High Court Kerala High Court

Chellan Puthiyapurayil Moideen vs State Of Kerala Rep.By Public … on 17 October, 2008

Kerala High Court
Chellan Puthiyapurayil Moideen vs State Of Kerala Rep.By Public … on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3466 of 2008()


1. CHELLAN PUTHIYAPURAYIL MOIDEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

2. THEKKE THAIVALAPPIL ABDUL SALAM HAJI,

                For Petitioner  :SMT.K.K.CHANDRALEKHA

                For Respondent  :SRI.P.U.SHAILAJAN

The Hon'ble MR. Justice R.BASANT

 Dated :17/10/2008

 O R D E R
                           R. BASANT, J.
        -----------------------------------------------------------
         Crl.M.C. Nos.3466, 3645 & 3655 of 2008
        -----------------------------------------------------------
         Dated this the 17th day of October, 2008

                                ORDER

The common petitioner in these three Crl.M.Cs. faces

indictment in a prosecution under Sec.138 of the Negotiable

Instruments Act by the respondent/complainant. The cheque

in question is one for an amount of Rs.2.58 lakhs. Signature in

the cheque is admitted. While the complainant contends that

the cheque was issued for the due discharge of a legally

enforcible debt/liability, the accused contends that the cheque

was not issued for the due discharge of legally enforcible

debt/liability; but was obtained under duress and coercion from

the accused when the complainant filed a complaint and the

parties were called before the Deputy Superintendent of

Police. It is the case of the accused that the original of Ext.D2

– agreement, was also executed in the presence of the Deputy

Crl.M.C. Nos.3466, 3645 & 3655 of 2008
-: 2 :-

Superintendent of Police under duress.

2. Trial is almost complete. The matter has reached the

stage of defence evidence. Defence witnesses have also been

examined.

3. At that stage, the accused filed three applications under

Sec.311 Cr.P.C. The first was to recall the complainant/P.W.1 to

enable the accused to further cross-examine with the help of the

two documents (Exts.D3 and D4) which were not available when

the complainant was earlier cross-examined. The second

petition is to direct the complainant to produce the pass books

relating to the account which it is alleged that the complainant is

maintaining with a particular bank. Exts.D3 and D4 relate to

the same account. The prayer is that the complainant may be

directed to produce those pass books. The complainant, when

he was examined as P.W.1, had denied that those accounts are

maintained by him or that he had issued any cheque to the

accused or to the vendor of the accused in such accounts.

4. The third petition was to forward Ext.D2 agreement to

the expert to facilitate securing of an opinion on the question

Crl.M.C. Nos.3466, 3645 & 3655 of 2008
-: 3 :-

whether the signature appearing in Ext.D2 is that of the

complainant. Ext.D2, as stated earlier, is an agreement which

was allegedly executed between the accused and the

complainant in the presence of the police official. The

complainant now asserts that he had not entered into any such

agreement. The accused submits that his signature was

forcibly obtained in Ext.D2. The original of Ext.D2 is not

available before court. The prayer is to send Ext.D2 to the

expert for comparison of the signature.

5. The learned Magistrate by the impugned order

dismissed all the three applications holding that the powers

under Sec.311 Cr.P.C. do not deserve to be invoked.

6. I have considered the arguments of both counsel.

Having considered all the relevant circumstances, I am satisfied

that the first petition to recall P.W.1 deserves to be allowed in

the interests of justice. The complainant is available in India.

He is appearing before court on all dates of posting, it is

submitted. Directing the complainant to take the witnesses

stand to enable his further cross-examination by the accused is

Crl.M.C. Nos.3466, 3645 & 3655 of 2008
-: 4 :-

not going to cause any hardship, inconvenience and loss to the

complainant; whereas the accused had not so far got an effective

opportunity to cross-examine the complainant with the help of

Exts.D3 and D4 documents which he has procured subsequent to

the initial cross-examination of the complainant. In these

circumstances of this case, I am satisfied that the said prayer

deserves to be allowed.

7. The rejection of the prayer in the second petition to

direct the complainant to produce the pass books does appear to

me to be fair and just. At any rate, I am not persuaded to agree

that the powers under Sec.482 Cr.P.C. deserves to be invoked to

interfere with that order. The complainant has already stated

that he does not have such an account and he has not issued any

cheque on such account. The accused will now get an effective

opportunity to cross-examine the complainant with the help of

Exts.D3 and D4 on the basis of my finding earlier. In these

circumstances, I am satisfied that the rejection of the prayer to

direct the complainant to produce the pass books does not

warrant interference.

Crl.M.C. Nos.3466, 3645 & 3655 of 2008
-: 5 :-

8. Regarding the third petition to send Ext.D2 to the expert

for comparison, I am satisfied that the rejection of the said

prayer also does not warrant interference invoking the

extraordinary inherent jurisdiction. The complainant has

already asserted that he has not signed the original of Ext.D2.

The accused, though he asserts, that he had subscribed his

signature in Ext.D2 does not want to stand by Ext.D2. He also

disputes the same. The original of Ext.D2 is also not available.

It may not be impossible for an expert to hazard an opinion by

looking into the photocopy of the disputed document also. But I

am satisfied, in the facts and circumstances of this case, that the

rejection of the prayer to send Ext.D2 to the expert does not, at

any rate, warrant interference by invoking the jurisdiction

under Sec.482 Cr.P.C.

9. In the result:

(a) Crl.M.C.Nos. 3645 & 3655/08 are dismissed.

(b) Crl.M.C.No.3466/08 is allowed.

(c) The learned Magistrate shall ensure that the accused is

granted an opportunity to further cross-examine the

Crl.M.C. Nos.3466, 3645 & 3655 of 2008
-: 6 :-

complainant/P.W.1 with the help of Exts.D3 and D4.

10. Crl.M.C.No.3466/08 is allowed to the above extent.

11. The complainant shall appear before the learned

Magistrate on the next date of posting and get ready to face

cross-examination. The petitioner/accused shall also get ready

for cross-examination of the complainant on the next date of

posting. Every effort shall be made by the learned Magistrate

now to expeditiously dispose of the prosecution under Sec.138 of

the N.I. Act which, it is seen, is pending from 2005.

12. Hand over a copy of this order to the learned counsel

for the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.M.C. Nos.3466, 3645 & 3655 of 2008
-: 7 :-