High Court Kerala High Court

Ajithkumar vs Rejinkumar on 11 June, 2009

Kerala High Court
Ajithkumar vs Rejinkumar on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1028 of 2002()


1. AJITHKUMAR S/O. KELUKUTY NAIR,
                      ...  Petitioner

                        Vs



1. REJINKUMAR S/O. ACHUTHAN, AGED 31/02,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :11/06/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.A.No.1028 of 2002
               - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 11th June, 2009

                                JUDGMENT

Complainant is the appellant. His complaint filed under Section

138 of the Negotiable Instruments Act (for short ‘the N.I.Act’) against

the first respondent, after trial, ended in a judgment absolving the

accused of the offence. Questioning the correctness and propriety of

the judgment of acquittal rendered in favour of the accused, he has

filed this appeal.

2. The case of the complainant in brief is thus: Towards

discharge of a liability, the accused issued Ext.P1 cheque for a sum of

Rs.2,50,000/- promising its encashment on presentation in due

course. The cheque presented, however, was dishonoured with

endorsement “payment was stopped by drawer”. Enquiry by the

complainant disclosed that the accused had no sufficient funds in his

account to honour the cheque. Statutory notice issued intimating the

dishonour demanding the sum covered by the instrument to the

accused was responded with a reply raising false contentions.

Complainant, thereupon, launched prosecution against the accused

for the offence under Section 138 of the N.I.Act filing the complaint.

3. The accused, on appearance, pleaded not guilty when the

Crl.A.No.1028/02 – 2 –

particulars of the offence were made known. Complainant examined

himself as P.W.1 and two other witness as P.Ws.2 and 3. He also got

marked Exts.P1 to P12 to prove his case. Accused questioned under

Section 313 Cr.P.C. reiterating his innocence denied of having any

transaction with the complainant. He examined two witnesses as

D.Ws.1 and 2 the former to disprove the case of the complainant that

Ext.P1 cheque was issued towards balance sale price of a motor

vehicle in his favour and the latter to show that there was substantial

difference in the specimen signature in the card maintained in the

bank with that seen in Ext.P1 cheque, the signature of which was

disputed as not having been subscribed by him. The learned

Magistrate, after considering the materials produced, concluded that

the complainant had not proved the due execution of Ext.P1 cheque

by the accused and also that the transaction alleged by him relating

to the instrument was not acceptable. The contention of the accused

that there was variation of his signature in Ext.P1 cheque with the

specimen signatures was found appealing to the court below which

concluded that there is no proof that Ext.P1 was issued by the

accused to the complainant in discharge of a legally existing debt. In

that view of the matter, the accused was found not guilty and he was

Crl.A.No.1028/02 – 3 –

acquitted of the offence imputed.

4. I heard the learned counsel on both sides. Learned counsel

for the complainant assailed the judgment of acquittal passed in

favour of the accused as unsustainable under law and facts

submitting that the evidence tendered in the case has been

misappreciated by the learned Magistrate and that has resulted in

miscarriage of justice. Ext.P7 agreement relating to the transaction

between the complainant and the accused over the sale of a motor

vehicle in which the issue of Ext.P1 cheque by the accused towards

the balance sum payable on such sale, it is submitted, was duly

proved in the case. But the court below on mere surmise and

conjunctures discarded its evidentiary value. The case of the

complainant regarding the sale transaction of the vehicle and issue of

Ext.P cheque, it is submitted by the learned counsel, was disbelieved

by the court for the reason that no material was produced to show

that he was the registered owner of the vehicle overlooking the

prevailing practice that ownership of motor vehicles often take place

without change of names in R.C.Book, but, on the basis of sale letter

and other documents. The case set up by the accused as to missing

of his cheque book in the hotel of his father and the dispute regarding

Crl.A.No.1028/02 – 4 –

the signature in Ext.P1 cheque remained unsubstantiated by any

convincing legal evidence, but, still the court below has accepted that

defence, submits the counsel. Further opportunity sought by the

plaintiff to examine the witness who had subscribed in Ext.P7

agreement to prove the sale transaction of the vehicle and issue of

Ext.P1 cheque was declined by the learned Magistrate and it had

resulted in denial of opportunity to the complainant in proving his

case, is the further grievance of the complainant. On the other hand,

the learned counsel for the accused contended that the judgment of

acquittal passed by the court below does not suffer from any infirmity

and requires only to be confirmed. When an enquiry on the complaint

was proceeded by the Magistrate under Section 200 Cr.P.C. the

complainant had stated that Ext.P1 cheque was issued towards

discharge of a loan availed by the accused, but, later in evidence a

contradictory version of the transaction was presented that the

instrument was given towards the balance sale price over a motor

vehicle sold to the accused producing Ext.P7 agreement. Accused had

denied the execution of Ext.P7 agreement and also the sale

transaction of the vehicle and no convincing evidence was adduced by

the complainant to prove his case over the transaction canvassed. In

Crl.A.No.1028/02 – 5 –

such circumstances, the acquittal of the accused passed by the court

below is proper, correct and valid and the appeal is devoid of any

merit, submits the learned counsel.

5. I have considered the submissions of the counsel with

reference to the materials produced in the case. The most significant

question emerging for consideration is whether the complainant has

proved due execution of Ext.P1 cheque and also the transaction

relating to the issue of that cheque, both of which were disputed by

him contending that the cheque book covering Ext.P1 cheque leaf was

missing from the hotel of his father where it was kept by him and also

that he had no transaction whatsoever with the complainant at any

point of time. Complainant examined as P.W.1 gave evidence that

Ext.P1 cheque was issued by the accused towards the balance sale

consideration over the sale of his vehicle, a tempo challenger jeep to

the accused. He produced Ext.P7 agreement to substantiate the sale

transaction of the vehicle wherein the issue of Ext.P1 cheque towards

the balance sale consideration due has been specifically made

mention of. He was not the registered owner of the vehicle covered

by Ext.P7 agreement, but some one else and no witness was

examined to prove the sale transaction and issue of Ext.P1 cheque by

Crl.A.No.1028/02 – 6 –

the accused persuaded the learned Magistrate to hold that the

evidence of the complainant is insufficient to prove his case that

Ext.P1 cheque was duly executed and issued by the cheque towards

discharge of a debt or liability to him. I am afraid that the learned

Magistrate failed to take note of some material circumstances borne

out by the records produced in the case which prima facie

demonstrated that the defence canvassed by the accused was

unworthy of any credence. The accused has issued a stop payment

order to the bank before the presentation of Ext.P1 cheque. Other

than a plea raised that the whole cheque book covering 10 cheque

leaves was missing from the hotel of his father he has not produced

a scrap of paper to show what was the instruction given to the bank

to stop payment of the cheque or cheques presented as drawn by

him. I have adverted to the above aspect taking note of the specific

assertion of the accused in Ext.P6 reply notice sent in response to the

statutory notice issued by the complainant on dishonour of Ext.P1

cheque. He had stated in the reply notice that his cheque book

containing 10 leaves, bearing Nos.05391 to 05400, with all the leaves

in blank and none signed by him, was missing from the hotel of his

father and it came to his notice in January, 1998, and then he

Crl.A.No.1028/02 – 7 –

informed the bank for stop payment of the cheque leaves. Is there

any truth in that defence has to be examined with reference to

Ext.P10, the certified statement of accounts relating to his account

maintained in the bank. Ext.P10 would disclose that one among the

cheque, cheque No.05392 covered by his cheque book which was

stated to have been missing was transacted for a sum of Rs.250/- as

early as on 5.2.1996. So, one among the cheque leaves covered by

the book was transacted through his account is a material

circumstance discrediting the defence canvassed by him that the

cheque book containing all 10 cheque leaves kept in blank form and

none signed by him was missing. That also indicates that he could not

have issued a stop payment order to the bank for stoppage of all the

10 cheque leaves in the book, as contended by him when one of

them had already been transacted.

6. I do note that the falsity of the defence canvassed by the

accused by itself is not sufficient to improve the case of the

complainant. But, in examining the merits of the case advanced by

the complainant and in appreciating his sworn testimony before the

court which has withstood the cross examination of the accused, the

falsity of the defence set up by the accused definitely has to be taken

Crl.A.No.1028/02 – 8 –

into consideration in forming a conclusion whether the case of the

complainant deserve acceptance. It is too much to believe after

examining Ext.P7 agreement that it was fabricated by the accused to

sustain his case. Ext.P7 agreement shows that the stamp papers for

executing that agreement was purchased in the name of the accused

as early as on 21.8.1997. Specific mention of Ext.P1 cheque with the

number and sum is stated in Ext.P7 agreement which according to

the complainant was entered into on the sale transaction of his

vehicle, a challenger tracks jeep, bearing registration No.KL-12/2627

with the accused for a sum of Rs.3,10,000/-. On the date of the

transaction, the agreement would show a sum of Rs.60,000/- was

paid and the rest agreed to be paid on or before 8th January, 1998 for

which Ext.P1 cheque was executed by the accused and handed over

to the complainant. In this connection, it is to be noted Ext.P1 cheque

is dated 8.1.1998. Handing over of the registration certificate, sale

letter, insurance tax token etc. to the accused on the sale transaction

of the vehicle is also made mention of in Ext.P7 agreement. As rightly

contended by the learned counsel for the complainant, the common

prevailing practice in respect of sale transactions over vehicles is by

way of handing over the sale letter, registration certificate, insurance

Crl.A.No.1028/02 – 9 –

tax token etc. for which the vendor need not be the registered owner

shown in the registration certificate of the vehicle. Complainant was

not the registered owner of the vehicle as recorded in the registration

certificate of the vehicle is of no consequence because sale of motor

vehicles is often carried out on the basis of possessory title handing

over the connected documents. I find no reason whatsoever to

discard the evidentiary value of Ext.P7 agreement which has been

proved by the complainant, one of the parties involved in the

transaction covered by that agreement. He has not examined any

witness to prove the transaction and also the execution of the

agreement by the accused has no value especially where the accused

has not taken any step for forensic examination of the signatures

which are disputed contending that they were not subscribed by

him.`

7. The learned Magistrate has compared the signatures of the

drawer in Ext.P1 with the admitted signatures of the accused in some

documents, Ext.P5 acknowledgement card and Ext.D3 specimen

signature card of the accused produced by D.W.2, which was

maintained by the bank wherein the account relating to Ext.P1 was

operated. In the impugned judgment, reference is also made that

Crl.A.No.1028/02 – 10 –

comparison was made with another document exhibited as Ext.D5,

presumably it must be a mistake as Exts.D1 to D3 alone were

exhibited by the accused. Strangely enough, no comparison was

made by the learned Magistrate of the signature appearing in Ext.P1

with the signatures of the accused seen in Ext.P7 agreement.

Signature of the accused in Ext.P5 acknowledgement card and his

vakkalath for comparison with the signature in Ext.P1 by the learned

Magistrate to determine whether Ext.P1 had been signed by the

accused, no doubt, was a futile exercise. No relevance could have

been given to the signature of the accused in Ext.P5

acknowledgement card and vakkalath which have got only self

serving value and, further, those signatures were subscribed by the

accused after the dishonour of Ext.P1 cheque. Strangely enough, the

learned Magistrate has also taken the statement of P.W.1 in his

evidence that there is difference in the signature of Ext.P1 and P5

acknowledgement card of the accused as a circumstance justifying his

conclusion that the signature in Ext.P1 cheque differed from the

signatures of the accused in other documents. The accused who

disputed his signature in Ext.P1 has not taken any step to

substantiate his plea of not signing that instrument was lost sight of

Crl.A.No.1028/02 – 11 –

by the learned Magistrate when he proceeded to compare the

signature appearing in Ext.P1 with the signatures of the accused in

some documents of which other than Ext.D3 specimen card could

have been given any value for the purpose of comparison. I fail to

understand why the learned Magistrate has not verified the signature

in Ext.P1 with Ext.P7 agreement, the stamp papers which had been

purchased in the name of the accused nearly four months prior to the

presentation of Ext.P1 cheque before the bank. No burden was cast

upon the complainant to prove that the signature appearing in Ext.P1

was that of the accused as it was for the accused to establish his

defence that the instrument admittedly covered by the account

maintained by him was not signed by him. To sustain his case that

the instrument was forged and his signature was fraudulently

subscribed by someone else in Ext.P1 instrument as contended by the

accused, he should establish it by taking steps for sending the

document for forensic examination with such other documents

containing his signatures subscribed at an anterior point of time

earlier to Ext.P1. No such step was taken by the accused other than

causing the production of Ext.D3 specimen signature card relating to

his account which is hardly sufficient to show that Ext.P1 instrument

Crl.A.No.1028/02 – 12 –

was not signed by him. He has not even made any attempt to

substantiate his defence over the denial of his signature in Ext.P1

cheque. Opinion given by D.W.2, the Secretary of the Bank that the

signature in Ext.P1 differed from the signatures of the accused in

Ext.D3 specimen card, which, of course, the learned Magistrate has

not taken into account, is unworthy of any value.

8. The accused has examined a witness as D.W.1 and through

him got marked photo copy of the R.C.Book of the vehicle KL-

12/2627 covered by Ext.P7 agreement. The attempt of the accused,

it appears, was to show that at the time of Ext.P7 agreement one

K.A.Mohammed was the registered owner of the vehicle for which he

relied on the endorsement in the R.C.Book separately marked as

Ext.D2(a). Whatever be the attempt of the accused to show that the

complainant was not the registered owner and as such he was

incapable of effecting of a transfer of the vehicle and so much so,

authenticity of Ext.P7 should be doubted is shown to be bereft of any

value by the evidence of D.W.1. The witness asserted that he is the

owner in possession of the vehicle though ownership of the vehicle is

shown in the name of another person. He would also state that the

usual practice of sale transaction of the vehicle is done by handing

Crl.A.No.1028/02 – 13 –

over the agreement and a signed sale paper and not necessarily by

change of ownership in the registration certificate of the vehicle. The

witness would further state that the R.C. ownership is different from

ownership of the vehicle with possession. When the sale paper given

by the previous owner is duly filled up and presented

at the R.T.O.Office, necessary changes are made in the R.C.Book

regarding ownership, but, even before, on the basis of the sale

document and other documents regarding the possession of the

vehicle, ownership can be legally claimed over the vehicle. The

defence of the accused is seen shattered by the evidence of his own

witness D.W.1. Needless to point out that ownership recorded in

registration certificate is not the sole criteria for having ownership

over a vehicle which can be claimed on the basis of possession over

the vehicle with relevant documents. A close scrutiny of the

materials produced in the case would show that other than putting

forth some suggestive questions when the complainant was examined

as P.W.1 disputing the signature in Ext.P1 and also the sale

transaction over the vehicle and impeaching the validity of Ext.P7

agreement contending that it is a forged document, the accused has

not placed any material worthmentioning to discredit the evidence of

Crl.A.No.1028/02 – 14 –

the complainant. The evidence of his witnesses D.Ws.1 and 2, that of

the former is totally destructive of his defence and the latter, the

Secretary of the Bank, has innocuous value as his opinion regarding

the difference in the signature in Ext.P1 cheque with those in the

specimen card (Ext.D3) deserve to be noticed only for its rejection as

he has no expertise to express such opinion.

9. The complainant had stated during the enquiry under Section

200 Cr.P.C. on presentation of his complaint that Ext.P1 cheque had

been issued towards discharge of debt in a loan transaction which

was highlighted by the learned counsel for the accused to contend

that a contradictory version was presented by him at the time of trial,

in the given facts of the case and materials tendered, has no

significance. He was answering the questions put by the Magistrate

during the enquiry under Section 200 Cr.P.C. has to be taken note of

in appreciating the submissions made at that point of time with his

sworn testimony when examined before the court in the trial of the

case. Statement made by the complainant that Ext.P1 cheque was

issued in respect of discharge of a debt utmost has to be treated as a

mistake not affecting the merit of his case when he has produced

cogent and convincing evidence that the cheque was issued by the

Crl.A.No.1028/02 – 15 –

accused in discharge of a liability arising from a sale transaction of a

motor vehicle. Sworn testimony of the accused supported by the

materials produced, especially, Ext.P7 agreement deserved

acceptance in the proved facts and circumstances of the case. The

learned Magistrate went wrong in holding that the complainant has

not proved due execution of the cheque by the accused and that

conclusion formed on the basis of comparison of the signature in

Ext.P1 with Ext.P5 acknowledgement card and vakkalath and Ext.D3

specimen card of the accused and finding fault with the complainant

for not proving the sale transaction of the vehicle despite production

of Ext.P7 agreement is patently erroneous and unsustainable under

law and facts. I find, the complainant has established his case with

cogent and convincing legal evidence and the defence canvassed by

the accused disputing his signature in Ext.P1 cheque and also liability

under the sale transaction covered by Ext.P7 agreement in respect of

which Ext.P1 was issued, is totally false. So much so, in reversal of

the order of acquittal rendered in favour of the accused, he is found

guilty and convicted of the offence under Section 138 of the N.I.Act.

7. Having regard to the nature of the offence, falling under

Section 138 of the N.I.Act, I am of the view that incarceration of the

Crl.A.No.1028/02 – 16 –

accused in prison for a term is not called for to advance the ends of

justice. Accused is sentenced to undergo imprisonment till the rising

of the court, and to pay a sum of Rs.2,50,000/- as compensation

under Section 357(3) of the Cr.P.C. to the complainant within three

months from the date of this judgment. In default of payment of

compensation as directed, the accused shall undergo simple

imprisonment for four months. The accused shall appear and his

sureties shall produce him before the Judicial Magistrate of First

Class-I, S.Bathery on 15th September, 2009, and the learned

Magistrate shall execute the sentence as directed.

Appeal is allowed as above.

srd                          S.S. SATHEESACHANDRAN, JUDGE