High Court Kerala High Court

Moideenkoya vs T.Rajan on 6 March, 2009

Kerala High Court
Moideenkoya vs T.Rajan on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 528 of 2000()



1. MOIDEENKOYA
                      ...  Petitioner

                        Vs

1. T.RAJAN
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.GIRI

 Dated :06/03/2009

 O R D E R
                      V.GIRI, J
                    -------------------
                  Crl.R.P.528/2000
                    --------------------
        Dated this the 6th day of March, 2009

                       ORDER

Accused in C.C.236/90 on the files of the Chief

Judicial Magistrate Court, Kozhikode, is the petitioner

in this Criminal Revision Petition. He was

prosecuted, convicted and sentenced for the offence

punishable under Section 138 of the Negotiable

Instruments Act.

2. The case of the prosecution was that the

complainant was running a stationary shop at Jail

Road, Calicut and his friend Ramadas was running

another stationary shop. The office of S.K.S

Travels is on the opposite side of the said shops.

S.K.S Travels operates bus service from Kozhikode

to Bangalore. On 22.10.1989, bus No.CAK 5200

belonging to S.K.S.Travels hit the aforementioned

shops and the complainant and the neighbouring

shop owner suffered considerable damage on

account of loss of articles. Ext.P1 agreement was

Crl.R.P.528/2000
2

therefore, drawn up in which the Manager of S.K.S

Travels had agreed to compensate the complainant

and Mr.Ramadas for damage that had been caused

to them. The damage was not then assessed.

Therefore, the figure was not mentioned. But

contrary to the undertaking so given, complainant

and Mr.Ramadas were not compensated. On

23.12.1989, the complainant and his friend

Ramadas blocked the running of the bus belonging

to S.K.S Travels. Therefore, there was delay in the

commencing of the service. Passengers were

waiting for the bus. One of them was the daughter-

in-law of PW2, who was then the senior executive

president of Gwaliyor Rayons, Mavoor. He had

intervened and persuaded the parties to settle the

dispute. Claim was agreed to be settled for an

amount of Rs.40,000/- to be paid to the complainant

and his friend Ramadas. Rs.5,000/- was paid in

cash and Ext.P2 cheque was issued for the

balance amount. The accused said that he owed

money to S.K.S travels and therefore, he issued

Crl.R.P.528/2000
3

Ext.P2 cheque. Entries in Ext.P2 cheque was

actually written by PW2, Mr.Sabu. Cheque on

presentation was dishonoured and later the

complaint was lodged, after complying with the

statutory formalities. The defence taken by the

accused was that he did not owe any money, nor

does the complainant have any such case. Cheque

in question was issued only as a measure of

security, to enable S.K.S Travels to pay the

amount due to the complainant and Mr.Ramadas.

3. The Courts below declined to accept the case

of the accused and proceeded to convict and

sentence him for the offence punishable under

Section 138 of the Negotiable Instruments Act.

Hence this Revision.

4. I heard Mr.V.V.Surendran, learned counsel for

the petitioner. In spite of notice, there is no

appearance on behalf of the first respondent. I

have gone through the evidence adduced. Even the

Crl.R.P.528/2000
4

complainant does not have a case that the

accused had owed any money to the complainant or

his friend Ramadas. The cheque in question was

issued as a self drawer cheque. If the version of

the accused is accepted, then it will mean that the

accused had issued the cheque, as a measure of

guarantying payment of the amount to S.K.S

Travels. No doubt, issuance of a cheque by a third

party, for discharge of liability incurred by

another person, would also be supported by

adequate consideration, in the sense that the

liability of S.K.S Travels would also be a

consideration for a cheque issued by the accused.

But, I find force in the contention raised by the

learned counsel for the petitioner that the actual

amount that had to be paid as compensation to the

complainant and Mr.Ramadas was not assessed

on the date of issuance of the cheque. Only an

approximate figure was mentioned even by PW1.

Therefore, issuance of cheque on 23.12.2008 may

not have been treated as one for discharge of a

Crl.R.P.528/2000
5

liability which had then been incurred by the

accused vis-a-vis the complainant. In my view,

these aspects have not been correctly appreciated

by the Courts below. Therefore, the matter

requires a re-consideration by the Court below. I

take note of the contention of the learned counsel

for the petitioner that neither the complainant nor

Mr.Ramadas are currently available and they are

not really interested in prosecuting the matter.

5. For all these reasons, Criminal Revision

Petition is allowed. Orders passed by the Courts

below are set aside and the case is remitted back to

the trial Court for fresh consideration. If an

application is made by the complainant for adducing

any fresh evidence, that shall be considered in

accordance with law by the Court below. So also

any motion made by the accused for additional

evidence shall also be dealt with by the Court

below in accordance with law.

Crl.R.P.528/2000
6

Parties shall appear before the Court below on

6.4.2009. Registry shall transmit the LCR back to

the Court below.

V.GIRI,
Judge

mrcs