High Court Kerala High Court

G.Babu vs G.Krishnankutty on 7 December, 2006

Kerala High Court
G.Babu vs G.Krishnankutty on 7 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3425 of 2006()


1. G.BABU, AGRICULTURAL OFFICER,
                      ...  Petitioner

                        Vs



1. G.KRISHNANKUTTY, JAYA NIVAS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :SRI.C.C.ABRAHAM

The Hon'ble MR. Justice R.BASANT

 Dated :07/12/2006

 O R D E R
                                     R.BASANT, J

                                  ----------------------

                             Crl.M.C.No.3425 of 2006

                            ----------------------------------------

                 Dated this the  7th  day of December   2006




                                       O R D E R

The petitioner is the accused in a prosecution under Section

138 of the Negotiable Instruments Act. The trial is almost complete.

Defence witnesses have been examined. The petitioner/accused cited

DW4 as witness on his side. When he was examined DW4 was

confronted with a document. DW4 admitted his signature in the

document but did not admit the contents, which were typewritten. He

took the stand that he had affixed the signature in a blank paper.

Obviously taken aback, the accused could not effectively cross-

examine him at that point of time. Later, the accused filed a petition

to recall DW4. The purpose has been explained clearly. There is a

document written in the hand of DW4 which would disprove the

theory that he had affixed his signature in a blank paper, the contents

of which is, as per the explanation of DW4, allegedly typewritten later

by the accused. When that application was made, the learned

Magistrate rejected the same for a couple of reasons. Firstly, it was

stated that the document had not been produced earlier. It must have

been available in the custody of the accused. Why did he not

produced it earlier? Secondly, it was noted that the prayer was not

supported by an affidavit. Thirdly, it was noted that the document,

even if produced and proved, may not advance the case of the

accused.

Crl.M.C.No.3425/06 2

2. I shall carefully avoid any expression of opinion on merits

lest it should prejudice the interests of the parties. But the facts

reveal the helplessness of the accused. He did not anticipate his

witness to turn hostile. But his witness DW4 turned hostile. He was

taken aback. He did not, at that point of time, have the requisite

material in his possession to confront and contradict him. He has

later secured the documents. His prayer is for an opportunity to

further examine such witness.

3. The interests of justice which is the signature tune of

Section 311 Cr.P.C must certainly have persuaded the court below to

invoke such jurisdiction to enable the accused to further cross-

examine a witness like DW4 if the allegations are correct. In these

circumstances I am persuaded to agree that this Criminal

Miscellaneous Case deserves to be allowed subject to terms. The

inconvenience caused to the complainant can certainly be directed to

be compensated.

4. This Criminal Miscellaneous Case is in these

circumstances allowed subject to conditions. The petitioner shall

deposit an amount of Rs.250/- (Rupees two hundred and fifty only) as

cost payable to the complainant within a period of fifteen days from

this date. The learned Magistrate shall allow the petitioner to further

examine DW4 if he complies with the said condition.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.3425/06 3

Crl.M.C.No.3425/06 4

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006