High Court Kerala High Court

P.N.Bhaskaran Nair vs K.Krishnankutty on 14 February, 2007

Kerala High Court
P.N.Bhaskaran Nair vs K.Krishnankutty on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 167 of 1999()



1. P.N.BHASKARAN NAIR
                      ...  Petitioner

                        Vs

1. K.KRISHNANKUTTY
                       ...       Respondent

                For Petitioner  :SRI.T.S.RADHAKRISHNA PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY

 Dated :14/02/2007

 O R D E R

J.B.KOSHY, J.

————————–

Crl. Appeal No.167 of 1999

————————–

Dated this the 14th day of February, 2007

Judgment

This appeal is filed against the order of

acquittal. Notice was ordered on 8.3.1999, but, no

effective steps were taken to serve notice on the accused.

On 18.10.2006, this court granted a week’s time to cure the

defect and for taking fresh steps as last chance. So far,

no steps were taken. Without service of notice and hearing

the accused, an order of acquittal cannot be reversed.

Therefore, non-taking of effective steps for serving notice

on the accused is itself a ground for dismissing the

appeal. However, since this is a criminal appeal, I have

also gone through the merits of the case. Case of the

complainant was that accused has issued cheque for

Rs.1,25,000/- to him to discharge an existing liability and

the cheque was presented before the bank for collection,

but, it was dishonoured for insufficiency of funds.

Therefore, he approached the Magistrate’s court after

completing the statutory formalities. Accused denied the

transaction. The complainant who was examined as PW3 was

not able to prove before the court when and how the

liability occurred. According to him, he paid the amount

to the accused by withdrawing the said amount from the

District Co-operative Bank Limited, Kumaramangalam Branch.

PW1 on behalf of the District Co-operative Bank Limited

gave evidence that there is no branch at Kumaramangalam.

DW1 is one of the directors of the District Co-operative

Bank Limited. Ext.D1 is the list of branches of the

District Co-operative Bank Limited. Therefore, trial court

found that the version of the complainant that he took

Rs.1,25,000/- from the Kumaramangalam branch of the

District Co-operative Bank Limited and gave the same to the

accused is unbelievable. According to the accused, no

amount was due by him to the complainant. According to

him, Ext.P1 blank cheque was issued to the complainant on

the understanding that the complainant will take necessary

steps for the reinstatement of the accused who was under

suspension at that time. It is admitted by the complainant

also that accused was under suspension during the relevant

period. The trial court found from the evidence available

that it is possible and, in any event, it is not proved

that Ext.P1 cheque was issued for a legally enforceable

liability and the case of the accused is more probable and

presumption under section 139 is rebutted.

In this connection, I also refer to the decision

of the Apex Court in M.S.Narayanan Menon @ Mani v. State of

Kerala (2006 (3) KLT 404). On going through the evidence

as well as the findings, it cannot be stated that the view

Crl.A.No.167/99 3

of the trial court is not a possible one. I agree with the

findings of the trial court. Therefore, there is no merit

in the appeal and the appeal is dismissed.

J.B. KOSHY

(JUDGE)

vaa

J.B.Koshy, J.

———————–

Crl.A. No. 167 of 1999

———————–

Judgment

14-2-2007