High Court Kerala High Court

Sree Ganga vs P.L.Nalinakshy on 6 August, 2009

Kerala High Court
Sree Ganga vs P.L.Nalinakshy on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2498 of 2009()


1. SREE GANGA,
                      ...  Petitioner

                        Vs



1. P.L.NALINAKSHY,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/08/2009

 O R D E R
                         THOMAS P JOSEPH, J
                   ----------------------------------------
                       Crl.R.P.No.2498 of 2009
                   ---------------------------------------
                 Dated this 06th day of August 2009

                                  ORDER

Heard counsel for petitioner and the Public Prosecutor.

2. An order refusing to send the cheque for expert opinion is

under challenge in this revision. Petitioner is accused in C.C.No.198 of

2004 of the court of learned Judicial Magistrate of First Class,

Karunagappally arising from a complaint preferred by respondent No.1

for offence punishable under section 138 of the Negotiable Instruments

Act. After about five years of filing the case petitioner filed

C.M.P.No.3111 of 2009 to send the cheque for expert opinion. Learned

magistrate by the impugned order dismissed the petition. It is

contended by learned counsel that examination of the cheque by an

expert is necessary to prove the defence set up by petitioner.

3. Respondent No.1 when examined as PW1 claimed that

petitioner brought the cheque filled up and signed it in her presence.

Respondent No.1 has no case that petitioner has filled up the cheque.

In view of that case of respondent No.1, it is unnecessary to go into the

question with the aid of expert opinion whether writings in the cheque

are that of petitioner. It remains only a question whether the version

of respondent No.1 that petitioner brought the cheque filled up, can

be believed or not. So far as signature in the cheque is concerned,

learned magistrate has observed that there is no denial of the

Crl.R.P.No.2498 of 2009 2

signature in Ext.P7, reply notice sent on behalf of the petitioner and

instead, that fact is specifically admitted. Learned magistrate has

observed that in the petition, there is no prayer to examine the

signature in the cheque by the expert. On going through the order and

hearing learned counsel I do not find any illegality or irregularity in the

order under challenge calling for interference.

Resultantly this revision fails. It is dismissed.

THOMAS P JOSEPH, JUDGE
Sbna/