High Court Kerala High Court

K.C.Sudheendran vs Gopakumar on 19 January, 2011

Kerala High Court
K.C.Sudheendran vs Gopakumar on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 18 of 2011()


1. K.C.SUDHEENDRAN, SUB ENGINEER,
                      ...  Petitioner

                        Vs



1. GOPAKUMAR, S/O.GOPI,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/01/2011

 O R D E R
                    THOMAS P.JOSEPH, J
                     * * * * * * * * * * * * *
                        Crl.M.C.No.18 of 2011
                    ----------------------------------------
             Dated this the 19th day of January 2011

                               O R D E R

Petitioner is accused in C.C.No.821/2007 of the J.F.M.C,

Ambalappuzha facing trial for offence under Section 138 of the

Negotiable Instruments Act (for short “the Act”). According to

the 1st respondent, petitioner owed Rs.1,50,000/- to him and for

discharge of that liability, issued Ext.P1 cheque, which was

dishonoured for insufficiency of funds.

2. Petitioner denied the allegation and claimed that he

had given the cheque as a security to the SNDP branch,

Neerkunnam when he availed a loan from that institution. That

cheque was misused by the office bearers of the SNDP branch.

3. When the 1st respondent was examined as PW1, he

was cross-examined with respect to the signature and hand

writing in Ext.P1. In cross-examination he stated that petitioner

signed the cheque and gave it to him. Later, he stated that

petitioner wrote the cheque. Thereon, petitioner filed

C.M.P.No.4983/2010 to send the cheque to the expert for

opinion. That application was dismissed by the learned

Crl.M.C.No. 18 of 2011 2

Magistrate vide order dated 08/02/2010 which is challenged in

this proceedings. The learned counsel, placing reliance on the

decision in Nagappa v. Muralidhar [2008(3) KLT 158 (SC)]

and in particular paragraphs 7 and 8 contends that valuable

right of petitioner to defend the case has been denied by the

learned Magistrate vide the impugned order.

4. I have been taken through the deposition of the 1st

respondent as PW1. Learned Magistrate observed in the

impugned order that a reading of the deposition would show that

what 1st respondent stated in cross-examination is that petitioner

signed the cheque in his presence. Learned counsel would, of

course, contend that a reading of deposition of 1st respondent

would show that according to him the cheque was written and

signed by petitioner in his presence. But, on going through the

deposition, I do not find any such positive statement by the 1st

respondent that petitioner wrote the cheque in his presence. It

is in that view that learned Magistrate has disallowed prayer to

send the cheque for examination.

5. True, in the decision cited, the Supreme Court stated

that there must be a fair trial and that the right of the accused

Crl.M.C.No. 18 of 2011 3

for that cannot be denied. But any decision has to be understood

on the facts and circumstances of the case. This Court in Baby

Thomas v. Paul [2007(4) KLT 738] has held that any and

every request to send the cheque to the expert is not required to

be entertained. Having regard to the circumstances, I find no

reason to interfere with the impugned order at this stage. But, I

make it clear that this order will not prevent petitioner from

raising the question in an appeal that may be preferred against

judgment of learned Magistrate.

6. With the above observation, this petition is closed.





                                  (THOMAS P.JOSEPH, JUDGE)


jsr

              // True Copy//    PA to Judge

Crl.M.C.No. 18 of 2011    4

Crl.M.C.No. 18 of 2011    5




                               THOMAS.P.JOSEPH,J.




                                Crl.M.C.No. of 200




                                         ORDER




                                      19/01/2011