque in question. At the same time, DW.1, the father of the

accused when examined stated that he had borrowed an amount of

Rs.10,000/- from the appellant and had issued a cheque which belonged to

the account of the first respondent without the knowledge of the first

respondent. DW.1 further stated that when he issued the cheque to the

appellant, the first respondent was a minor aged below 18 years. The trial

court finding that the first respondent was a minor at the time when his

father issued the cheque in question and that the appellant failed to prove

any transaction between him and the first respondent acquitted the

accused.

3. This Court heard the learned counsel appearing on either side.

Learned counsel appearing for the appellant submits that Ext.P1 cheque

belonged to the account of the first respondent and hence the learned

Magistrate went wrong in passing the order of acquittal.

4. The trial court found that the first respondent was aged only 17

at the time of the alleged issuance of Ext.P1 cheque. The trial court also

CRL.APPEAL NO.641/1999 3

found that no evidence was adduced by the appellant to show that there

was any financial transaction between the appellant and the first

respondent and that the first respondent himself had issued the cheque in

question. The trial court further found from the evidence of DW.1 that the

cheque in question was issued by DW.1 without the knowledge of the first

respondent. Even though the appellant had given evidence to the effect

that the first respondent came to his house, accepted the money and gave

Ext.P1 cheque, there was no evidence to support his statement. Further,

no question was put to DW.1 as to whether the cheque in question was

issued by the account holder and whether the account was opened by the

first respondent as per law as he was a minor during the relevant time. The

appellant had also not chosen to make DW.1 a party to the proceedings

under Section 420 I.P.C. All these reasons would show that the finding of

the trial court is based on evidence. In the above circumstances, the

impugned judgment requires no interference.

The Crl. Appeal is accordingly dismissed.

(K.THANKAPPAN, JUDGE)

sp/

CRL.APPEAL NO.641/1999 4

K.THANKAPPAN, J.

CRL.APPEAL NO.641/99

JUDGMENT

30TH MAY, 2007.

CRL.APPEAL NO.641/1999 5