High Court Kerala High Court

K.C.George vs Bonifus Karneth on 9 August, 2007

Kerala High Court
K.C.George vs Bonifus Karneth on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl L P No. 518 of 2007()


1. K.C.GEORGE,C/O.R.R.TRADING CO.,
                      ...  Petitioner

                        Vs



1. BONIFUS KARNETH,KARNETH HOUSE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY ITS

                For Petitioner  :SRI.C.SANKUNNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :09/08/2007

 O R D E R
                         K. THANKAPPAN, J.
                ------------------------------------------
                      CRL.L.P.NO.518 OF 2007
                ------------------------------------------
            Dated this the 9th day of August, 2007.

                               O R D E R

This is an application for special leave to appeal against the

common order passed in C.C.Nos.1485 & 1486/2004 on the file of the

Judicial Magistrate of First Class-II, Kochi. The complaint filed before

the court would show that the 1st respondent had borrowed an

amount of Rs.55,000/= from the petitioner/complainant on two

occasions and in discharge of the said amount, the 1st respondent

had issued two cheques in favour of the petitioner/complainant. But,

on presentation of the cheques, the same were dishonoured on the

ground of insufficiency of fund with the account of the 1st

respondent. After getting intimation from the Bank regarding

dishonour of the cheques, a lawyer notice has been issued to the 1st

respondent but, no reply has been filed. Hence, the complaint filed

before the court alleging that the 1st respondent had committed an

offence punishable under Section 138 of the N.I.Act. With the above

allegation, the petitioner/complainant himself was examined before

the court and he had given evidence in terms of the complaint.

However, PW1- the complainant himself admitted before the court

CRL.L.P.No.518/2007 2

that the cheques in question were issued only as a security and

there was also an undertaking that the cheques shall not be

presented for encashment. If so, the trial court found that the

cheques did not create any liability as per the provisions of Sections

5 and 6 of the N.I.Act. Hence, the 1st respondent has been

acquitted. Against which, this application for special leave has been

attempted.

2. Heard the learned counsel appearing for the

petitioner/complainant and perused the records made available to

this Court. This Court also had gone through the deposition of

PW1- the complainant and it is stated by PW1 that the cheques

were given by the 1st respondent only as a security and there was

also an undertaking that the cheques shall not be presented for

encashment. If so, the finding entered by the trial court is

absolutely on legal basis. Hence, the judgment of the trial court

did not require any interference by this Court. Accordingly, the

special leave to appeal stands dismissed.

K. THANKAPPAN, JUDGE.

cl

CRL.L.P.No.518/2007 3