High Court Kerala High Court

Biju John vs Saro Industries on 9 December, 2010

Kerala High Court
Biju John vs Saro Industries on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.L.P..No. 1159 of 2010()


1. BIJU JOHN,
                      ...  Petitioner

                        Vs



1. SARO INDUSTRIES,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :09/12/2010

 O R D E R
                              K. HEMA, J
                          ----------------------
                    Crl.L.P.No. 1159 OF 2010
                    -----------------------------------
                Dated 9th day of December, 2010


                              O R D E R

Petition to grant leave to appeal.

2. Appellant filed a complaint against first respondent

alleging offence under section 138 of Negotiable Instruments Act

on the allegation that the accused owed Rs.2,00,000/- to the

complainant and when the amount was demanded, he issued a

cheque for the said amount, drawn on the account maintained in

his bank. The cheque, on presentation, bounced for want of

sufficient fund. A lawyer notice was issued demanding payment.

Notice was accepted but amount was not paid. Hence, a

complainant was filed.

3. Complainant examined himself as PW1 and marked

Ext.P1 to P6. The accused examined DW1 to DW3 and marked

Ext.D1 to D5 on his side. According to him a signed blank cheque

was misused by complaint. The cheque was issued to a person

called “Universal Appachan” and not to the complainant. Accused

took up a specific contention relating to a property transaction

Crl.L.P. No.1159/10 2

with another person and also marked documents to establish that

the cheque involved in this case is a blank one when he signed

the same.

4. The trial court considered various aspects in detail in the

judgment and found that the complainant could not identify the

accused while a photograph of him was shown to PW1 while he

was examined in court in the absence of accused. Accused was

exempted from appearance and learned defence counsel showed

a group photograph, from which complainant was asked to

identify the accused. But he could not be identified by PW1. The

trial court on analysis of of evidence adduced by accused and

considering the probability of the same found that case set up by

accused is probable and that the evidence adduced by

complainant was unacceptable. Various reasons are shown in

the order under challenge which are sound and proper. I do not

find any reason to interfere with the order.

5. Learned counsel for the appellant submitted that only for

the reason appellant could not identify the accused from the

photograph, evidence of PW1 may not be discarded and accused

ought not to have been acquitted. On going through the order

under challenge, I find that there are several reasons to persuade

Crl.L.P. No.1159/10 3

the trial court to come to a finding that complainant has not

proved the case. The failure to identify the accused is also taken

as a very strong reason. I do not find that this is a fit case to

grant leave. Hence I am not inclined to grant leave.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.