IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 93 of 2006(T)
1. K.HARSHAKUMAR, S/O.KUMARAN,
... Petitioner
Vs
1. T.S.SAJITH, S/O.THANKAPPAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.T.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :11/07/2008
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.93 of 2006
----------------------------------------
Dated this the 11th day of July 2008
O R D E R
The petitioner is the accused in a prosecution under
Section 138 of the Negotiable Instruments Act. The signature in
the cheque does not appear to be disputed. It appears that there
was no reply to the notice of demand. In the course of the trial
various defences were taken up. There was a contention that
there was no consideration for the cheque. In the course of
cross-examination complainant was cross-examined and he
stated that the transaction will be reflected in his income tax
returns and he has no objection in producing the same.
Thereafter the accused filed a petition to call upon the
complainant to produce the income tax return (saral form) which
he had offered to produce in the course of cross-examination.
The learned Magistrate by the impugned order rejected the
same.
2. After discussions at the Bar, the learned counsel for
the respondent submits that the respondent/complainant has no
objection against producing the income tax return (saral form)
Crl.M.C.No.93/2006 2
submitted by him to the authorities which has been
acknowledged. That takes me to the end of the controversy. The
respondent shall produce the income tax return (saral form) for
the year 2003-2004 called for by the petitioner before the
learned Magistrate within a period of fifteen days from this date.
If the same is not produced the petitioner can request the
learned Magistrate to draw appropriate inference in accordance
with law.
3. This petition is accordingly allowed as indicated
above.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No.93/2006 3
Crl.M.C.No.93/2006 4
R.BASANT, J.
CRL.M.C.No. of 2008
ORDER
09/07/2008