High Court Kerala High Court

Biju vs The State Of Kerala on 9 June, 2009

Kerala High Court
Biju vs The State Of Kerala on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1298 of 2003()


1. BIJU S/O. CHACKO, RESIDING AT
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. P.SHAMEER, RESIDING AT PALIYAYILL HOUSE

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :09/06/2009

 O R D E R
                            M.N.KRISHNAN, J.
                           ---------------------------
                         CRL.A.No.1298 OF 2003
                            --------------------------
                    Dated this the 9th day of June, 2009

                             J U D G M E N T

~~~~~~~~~~~

This is an appeal preferred against the order of acquittal in

S.T.No.590/2000 on the file of the Judicial First Class Magistrate’s Court,

Ottapalam. It is the case of the complainant that the accused had

borrowed a sum of Rs.80,000/- from him and towards the discharge of the

liability, he had issued a cheque to the Federal Bank, which when

presented for encashment returned with the endorsement `insufficiency of

funds’. A lawyer notice was issued for which no reply was sent and

thereafter the prosecution has been launched u/s.138 of the Negotiable

Instruments Act. The case of the accused appears to be that he has no

acquaintance with the complainant at all and he had given a blank cheque

to one Saidalavi which could have been used for the purpose of initiating

this action. The Trial Court at the request of the learned counsel for the

accused just before the cross examination of the complainant, wanted the

complainant to identify the accused among 15 persons who were allowed

to stand on the back of the Court hall. Strangely, the complainant said

that the accused was not among them. Thereafter, the accused was

CRL.A.No.1298 OF 2003
2

asked to enter the `accused dock’ and the complainant stated

that he does not know him and that he has no transaction with

that person. In the chief examination, the second answer is that

the accused is a friend of him. When confronted with such a

difficult situation, it is attempted to be explained by saying that

the accused was not seen by the complainant for the last 3

years and that he had gone fat. One might grow fat, but the

complainant can not afford to be so flat in failing to understand a

friend of him to whom he is alleged to have advanced a loan of

Rs.80,000/-. To crown all these things I may also refer to the

age shown in the complaint. Initially, it was endorsed that the

complainant does not know the age of the accused. Most

probably, somebody felt about the inaccuracy of the same and

therefore it was corrected and the age was shown as 40 years.

In fact, the accused was hardly aged 22 years at the time of the

alleged advancing of the amount. So, the contention of the

accused that he has no acquaintance with the complainant and

he had not issued any cheque to the complainant is proved in

CRL.A.No.1298 OF 2003
3

abundance by the conduct of PW1 himself. In law, execution of

the cheque has to be proved and if it is proved, then the only

question of presumption will arise. It is also settled principle of

law that the mere admission of a signature in a document does

not amount to admission of the execution of the document. In

the back drop of the materials available, that the complainant

even does not know the accused, I do not feel it necessary to

look into any other document. The case of the complainant has

to be totally disbelieved. This is what has been precisely done

by the learned Magistrate and I do not find any ground to

interfere with the said decision and therefore this criminal appeal

lacks merits and it is dismissed.

M.N.KRISHNAN, JUDGE
an.