High Court Kerala High Court

Johny vs Anilkumar on 12 July, 2007

Kerala High Court
Johny vs Anilkumar on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl L P No. 460 of 2007()


1. JOHNY, AGED 32, S/O. ESAKKEL,
                      ...  Petitioner

                        Vs



1. ANILKUMAR, AGED 31,
                       ...       Respondent

2. STATE OF KERALA REP. BY THE

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.G.SUDHEER KARAKKONAM

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :12/07/2007

 O R D E R
                           K. THANKAPPAN, J.
                     ------------------------------------------
                        CRL.L.P.NO.460 OF 2007
                     ------------------------------------------
                   Dated this the 12th day of July, 2007.

                                   O R D E R

This is an application for special leave to appeal against the

order passed in C.C.No.4/2005 on the file of the Judicial Magistrate

of First Class-IV, Neyyattinkara. As per the complaint filed before the

court, the 1st respondent/accused had borrowed an amount of

Rs.1,81,300/= from the petitioner and in discharge of the said

amount the 1st respondent had given Ext.P1 cheque for that amount.

When the cheque was presented for encashment, the same was

dishonoured on the ground of insufficiency of fund with the account of

the 1st respondent. Hence, the complaint has been filed before the

court.

2. To prove the case against the 1st respondent, the petitioner

himself was examined as PW1 and produced Exts.P1 to P6. Though

no evidence has been adduced on behalf of the 1st respondent, it was

suggested to the petitioner when he was cross examined that there

was no transaction as such revealed from the complaint. The trial

court after considering the evidence found that the petitioner was not

having any specific case or consistent case as he had stated in

CRL.L.P.No.460/2007 2

the evidence that the 1st respondent had borrowed an amount of

Rs.50,000/= only but he had a further case that the 1st respondent

had borrowed an amount of Rs.2,61,300/=. When the petitioner was

re-examined, he has further clarified that the amount borrowed by

the 1st respondent was Rs.1,81,300/=. On considering the entire

evidence, the trial court found that the petitioner miserably failed to

prove the true case before the court and he had no consistent case.

If so, it is the duty of the petitioner to prove that Ext.P1 is issued in

discharge of a legally enforcible debt. Even if the evidence of PW1 is

concerned and in the light of the writings in Ext.P1 cheque, it is to be

noted that the amount he had given to the 1st respondent is only

Rs.50,000/= and he had turned to this amount to Rs. 2,61,300/=

and further turned to Rs.1,81,300/=.

In the above circumstances, the trial court rightly found that

the petitioner failed to prove that the cheque in question was issued

in discharge of a legally enforcible debt. Accordingly, the judgment of

the trial court requires no interference by this Court. The application

for leave to appeal stands dismissed.

K. THANKAPPAN, JUDGE.

cl

CRL.L.P.No.460/2007 3