IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2104 of 2008()
1. K.SOMANADHA PILLAI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. MATHAI THOMAS, JOSE BHAVAN,
For Petitioner :SRI.M.SHAHEED AHMAD
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/06/2008
O R D E R
V. RAMKUMAR , J.
==========================
Crl.R.P. No. 2104 of 2008
==========================
Dated this the 27th day of June, 2008.
ORDER
The petitioner, who is the accused in C.C. No. 606 of 2005
on the file of the Judicial First Class Magistrate -III (Forest
Offences), Punalur, which is a prosecution under Section 138 of
the Negotiable Instruments Act, 1881, involving a cheque for
Rs.1 lakh, challenges the order dated 18.03.2008 passed by the
Magistrate rejecting his application filed as Crl. M.P. No. 899 of
2008 requesting the forwarding of the cheque in question for
expert opinion.
2. The revision petitioner has admitted his signature in the
cheque in question. According to him, it was offered as security
to one Shibu Varghese and the complainant Mathai Thomas
somehow managed to get possession of the cheque from Shibu
Varghese. If the petitioner had given the cheque in question in
the form of a signed blank cheque as a security to Shibu
Varghese towards whom he admittedly owe liability, then the
natural presumption is that it was intended to be used as a
CRL.R.P. NO. 2104/2008 : 2:
negotiable instrument in the event of the petitioner committed
default in paying amounts due to Shibu Varghese. After receipt
of the statutory notice in this case from Mathai Thomas, the
petitioner does not appear to have taken any steps against Shibu
Varghese in the year 2005 itself for unauthorisedly parting with
his possession of the cheque. For resolving the dispute raised by
the petitioner, the other writings in the cheque in question
including the age of those writings need not be examined by
sending the cheque for expert opinion. The learned Magistrate
was right in rejecting the prayer of the petitioner. I am fortified
in this conclusion by the decision in Francis v. Pradeep (2004
(2) KLT 1080) and Baby Thomas v. T.T Paul and another
(2007(3) KHC 732).
This revision is accordingly dismissed.
Dated this the 27th day of June, 2008.
V. RAMKUMAR, JUDGE.
rv
CRL.R.P. NO. 2104/2008 : 3: