High Court Kerala High Court

Babukuttan Achary.R vs Prasanna Kumary.L. on 1 September, 2008

Kerala High Court
Babukuttan Achary.R vs Prasanna Kumary.L. on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 829 of 2006()


1. BABUKUTTAN ACHARY.R.,
                      ...  Petitioner

                        Vs



1. PRASANNA KUMARY.L., W/O.VIJAYAN KUTTY,
                       ...       Respondent

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  :SRI.PREMCHAND R.NAIR

The Hon'ble MR. Justice V.GIRI

 Dated :01/09/2008

 O R D E R
                            V.GIRI, J.
                         ==============
                Criminal Appeal No. 829 of 2006
                ===============================
            Dated this the 1st day of September, 2008.

                         J U D G M E N T

The complainant in C.C.No.875/2003, on the files of the

Judicial First Class Magistrate Court-I, Kottarakkara, is the

appellant herein. The complaint was instituted alleging that the

accused, the sister of the complainant, had borrowed an amount

of Rs.80,000/- and in discharge of the said liability, issued Ext.P1

cheque. The same on presentation was returned due to want of

sufficient funds. After notice of demand was issued, a complaint

was instituted alleging that the amount was not paid. Whereas

the defence taken by the accused, as discernible from the

testimony of DWs 1 to 5, version given in 313 statement and the

documents adduced on her behalf, was essentially one of total

denial. She denied her signature in Ext.P1 cheque. It was her

case that she was residing in the house of PW1, the complainant,

till 1999, when she was married. But the cheque book was not

taken away by her to her matrimonial home, when she left her

brother’s home in 1999. Some family dispute arose in 2002 and

it is apparently as an off shoot of this dispute that the

Criminal Appeal No. 829 of 2008 2

complainant went ahead in filing the complaint alleging that the

accused had borrowed an amount of Rs.80,000/- and failed to

pay back the same. The complainant himself was examined as

PW1 and he proved the presentation of the cheque, dishonour of

the same, despatch of the statutory notice and non-payment of

amount in spite of service of notice whereas the accused took

upon herself the burden of rebutting the initial presumption.

According to PW1, an amount of Rs.80,000/-, borrowed by the

accused was procured by the complainant from two different

persons, Rs.30,000/- from one Ganesan and Rs.50,000/- from

one Vasudevan, the brother-in-law of the complainant. DW2,

Sri.Ganesan, was examined at the instance of the accused. He

denied that he had lent any money to the complainant as such,

though he admitted that he had entrusted some amount to the

complainant for construction purposes. DW4, the handwriting

expert had proved Ext.D3 report and according to the expert

opinion, the signature in Ext.P1 cheque was most probably the

same as the admitted signatures in 30 specimen documents. But

the court below undertook a comparison of the signature on its

own and declined to agree with the expert opinion. Reasons have

Criminal Appeal No. 829 of 2008 3

also been given for the same. The court below, on appreciation

of the entire evidence acquitted the accused, found that the

complainant was not able to prove the transaction or that the

cheque was issued by the accused in due discharge of the

liability.

2. I heard the counsel on both sides and have gone

through the copies of the deposition.

3. Apart from the testimony of PW1, there is no other

evidence to show that an amount of Rs.80,000/- was borrowed

by the accused and Ext.P1 cheque was issued in discharge of the

said liability. The complainant himself admits that his elder

brother knows about this transaction. The complainant could

have examined the said brother. But he failed to do so. No

other member of the family was examined at least to show that

the accused had actually borrowed an amount from the

complainant.

4. The testimony of DW2, Ganesan, definitely gives the

impression that the complainant had not borrowed any money

from Ganesan for giving it to the accused. Learned counsel for

the appellant submits that the complainant had borrowed money

Criminal Appeal No. 829 of 2008 4

from Ganesan and therefore testimony of DW2 has not been

correctly appreciated by the court below. The point is that no

suggestion is put forth to DW2, in the course of his cross

examination, that an amount of Rs.30,000/- has been borrowed

by the complainant. The reluctance on the part of the

complainant to go the whole hog in this regard is material.

5. What ultimately clinches the issue is, Ext.D1. Ext.D1

is alleged to be a statement in the form of a letter given by the

complainant before the DYSP, Punalur. Apparently, a complaint

was filed by the complainant before the Chief Minister. It was

then referred to the Circle Inspector of Police. Mediation by the

Circle Inspector bring about fruitful result in the matter. The

DYSP, proved Ext.D1 and his role in undertaking a mediation

between the two. Essentially, Ext.D1 evidences a withdrawal of

the complaint by the complainant originally lodged by him

against the C.I. of Police. But the version given in Ext.D1 as

regards the dispute between the complainant and the accused is

completely inconsistent with the version given by the

complainant in the court as well as in the complaint that an

amount of Rs.80,000/- was borrowed by the accused from the

Criminal Appeal No. 829 of 2008 5

complainant is Ext.D1. Ext.D1 describes Ext.P1 cheque as one

issued by the accused by way of alleged reimbursement of the

marriage expenses incurred at the time of marriage of the sister,

namely the accused. The complainant has not suggested that the

contents of Ext.D1 are false or that he was made to submit

Ext.D1 by coercion. There is no such suggestion to DW1, the

DYSP of police, who was examined to prove Ext.D1. It is also

noteworthy that Ext.D1 was submitted on 11.11.2004 well after

the complaint itself was filed and the proceedings in

C.C.875/2003 were under way. For all these reasons I am in

complete agreement with the court below that the complainant

has not able to prove due execution of the cheque and the other

ingredients necessary to make out the offence under Section 138

of the Negotiable Instruments Act.

For all these reasons I find no merit in the appeal and it is

accordingly dismissed.

V.GIRI, JUDGE

bkn/-