High Court Karnataka High Court

B T Vijay vs Hima Bindu on 3 March, 2010

Karnataka High Court
B T Vijay vs Hima Bindu on 3 March, 2010
Author: Jawad Rahim
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dates this the 03"' Day of March 2010

BEFORE _  _ 
THE HON'BLE MRJUSTICE JAWAD     _
CRL.A.NO.400/2004 'O  I" I
BETWEEN:
SRI BT VIJAY, _

S/O BT THIMMARAYAP§'A',g
AGED ABOUT 74 YEARS,"~~, 
RESIDING AT ANAND APART.ME--NTS,
2A, SADASHIvAIIAGAR,.sI""' -  
RMV EXTN.,  - -
BANGALORE -- 560

Q_94*..-*  _ . 
I     "".v,AP.F?EL'LAi\ET
4.: ' [By Sri K.Ravi_S'Hvarjka'r,:Ac§v.

3351- Ashbk I€1a'I'ana'h.alii-- }7&SSOCiateS]

 SMI1§?€ISMA..0BI«!\2D11?".___ _ _
2W/'O 1.'/\TE.Es~A A=NIi;».KUMAR,

:58'; 1.5"' CROSS, 'I-§T"I.IAII\:,
AECS I.AvD=..rr',, " 

-- .. SANJ}"«YNAGAR,"-

 B.ANGALO.RE_-- 5-50 094

..RESPONDENT

I  I.   ._:[By Sri MIN.Nehru & Associates, Aéx/.]

CRL.A IS EILED UNDER SECTION 378(4) CR.P.C
. PRAEI,I§jG TO SET ASIDE THE ORDER DATED 29-01-2004
_  RASSED BY THE XVTH ADDITIONAL C.M.M., BANGALORE CITY
7.II'I\i":C.C.NO.32677/2002 AND CONSEQUENTLY CONVICT THE
ACCUSED FOR THE OFFENCE P/U/S 138 OF N.I.ACT.

THIS CRLA COMING ON FOR ADMISSION THIS DAY, THE

COURT DELIVERED THE FOLLOWING:

IE3"



2

JUDGMENT

This is the complainant’s appeal against the

judgment dated 29.1.2004 in C.C.No.32677/.,2d4QA2t’_.’or; the

file of the xv Addl. c.M.M., Bangalorggfatquiiicttilfigs

respondent of the charge for the;”oti’ence is

of the Negotiable Instruments Act”{fAo’r~’..shoi-tfthle’ N.I.f~\’c’ti)’.’*..g

2. The appeai filed -.oriw..V_%23.3.2__OO4’l,VV-,:it’:_i’s”-snot yet

admitted though the responVdent’gvis”d.uIy rleipresented.

eéra ad muivslsio n .

Appeal is admitted and by

consent it is’-taken up for final disposal.

“-S’;–i.ft1e’u-contextual facts are;

..__The«scomplainant initiated prosecution against the

.. respondent on the accusation that respondent had

«”‘~._VVi:)o-r”rowed from him a sum of Rs.1,00,000/- agreeing to

*:repay the same, but failed. On persistent demands she

made, issued cheque on 22.2.2002 for discharge of the

liability but the cheque on presentation to the Bank on

3

27.2.2002 was dishonoured. The statutory notice” issued

in this regard was not compiied necessitating act_ion:~.._g’s*-..

On presentation of the compiaint,__.–3V_:tHh’e”5.’E’ea’rh.ed,g

jurisdictionai Magistrate took cognizanc_e”‘for–:’_the’-offence”.

under Section 138 of the N.:;Actjfaha”rrssiuanfrnomacifthe

accused-respondent. Thesrespondient put*u’p§jt’h.et”defence”

of denial simpliciter p_necessiptat:i’ng =t_riai,..’dr-urivnnguvwhiciw, the
compiainant examinedhims_eif{_a:s piaced reiiance
on 10 documents aiso examined
herseif _’–:whVo.: The triai
” on record that the
comptiiainanitiiitéadtin ,u’r1eqvu_ivo’ca| terms admitted that there
was adrnoneyrViendir;i§:’:”—-.;iraV.nsaction between him and the

husb’an.d of thegrespondent and that amount was stiii due

.2 to; hi_mi_–_7~.Since the transaction of ioan between the

the husband of the respondent was

su’bsis~tin’g}; the learned 3udge disbeiieved that the

V ” compviainant wouid have again advanced Rs.1,00,000/– to

respondent who was oniy a housewife. The

“observation of the triai Judge to reach such a conclusion is

found at para–7 of the impugned judgment. The second

aspect noticed by the triai }udge was that the accused had

4

denied signature on the document and she had “alleged

that it was a forgery. The third aspect noticed bvy.V_th_4e’~~triai

Eudge was that the husband of the accuse§d..”d”Li–.fih{i

lifetime had obtained from he_rM.Mc_ertai_ri””‘b%an!<l*cheVques".

signed and such cheques must;'~:4ha§Ier.*been "gill/en::"by."*h.er

husband to the comp|ainant."'–._On theseafactlsftherrrl-earnedtL'

trial Judge concluded that |o_el:iVca:i__inference. be that
the complainant WOV{.£"l"(Zlv:"r1Ot"'. l'i§\/feat'.'aV§:'«ild.l1–CBd Rs.1,00,000/~
when there was repayment of
Rs.4,00,Q_Q0§;t§' Nurturing a doubt
the learned trial

' '
€.,V '–Sri.RVavi._ljV'._S'hanl<a*'r, learned counsel for the

appellant ta.kenA"me"'.through the evidence on record as

'a'iso' S'ri.M…N.Neh'r'u}'V|earned counsel for the respondent.

uwas_j..urged before me by the appellant's counsel

that ina~\.Ii_ejw'lof certain presumptioris available in favour of

the conipiainant against the accused incorporated under

'S,ec{ions 118 and 139 of the N.I.Act, the burden was on

it ___the accused to rebut the presumption. On the other

hand, the trial Court has in its wisdom declined to raise

5

presumption in favour of the complainant and has__in fact

shifted the burden of proof on the complainant. if

7. In negation to it, learned counsel Srit.Ne.hru’__”wo:ul.d

contend that existence of debt had to ‘theft

complainant with clinching evidencet1:”‘The«scornph:lainan’t_ha’d

failed to establish that thechequeinsépugneVd5Twga’sissued

respect of ‘existing liability’.”V””‘e»l§l_’ere possesseioin a cheque
by the complainantveVntvit~le himxto an order
against the accused.VH_’l’ -*i’t.Tw§avs’«’~~urged that the

circumstance ‘in;g.ti§9.ihic:h the”xaccuse–d=w.ais placed itself show

that :’s_he–_ participating in the business
nor was’wi_n*nee’d_ ainyérnoney as the husband was the

pe.i{sontr.dea|ingwivth all business transaction.
” 2,8; E<eeping"i'n"'mind what is urged, I have examined

facts and the analysis of the trial Judge to

re.cord,.acqfuitta|. The evidence on record as discussed

abo\ieiV__is not in dispute, the cheque impugned is under the

's.ig:nature of the accused. The trial Judge compared the

it ___signature on the cheque with the admitted signature of the

accused. On such comparison, it opined that the

7

to show that there was no existing debt or liabiiity as on
the date of presentation, there is no reason why the
presumption under Section 139 of N.I.Act shouid no’t»,have

been drawn. The trial Court instead of the

evidence in the Eight of this provision has. to

borrowed by the husband of res,pon:d,en;t”‘a,nd_,as it ‘

discharged by his disbeiéeved_evidéen_ce of theft co:rnp|a;in’ant:;n’

Since the trial Court has effect of
presumption under Act, the
right course wouid be to the trial
Court to of being heard
and Zfigthenixgiftfo*1-._,ip’as’S<ped_itious disposal is desirabie. Besides, it is

there is element of possibie settiement

b'e"tween"'the parties. For these two reasons, the

'rim,_pug"ned judgment is set aside and the matter is

C7-Jrfenaanded to the triaf Court for disposaf afresh according to

"flaw after giving an opportunity to both sides to argue the

matter afresh but on the evidence aiready on record,

8

preferably within the outer iimit of three months frpm the

date of receipt of records and copy of this order,

4

.-

1LDee

m_v*fl
,, ab. ..