High Court Kerala High Court

Rakesh Trade Credits Limited vs M.Hussain on 9 June, 2009

Kerala High Court
Rakesh Trade Credits Limited vs M.Hussain on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 418 of 2003()


1. RAKESH TRADE CREDITS LIMITED,
                      ...  Petitioner

                        Vs



1. M.HUSSAIN, S/O. MOIDEENKUTTY,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.T.K.AJITH KUMAR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :09/06/2009

 O R D E R
                        M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                 Crl. Appeal NO. 418      OF 2003
                = = = = = = = = = = = = = = =
           Dated this the 9th day of June, 2009.

                         J U D G M E N T

This appeal is preferred against the order of acquittal in

S.T.40/99 of the Chief Judicial Magistrate Court, Manjeri. The

brief facts necessary for the disposal of the appeal are stated

as follows. It is the case of the complainant that the accused

had purchased a vehicle under a hire purchase agreement and

on account of a final settlement on 25.7.98 towards the

discharge of the liability had issued a cheque for Rs.1,33,150/-

which when presented for encashment returned with

insufficiency of funds. Thereafter notice was issued and action

initiated.

2. The case of the defence appears to be that there

was no such transaction as alleged by the prosecution. It is

his case that he had gone to a private financing company for

the purpose of purchasing a vehicle and in that establishment

he met the Managing Director of the complainant’s company

Crl.A. 418 OF 2003
-2-

namely Jain and it was informed that a vehicle is available for

Rs.65,000/- and that the accused can purchase the same by

remitting the amount of Rs.65,000/- in 13 equal monthly

instalments. The vehicle so purchased was not in a good

condition. The contention is that in order to perform the

contract towards security a blank cheque was given and that

blank cheque is utilized for the purpose of filing the case.

3. Now, the only matter to be looked into is, being a

criminal prosecution whether the complainant has discharged

his burden to establish that the accused had issued a cheque

towards the discharge of the liability. According to the

complainant the original transaction is for Rs.1,10,000/- with a

stipulation to pay the amount in 30 monthly equal

instalments. It is the definite case of the complainant that on

25.7.98 the accused came over and settlement was arrived

whereby it was fixed that the amount due to the complainant

at Rs.1,33,150/-. It is his case that towards the discharge of

the liability a cheque was issued and the dishonour of the

cheque is the cause of action. Now, the learned Chief Judicial

Crl.A. 418 OF 2003
-3-

Magistrate had analysed the evidence threadbare in this case

and had pointed out the improbability and impossibility to

accept the case of the complainant.

4. It has to be remembered that, according to the

prosecution, the amount due on 25.7.1998 is Rs.1,33,150/-.

On 1.6.1998 the complainant issued a notice to the accused

stating that there was a hire purchase agreement for

Rs.65,000/- and you have to pay that amount. When

confronted with such difficult situation the blame was put on

the lawyer contending for the position that the lawyer had

issued the notice without knowing about the settlement. But it

can again be seen that another notice is issued as Ext.D2 and

yet another notice on 26.2.1999 as Ext.D5. In Ext.D2 notice

also the amount shown is Rs.78,000/-. So issuance of Ext.P13

coupled with Exts.D2 and D3 would conclusively establish one

factor namely that there was no settlement talk as alleged by

the complainant on 27.5.98. It is not a private transaction

between the two individuals. It is a company which enters

into a transaction or a settlement. When a company enters

Crl.A. 418 OF 2003
-4-

into a transaction or a settlement it has to be evidenced by

documents which is kept in the ordinary course of business

everyday. Absolutely no scrap of paper is produced in support

of the contention raised by the complainant in this case. Then

the learned Chief Judicial Magistrate has pointed out the

contention of the complainant that it has nothing to do with

the Priyanka Financiers at Muvattupuzha. The learned Chief

Judicial Magistrate relies upon the statement in the notice to

the effect that the amount has to be paid by the accused to

the complainant’s representative at Priyanka Financiers,

Muvattupuzha. So what is spoken to and projected by the

complainant appears to be totally incorrect and therefore it

has to be held that the evidence is not sufficient. It has to be

always remembered that a mere admission of a signature in a

blank cheque does not amount to execution of a document.

Here, there is a specific contention that only a blank signed

cheque has been given. There was a duty cast upon the

complainant to prove the execution of the same then only the

legal presumptions u/Ss. 118 and 113 of the N.I.Act would

Crl.A. 418 OF 2003
-5-

follow. It is absolutely lacking and therefore execution of

cheque D1 is not proved. When it is so presumption does not

arise. The case set up by the accused appears to be more

probable and acceptable.

5. Lastly, the learned counsel would submit that it was

the burden on the accused to prove that there was no

mediation. It is a well settled principle that u/s 315 Cr.P.C.

no accused can be compelled to give evidence and further the

non-supply of a material by an accused cannot be commended

upon in a criminal proceedings. So that argument also cannot

be accepted. So, on an evaluation of the entire materials, I

find that the learned Chief Judicial Magistrate had only arrived

at a proper decision on a consideration of the materials made

available before him. The appeal lacks merit and therefore it

is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-

Crl.A. 418 OF 2003
-6-

M.N. KRISHNAN, J.

= = = = = = = = = =
Crl.A. No. 418 OF 2003
= = = = = = = = = = =

J U D G M E N T

9th June, 2009