High Court Kerala High Court

E.J.George vs Dr.Rajan Jacob on 12 December, 2008

Kerala High Court
E.J.George vs Dr.Rajan Jacob on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1690 of 2004()


1. E.J.GEORGE, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. DR.RAJAN JACOB, S/O.JACOB,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :SRI.M.NARENDRA KUMAR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :12/12/2008

 O R D E R
                      V.K.MOHANAN, J.
           ---------------------------------------------
                 Crl.A.No. 1690 of 2004
           ---------------------------------------------
        Dated this the 12th day of December, 2008

                       J U D G M E N T

This appeal is filed at the instance of a

complainant in a prosecution for the offence under Section

138 of the Negotiable Instruments Act (for short ‘the

N.I.Act’). As per the impugned judgment, the trial court

acquitted the accused under Section 255(1) of the Code of

Criminal Procedure and hence, this appeal.

2. The case of the complainant is that the

accused borrowed an amount of Rs.2,00,000/- on

13.1.2003 from the complainant and towards the

discharge of the said liability, on the same day of

borrowal itself, a postdated cheque, bearing date as

20.1.2003 for the aforesaid amount, was given. It is the

further case of the complainant that when the said cheque

was presented for encashment, the same was dishonoured

for the reason “Payment stopped by the drawer” and

hence, according to the complainant, a lawyer notice i.e.,

Ext.P4 dated 31.1.2003 was issued to the accused

intimating him regarding the dishonour of cheque and

demanding to pay the amount covered by the cheque.

Crl.A. NO.1690 of 2004

:-2-:

The said notice was received by the accused on 1.2.2003.

The accused issued Ext.D1 reply to the above notice, denying

the execution, issuance of cheque and also the transaction.

As the amount was not paid, the complainant approached the

court below by filing a complaint under Section 138 of the

N.I.Act. When the accused appeared, the particulars of the

allegations contained in the complaint were read over and

explained to him to which he pleaded not guilty which

resulted in further trial during which PWs.1 and 2 were

examined and EXts.P1 to P7 were marked from the side of the

complainant. When the incriminating circumstances,

emerged during the evidence of the complainant, were put to

the accused, he denied the same. It is the further case of the

accused that the cheque in question viz., Ext.P1 was not

executed and issued in favour of the complainant as claimed

by him, but on the other hand, the same was entrusted with

one P.E.Joseph from whom the accused availed of loan and

the said cheque was given as a security. It is also the case of

the accused that the said cheque was stolen by DW1 who is

the son of said P.E.Joseph and entrusted the same with

PW1/the complainant based upon which the present case is

Crl.A. NO.1690 of 2004

:-3-:

foisted against the accused. On the basis of the pleadings,

rival contentions and materials on record, the court below

considered three issues for its determination and finally found

that Ext.P1 cheque was not issued by the accused to PW1/the

complainant for discharging his liability as alleged and

accordingly, found that the accused is guilty under Section

138 of the N.I.Act. Consequently, the accused is acquitted. It

is the above finding and order of acquittal challenged in this

appeal.

3. I have heard learned counsel for the appellant as

well as the contesting respondents.

4. Learned counsel Mr.T.V.George appearing for the

appellant vehemently argued that the complainant has

established his case by adducing sufficient and cogent

evidence regarding the transaction, execution and issuance of

cheque. Therefore, according to the learned counsel, the

statutory presumption under Section 139 of the N.I.Act is

available in favour of the complainant and the accused has

miserably failed to rebut the presumption. Thus, according to

the learned counsel, the order of acquittal passed by the

court below is liable to be set aside. Learned counsel pointed

Crl.A. NO.1690 of 2004

:-4-:

out that the defence has no consistent case and the falsity of

the defence case itself is sufficient to interfere with the order

of acquittal passed by the court below.

5. Per contra, the learned counsel appearing for the

first respondent/accused submits that except the interested

version of PW1/the complainant, there is no statutory and

acceptable evidence to attract the ingredients of Section 138

of the N.I.Act. The learned counsel pointed out that merely

on the basis of EXt.P1, it cannot be said that Section 138 of

the N.I.Act is attracted against the accused. It is the further

case of the counsel that even though the complainant has

miserably failed to establish a prima facie case, so as to avail

of the presumption under Section 139 of the N.I.Act, the

accused has succeeded in establishing a probable case and

thereby, rebutted the presumption which is otherwise

available under Section 139 of the N.I.Act. The learned

counsel pointed out that the defence case is not put up for

the first time, at the time of trial, but it can be traced back at

least from the date of Ext.P7, which is bearing date as

2.1.2003. Thus, the learned counsel submits that after having

satisfied with the probability of the defence case, the trial

Crl.A. NO.1690 of 2004

:-5-:

court came into a finding that the cheque in question was not

issued by the accused in favour of the complainant on the

basis of the alleged transaction and accordingly, the accused

was acquitted and by such acquittal, the innocence of the

accused is once again reinforced. Thus, it is submitted that

while exercising the appellate jurisdiction, such order of

acquittal may not be interfered with by this Court.

6. I have carefully considered the contentions of

both counsel and also perused the materials and evidence on

record.

7. The case of the complainant is purely based upon

Ext.P1 cheque. When PW1 was examined, he had stated that

on demand of the accused, a sum of Rs.2,00,000/- was given

as loan on 13.1.2003 and he had received Ext.P1 cheque

dated 20.1.2003. In his chief examination, he had stated that

because of his friendship with the accused, the said amount

was given. In cross examination, he had deposed that he is

an owner of an autorickshaw and occasionally, he used to

drive the auto. He had also stated that he is also having 50

cents of property. To a suggestive question that he had no

capacity to pay Rs.2,00,000/-, he answered that it was not

Crl.A. NO.1690 of 2004

:-6-:

correct. He said that near the house of the accused, he had

property during the year 1989. It was also stated that the

property was in the name of his wife. Though he had stated

that there was frequent transaction with the accused, no

details are given. In this juncture, it is relevant to note that

the accused, who himself was examined as DW4, had stated

that he is a Doctor by profession and he had Doctorate in

Medicine. He had also stated that he was not having any

prior acquaintance with the complainant and he is seeing the

complainant for the first time in the court. It is his case that

Ext.P1 cheque was entrusted with his friend one P.E.Joseph

Paradiyil. He had also stated that in Ext.P1, he had put his

signature only and he had preferred Ext.P7 wherein it is

stated that the cheque in question was lost while he was

travelling in a bus. According to him, the said P.E.Joseph told

him that the cheque was missed on 2.1.2003. According to

him, on the same day itself, he went to his bank and lodged

EXt.P7 stop memo. In the chief examination itself, DW4

stated that as told by the said P.E.Joseph, he went to the bank

for the purpose of issuing the stop memo. It was also his case

that the Secretary of the Bank advised him to give the stop

Crl.A. NO.1690 of 2004

:-7-:

memo by giving some reason. According to him, actually it

was not while travelling in the bus, the cheque was lost. It

was also his version that such an endorsement was made in

Ext.P7 so as to book the person who brings the cheque and to

entrust the said person with the Police. It is also his case that

he was not aware as to who had taken the cheque at the time

when he gave Ext.P7 memo. The accused had further stated

that on getting EXt.P4 notice from the complainant, he had

shown the same to the said P.E.Joseph and then, the said

Joseph stated that the cheque in question would have been

stolen by his son. The said fact has been, according to the

accused, put in black and white by the said Joseph in fifty

rupees stamp paper and the original of the same was

entrusted with the Advocate for filing a criminal case. He had

also stated that he had caused to send Ext.D1 notice to the

counsel for the complainant. He had also stated that he

preferred a petition before the Kuravilangad Police, but there

was no action. It is also his case that he had preferred a

private complaint before the Judicial First Class Magistrate

Court, Palai against the complainant in the present case and

against Mr.Saji Joseph, DW1 who is the son of the said Joseph.

Crl.A. NO.1690 of 2004

:-8-:

At the time of trial of the present case, that private complaint

was pending trial in the same court.

8. In this juncture, it is relevant to consider the

decision of the Apex Court reported in Krishna Janardhan

Bhat v. Dattatraya Hegde [2008(1) KLT 425(SC)]. In the

above case, the Hon’ble Apex Court has held that existence of

a legally recoverable debt is not a matter of presumption

under Section 139 of the N.I.Act and it does not raise a

presumption in regard to the existence of a debt also. From

the above, it is clear that even if the holder of cheque is able

to prove the execution and issuance of cheque, no

presumption can be drawn regarding the existence of debt.

In the present case, even going by the deposition of PW1, it

can be seen that a substantial huge amount was alleged to

have given as loan to the accused without any security and

there is no other evidence to prove such a transaction. The

evidences available on record, according to me, are not

sufficient to show that the complainant has that much

financial capacity to give such a huge amount as loan, that

too without any claim or provision for interest. There is also

dearth of evidence to show the relationship between the

Crl.A. NO.1690 of 2004

:-9-:

complainant and the accused to part with such substantial

huge amount without any security.

9. Still then, this Court in the decision reported in

Johnson Scaria v. State of Kerala [2006(4) KLT 290] has

held that admission of signature in a cheque goes a long way

to prove due execution and possession of the cheque by the

complainant similarly goes a long way to prove issue of the

cheque. The burden rests on the complainant to prove

execution and issue. But, under Section 114 of the Evidence

Act, appropriate inferences and presumptions can be drawn in

each case on the question of execution and issue of the

cheque depending on the evidence available and

explanations offered. In view of the above decisions, the

court has to draw presumption and inferences based upon the

materials on record and also on the basis of explanation

offered. In the present case, as observed by the trial court,

the evidence on the side of the complainant is not sufficient

to show the execution, the issuance of the cheque and also

the transaction. At the same time, the defence has a specific

case as to how Ext.P1 cheque reached in the hands of the

complainant. Such defence case is not for the first time taken

Crl.A. NO.1690 of 2004

:-10-:

at the time of trial. As pointed out earlier, it can be traced

from the date on which the accused issued Ext.P7 on the

basis of the information he got from Sri.P.E.Joseph regarding

the theft of Ext.P1 by his son. Of course, in Ext.P7, the reason

given is that the cheque in question was lost while travelling

in a bus. But, he had given a convincing explanation as to

why such a reason was stated in Ext.P7. When Ext.D1 reply

was sent to Ext.P4, the same defence was taken and he

denied the execution and issuance of cheque in favour of the

complainant. It is also borne out from records that even prior

to the present complaint, he had caused to issue Ext.D6

lawyer notice to DW1 and that DW1 denied the acceptance of

Ext.D6 notice and thereby, it is proved that DW1 had issued

Ext.D3 reply notice. Thereafter, the accused has also filed a

private complaint before the Judicial First Class Magistrate

Court, Palai, when the Police failed to take any action on his

complaint before them. Going by these materials and on

appreciation of the same, I am of the view that the defence

has made out a probable case.

10. The Honourable Apex Court in the decision

reported in Narayana Menon v. State of Kerala [2006(3)

Crl.A. NO.1690 of 2004

:-11-:

KLT 404(SC)] has held that applying the said definitions of

‘proved’ or ‘disproved’ to principle behind S.118(a) of the Act,

the court shall presume a negotiable instrument to be for

consideration unless and until after considering the matter

before it, it either believes that the consideration does not

exist or considers the non-existence of the consideration so

probable that a prudent man ought, under the circumstances

of the particular case, to act upon the supposition that the

consideration does not exist. For rebutting such presumption,

what needed is to raise a probable defence. Even for the said

purpose, the evidence adduced on behalf of the complainant

could be relied upon. The standard of proof evidently is pre-

ponderance of probabilities. Inference of pre-ponderance of

probabilities can be drawn not only from the materials on

records, but also by reference to the circumstances upon

which he relies. On application of the above dictum in the

present case, I am of the view that the defence succeeded in

establishing a probable case. Therefore, the trial court has

correctly found that the complainant has failed to establish

the execution and the transaction and according to the trial

court, the defence version is more probable. It was on such a

Crl.A. NO.1690 of 2004

:-12-:

conclusion, the trial court came into a conclusion that the

accused is not guilty of the charge levelled against him. In

the decision reported in Ghurey Lal v. State of U.P. [2008

(4) KLT SN 17 (C.No.17)(SC)], the Apex Court has elaborated

seven circumstances under which the appellate court can

interfere with an order of acquittal. In the said decision, the

Honourable Supreme Court has held that the appellate court

can interfere with the order of acquittal only when there are

very substantial and compelling reasons. I find no such

substantial and compelling reasons to interfere with the order

of acquittal passed by the trial court. Consequently, the

appeal fails.

In the result, there is no merit in the appeal and

the appeal is dismissed.

V.K.Mohanan,
Judge

MBS/

Crl.A. NO.1690 of 2004

:-13-:

V.K.MOHANAN, JJ.

——————————————–

Crl.A.NO. OF 200

——————————————–

J U D G M E N T

Crl.A. NO.1690 of 2004

:-14-:

DATED: -12-2008