High Court Karnataka High Court

Nissar Ahmed vs B Hassainar on 20 September, 2008

Karnataka High Court
Nissar Ahmed vs B Hassainar on 20 September, 2008
Author: A.N.Venugopala Gowda
3; &:+w.sAs.a: P;LR5£R;Th 

IN THE H15;-4 cows? 09' KAFWATAKA AT BA;§£:-fim- NO§S~53SZ2{}0§':§

BEHNEENI

NISSAR AHMED, V   
s/o K.MC)HMMED vA:<:;_}B,%   
AGED ABOUT :15 $:EARs,¢      
COFFEE      
SALEHONNUR, '   
ESLR. PuR.A.[TALs_J;g'A..;3,  . 
CHIKMAGALUi"'~E;§I$TRI£T'."~«.___ % %

  V   L' :APPEE..£_ANT

(av SRI.B.¥~§. saAr4A$:r§A;.Aa{;'.)

A¥\£D:

sgfo' €:H'EYAB;3A.,'E3§A'RY,
AGE-D A;BGUT"-1,5 YEARS,

 "  _KOTF££~§E'HARA ".¥I_Li_AGE & POST,
'A :-éziazseaa TALUK,

 _CHI_§<MAGALU;_R BESTRICT.

:RES?ONDEN?

V  gafsjaz; gm NATARA3, ADV.)



3. Gr: the basis of pleadings of the parties, "'i"r§ai

Sludge framed the following issues:

1.

Whether the plaintiff proves mi’
defendant had issued a cheq.i;.e__for_–e””%3::i9i-iv.bf
es.5o,coo-00 drawn on chl:kma.g;iei«iiwe-age’;____

Grameena Sank, Kettigelzarafibearing Ciaefque
Ne. 232932 on e.12.94§._i:i’-._ A ”

2. Whether the ~;;§ainti§f’_;:si:é:¢§.rfeiS:-that the éeid
cheese was dishefioer-eee..e:’i»i§l rietéiryied with an

er:Ge-lrseevienii::3*}Vi’i35i3i’feient l§i££i’t€’Vs’?
3;’ li*Jhe§h_e:i-lj.’t-hie”—s§:e’féndanl: proves that the

_a§iege§:i~~ <;Vheq'L=:eA"i_sV"z§btaErse5 by ceercier: and

v»»'-i;1ned"ue infi:§enc__e_?.»

VA T. the plaintiff is entitled for a sum
* A ' '-«Te? 5Rs«.".Sf3V,f9OB-00 witii interest and cosis?

What erder or decree?

is prove the case, in the Trial Cleizrt, pieiritiff get

‘keiiarnineci himsefi as PW-1 and examined we witness

‘ Abdul Razak {PW~2). Exsfii Se P4 were merged. Te prove

K’

tha defence, defendafit got hémaeif examined

E)-(5.31 and D2 ware marked.

4. 0?: appreciation of e\?.§d€f1’C’$3; ted §”n “th’é:: ‘ca§t-2,:

Eearnefi ‘friai Budge decre*:éd”*–~.};I’:e 2 ‘sfiét Vwzfié ljg:r::.3tVs 3a1vréci– ‘

interest. __ V _ _ _» _ V

5. Defendant fiiéd%séM~A;.L%}%§4%d;?;2fGcs1 in the Court of
the Principal Distrigt Js.;figé.af’t Eauastiening the

decree passéfi’ ::’*t,§’.’.}.€”:VV:”:§”:EV’V’VEaE Ceurt. in me

appeaj’,”dVéfeéi{iar§f§§ a:’;3~p§:;a:1é’§_”‘?%’§’é5 LA. %’s£e.\.! under Grcier
XL! Rfiia “Z7 ,.~permiss%on fer preducticerz cf

addi;ti<;na!'L'£sviV_éen:eAAa:_fsCi~~*"»L§:he appéicatien was aiiowed by

Firvé.i:":'Ap.Lg§e§»viate AC0'u'fi"cra 2.9.2002. Sefertdant, thereafter

'g_'_'e;fé§m§r:j'e:§:.'}*iE.I§"::";.23f and §xs.93 to ms were marked.

éxarnined himseif and difi act grodagce any

decumgfits, in the Appefiate Coazrt.

On consideratic-n of record of the appem and

‘”i;§aat of the T333 Court, £eamed Eudge ef the First Appeiéate

Cmzrt raised the foiiawing poénts fer deterrn’ijatiora:-
/.

‘ “Von record.

11}

questien, which is required ta be answered by e><an§'§–::ér3g

the reco rd.

13. Though the evidentiai burdefi is
on the defendant by virtue of Se<:§:E<§"r3"1«1$(5.Aa) if V
can be rebestteci by the ;ciefer$Ai3er:z:;:_TV_A':by T»'s;_§'§o'wEr:g"

preponderance of probabi¥ities;."'-that, V"eugiéx,T¢v:)%{;ei5'e'rétien V

shown in the cheque f’é;3’§” Once convincing reb:.:tta£

evidemzeefls ‘4:.ézci-rviAL§ce”d m%% accepted by the Ceisrt, having

.é’V’i’eg;”a”‘:”§f1 we cégiemstances of the case and the

‘;2%9ep{é;§d::e:rev§1eef-.:’:$f probabiiitiesg the arms of prcsef shifts

baek._to whe has men: the iegai burden. In sacs’: a

“”‘~.. “‘;<;i.t;;atier2.,Zthe gresumptfiafi under Section 13.8 of the Act
be ciaimed by pieintiff. Since both eartées have

– Hadgéuceé evidence, the Court has is censider the evidence

Whether the first appeuafe Ceurt has
V

13

cheque with aégnature was-éobtained frem him

has icdgeé a créminai case agaésst the p3ain€.§Vf§f’:’e:..§:.z:%’ éfif

connection wéth the said intzidar:-‘:-;’..bAA’V..f:Te;s

cheque-Ex.P:i is 9? him and his sigvmizlzjaté a;>;§e;afs’ t’h é:%.é§v:§”‘–..L

and that the writings on the”c%.{§§que ‘and
that he is not due the’:a.q7′:az;«:*2’§’$’i:s–:{3§~f~.§§§L’-£31 tflévvéhééziue. En
cross-examinatécn he h.aT§Q.AAfg’a:_§’:;§honnur pofice
had tcdd one Afimed
Basha and be taken Eats custsdy
by ‘1Z}”€€f”V.’iZ5′{3V3’§’i’.*’.:{éIVf, He has éenéed
suggesfiong pat. admétteé that, Abdué

Razakiftad ‘é’erzt’a.V;1votA§Ac.,é,’*i.% which, he sent a repéy. in his

“‘«..evic3é}}c;.;–..ibefgareAéfiawppeiiate Court, he has stateé abeat

_1’_:h’e: :§S3i.3;é:L$f ¥’t£%3Vt§{;& ‘:9 the pofice, issue 92′ nofice ta PW.2,

tfia _c_.’ s’*§r¥1f{1a’iV :é’,:_aée and other aspects.

:iI’3.__ 3~ The émportant documents which have been

by first appeiiate cent”: are Ex.P1, the chequa,

‘ notice dated 18.12.1994 of the péaintiff to the

. defendant, Ex.P4-, reply dated 33.12.1994 E? defendant ta

piaintiff,

EX.D3,

14

notice datefi 1G.8.§,99-4 issued by

defendant to Chief Secretary and pofice authorEt§es,u %§.::§_;”;’E)_V2,

Ex.P9, the private cempkaint, Ex.D3B

31.f.Q.i994 to defendants from Abdui Razak >

may of notice dated 12.1O.1994;,’_frQr:fi iiéfefzfiafaf*V.t<:;_'_V€éh»ei'

Subfiinspector of Poiice, Kud:fen3_ukh"p9'§ice staf1v'dV;2A. 3

16.

The reasonaancfi ;cVi;”–<.+:.i1tfs*3s"tai}ces é'w§%-Echvévefgééed

with was Court to decrée":T;:AeLsu.%€:[a .

(a)

T¥1fer.e is nq_’Aééf§é’:§:§rec e”‘~é¥:r.._r.iéfe%£’dant’s side that,

._ -‘obtained to piaintiff with

Kundué E%sfiu.éfi’cé’Vand coercion by using peiice

thr’ea i;’.’

flD’e_fendant did not compiain er issue natice ta

, f”‘A..,_p3=é: i~e*:”{:iff, Emmediateiy on reiease of his fans, to

‘-rféturn the bfiank stamp paper and cheque

in

taken in the {}{§i§C8 statian.

Defendant dis not ‘caka any action agaéfist
p¥air2t§fif apprehending that, piaintiff may use

the btank signed paper fag fabricating

33.}

17.

15

clscument and that onty to escajp;g_ ffr7oEi1VVT..’t%afe

iiabééity to pay the amcrunt, ae:=¢n¢a%n:%::;ea*

campiaint aftey raceipvjiicmésf”r:«e:xtE’§:;e

Reaszms and :;_i:”c:,:m:~;’£:’a’*r:ces,»”‘§f¢.¥§:ic§”z ézuaeséfl

weighed with the iower apufie:.i:_%V’a’:e_V féjverge tine

decree passed by Tri’a .§4_._i;our.§ agid §:E’s:~;2iss thHeHs:.zEt are:

-(3)

Ex’AD3 that, éefendaat

?EaS};§s¥:.;:.2§£3« r%g:i:’ice4_”tg$ ‘ffiaviefi Secretary, Qirector
1 Géf:-f«era”i7’ <'af_V":"»'*§_i§c,:':é,"ABaéjgéicre, Deputy Inspects;

fGé.rra;'a"E <§»¥*v+?"ev!.i_ce,-'Bangaicare, Superintendent of

'A Po}§'cé;"..C§1§:§8 is {M

csfvi the endersement issued by the

V{)Erec’£or Genera! cf Police to the efiect that,

‘§}’a’é’ concemed persans have been directed to

éake suitabie action. Theugh PW,.1 has stated

that he has net been sent with a copy :2? the
said netice, mat that does net matter, since,
{éefendant was making afiegatéeszs against

poiice aiieging that a Mani cheque and

(E3)

16

signature on a btaak stamp paper w”a5é*%”a3;7e::
by Baiehcrmur pcsfice and u’2’f’;:ée;”-

circumstances, he c.’o’i}§’:E«. ‘nfit _. %ia*%;r.e V’ vbieeéz

expected to gend Va co§’;:__é’::_:d:”Tth;a:’t’ _£A}é2’~t%1e

Ex.D3, the parti§c’u§ ‘a7’;<s» ofhxthg' cA?§§§:q£}{é4'V"{'E)5<fi.P1) " '

have been rngnti Q21'éCi: " V' ' .

The piaéntifffias the ammmt was

9a.i5% f£t§. S«. iG.1§94 and the

Eh’?-*;q{.§e”?i.;aV5″-iyééfzV__E§si:ed.V_to him Easter and it is

” -§{:a1;éz§ :*%;3.2;§*3.§-4′,wheiieaa the nofice E:.~<:.93 Es

" 4:da€éc§:t '£Lf§V.a~., i%9"'__'i.'e., two menths prior t0 the

V '*–.;:§%Eav§r:V§if§ A;;_a'¥;r'§sf'é5g money to defendant anfi ?3?'}i$

.__c%rcA:i'rn~s%:.a.='zce has not bear: axaiained by tha

"'%:v"p§'a§—-nt§fi', which $5 a strong circumstance is

V' that EXP: has been signed by him when

1 <5)

% E: was biank.

Defendant has flied a créminai case against
piaintiff and PW.2 on 5.9.1995. making
aiiegations that his signatures are iaken by

Balehennur poiice on a blank Teque area biank

(d)

1?

stamp paper and further fabricated_.£:}§}5;»V,§if’eisfz;;§*;_

paper irate an agreement of sa§eV__e’E2:j eiV’_::.Ewee,ee..: _A V’

fer Rs.5G,0O0/«~.

The defendant has _pree4u;ed._ abuzf§3’e.:§?;~ :*;’:a:teé’§avE”

to show that he §é’e§’-.ta%:~;E1:.1;1’«she3~sgt~e:at'<«.ee't£_'€e.._Y§f3$ issuee to ?SE.,

§(u_e%*e.%fi'£ékh 'pi:v¥_iV€e.is;te'i:£eVe' afiegérzg that, ee Es

"t;$§_,giapg"::f:-ige :':ar§'estEiéfendant iiiegaiiy, which

' 4.eerreVbe'§Vaéeé_:Afhe..–~aiiagatien of defendant in tee

"'w:i_i"ti:fé4rst..:épp.§§’%aA:ej

Court has fecorfied reascms fi3:i__revafi*:=~.;§r’:’*~;3 the»f§%-ztfiinfg 03? 5.215′,

T:’ia3 Ceurt. The iower Appe£3ét’£2_”:C::»_L;rt V§§a,é«_V’fev{1n§i’:§the case

of gfiaintiff to be faise.’

19. In t_ha=;:”,:; :vi’::~,:£>$E:§s§;§s£$-Ti-§§5ER, reported in {$396} 8

set 5535, Tit%Jhéas h_a’i§§_’Vthat.rVV”V’v
1f1;__..’;.,f¥’%*:e%_.’f.?éjVEs§t’y._§§the piea of the piaéntiff aiso
_wou§é=.be a_’Ea%:t_dr’~»’;’Té be considered by the court.
:*a;L::{§*e::.:§f__ p.:’ocf is of academic interest when
$s;z*§«.;:Ife:*:ce was adduced by the parties. The
a’is. required to examine the evidence am
co.§j§V§1fiVe.% whether the suit as pieaded §r: the gzfiaént
zhés hfiéen estabfished and the suit requires ta be

A. éécreed or dismissed.

2A”§f§1 e’AAreasor:ir:g of the Eewer Appaiiate Court is bases an

x wsroper asjprecéation of both era} and documeatary eviéanca

an record. It has is be neteé that, name sf tha éecuments

\

/.

3.9

produced by the eefeedant are under eheiienge e’f§”~.the

piaintiff, The iewer Appeéiate Cour: has dravvr:e.~«%~sé4fe.%{e’_e%:{efe..«

flowing from the circumstances appe;:_;§_i’e;;. Tfiéje ‘:%’:ef_

ciecumentary evédence produced thet.§«ef’enfie*:§fi;~.u§*i,e’?€§e;«

it cannot be said that the tiers; ap;§’eAi_§ete caeere:-:’e’2§a’s e;?’:ee’*–.e

perverseiy and arbétraréty in ‘§*e>.};’e’rs§ng Vft%:_e”‘f§.%:zdi.%:;g 5? tee
Trial Court. Since, V d.éVe’i§_%ee’e::;Vt.er§.__fest§mony being

in confermity:_%A%itj§a.e1.the “deurfie%’1t§’ ;5′:”evr_i…t.:;}.i:ed, the inferences

drawn,’Vejf’VTthee.:ei:;we§?V§ie’pe§:i.’ate is justified.

29.” has admitted that he paid the

em.a§§§’:ite’to the an 5.103.994. His case was that,

afiegznt was paid by him to: the defendant, the

eifiequev was issued. Admittediy, piaintéff did not

heel” :0 pay to the defendant. Accerdéeg to him,

%’:ee-{aieed the ameunt from his brothers and reéatives. To

:°a:éiv%.é’nce the man, it cannot be expected that, a persee wiié

‘Waise funds from his famiéy members and reiativee, wézéch

circumstance itseif creates a strong does: 11 the ease e?

/.

21

eroduceé by both eerties in the aepenate Court, en cerrect

appreciation ef the era? and decumentam; evédencefithe

appefiate Cezzrt has set aside the decree passec3__’44’fo§;f”:E”;fi.e%V.

Court.

21. Both the parties havevied :e’v§.éie%ice’§az:E’t?z'”%ege”efi_:«

E><.P3. and on aepreciatien eraiwi 2n_d";éieV;e«mVeeta%y

evidence by the §ower AppeiiaVteVV'jCe_:::t_», §t"ha«é:fece%rded the
finding that Exfil waéeot€;;si;,3eci'"'~f;;:i:"a.n'y censéderation
amount receivecieed t:1'a%~,– f5{*.eV"p'§'*e_s'i«2f.I'n;::'iiié3":'é. under Sectéee

118(a:)\_ef. the"§£a<;*:..1:faeae'-$3.339-eared. Suit was dismisses
since t%i1e__'_'pieifitéfie':2~e§'*..»e."4fei%ed ta prove payment ef

consffeeration tie the defendant. Hence, Ea the facts

.aje£i_V ci_Va?c:;s:fe§;=,"%c:-znces cf the case, the decéséens as': which

re'!'Ti–aVe§§:»,%,ag.[§:;"';3Iace€i by the ieamed ceunsefi for the

apffieiiaeé "hes no appiicatéon. The orai evidence of ewe:

Being i :§ eonfcrmity with the documentary evidence ptazzeé

'tiim and the aepreciatéon of evidence by the Eower

'Tsppeiiate Court being in accordance with éaw, the fmdmgs

and concéusions recorded by it, as not ca?! foxinteflerence.

/'

22

First agpeiiate Court taking Erato corzséderaticn the V{ja’a’é,::.’f::”e’~.’:T:f§aS

evidence on record, has assigned reasons ast:~§_é~.

‘Mai Court decree required reversai. _…?{_i?§e.:e*~.[.:’is._ sic”

perversity er iiiegaiity on the pal?!

Ceurt in passing of the Empugflned é}’z:_fl;m+antv*’V3A:§:;’i ézéeéigréi-:-;_ “~

Substargtiai quastson of Eaw is écicgsrclingijf ‘a.:§ffs*.né’§eréfi.
For the foregoing’–.4é§%s;u:§sEc;’évL”a§3d..ifeaserzs, ihe apgaeaé
is devoid of merit asf:r.i… ijs–.. In the

cErcumstancgsi_ioffifife cé-;–se}_ b’art4_E’es ‘t<§"i::e'ar their ressective

Sd/-'
Iudge