High Court Kerala High Court

K.V.Paul vs George @ Wilson on 16 October, 2008

Kerala High Court
K.V.Paul vs George @ Wilson on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 135 of 2001()



1. K.V.PAUL
                      ...  Petitioner

                        Vs

1. GEORGE @ WILSON
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.ALAN PAPALI

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/10/2008

 O R D E R
                        THOMAS P. JOSEPH, J.
                        ------------------------------
                        CRL. R.P.No. 135 of 2001
                        ------------------------------
                Dated this the 16th day of October, 2008

                                O R D E R

Heard both sides.

2. Revision petitioner is aggrieved by the order dated

25/10/2000 passed by learned Judicial First Class Magistrate,

Erattupetta under Section 245(1) of the Code of Criminal Procedure

(for short, ‘the Code’) discharging the first respondent of the charges

under Section 420 of the Penal code.

3. The case was instituted on a private compliant filed by the

revision petitioner. Learned counsel for revision petitioner submitted

that the order under challenge is illegal in that learned magistrate has

evaluated the evidence as if it is an ultimate disposal of the case.

According to the learned counsel, Section 245(1) of the code did not

warrant such an appreciation of the evidence since what the court

below ought to have looked into is only whether a case has been made

out against the first respondent which if unrebutted would warrant his

conviction. Counsel for the first respondent contented that no such case

CRL. R.P.No. 135 of 2001
2

is made out.

4. Case of revision petitioner is that the first respondent

borrowed Rs.1,40,000/- from him on 5/06/1995, first respondent issued

Exhibit P1, cheque dated 12/06/1995 promising that the cheque would

be honoured on presentation, he believed that word of the first

respondent and lent the money. Revision petitioner attempted to encash

the cheque on 12/06/95 but learned that there was no sufficient fund in

the account of the first respondent. He informed the first respondent

about that. First respondent promised the revision petitioner that he

will discharge the liability in 10 installments and gave a fresh cheque.

They entered into Exhibit P2, agreement to that effect on 12/06/1995.

But the first respondent did not comply with the agreement. Hence

revision petitioner was constrained to present the cheque dated

12/06/1995 for encashment. It was returned as payment was stopped by

the first respondent. Notice was issued to the first respondent on

11/08/1995 to which the first respondent sent Exhibit P8, reply.

Revision petitioner preferred complaint (C.C. No. 421 of 1995) in the

court below for offence punishable under under Section 138 of the

CRL. R.P.No. 135 of 2001
3

Negotiable Instruments Act and during the inquiry revision petitioner

learned that the first respondent had issued stop memo even as on

4/02/1995. He was advised to withdraw the complaint for the offence

under Section 138 of the Negotiable Instruments Act. Thereafter, he

field the present complaint alleging offence punishable under Section

420 of the Penal Code. The stand taken by first respondent in Exhibit

P8, reply dated 29/08/1995 is that the cheque leaf referred to in

Exhibit P5 notice dated 11/08/96 (i.e. Exhibit P1) was found missing

from his office on 2/02/1995 and the very next day itself, he informed

his bank about that and requested to stop payment. According to the

first respondent, revision petitioner stealthily got that cheque leaf.

5. In the court below revision petitioner gave evidence as

PW1 and examined two witness. PW2, manager of the drawee bank

stated that the cheque was dishonoured as payment was stopped. PW3

was examined to prove the alleged transaction.

6. Counsel for first respondent contends that even as per

allegation made by revision petitioner, only a post dated cheque was

issued and hence question of cheating did not arise.

CRL. R.P.No. 135 of 2001
4

7. It is seen from the order under challenge that in para 10,

learned magistrate observed that unless there is clear and convincing

evidence that first respondent had either dishonestly or fraudulently

induced revision petitioner on whom he played the deception, no

offence of cheating can come out from it. Learned magistrate also

observed that a dishonest intention cannot be inferred from the mere

fact of a subsequent breach of promise. It is further observed by the

learned magistrate that there is no clear and conclusive evidence of the

criminal intention of the first respondent at the time when the offence

is said to have been committed. Counsel for revision petitioner is

justified in his contention that learned magistrate has transgressed the

limits of section 245(1) of the Code, where learned magistrate is only

required to consider whether a case which if unrebutted would warrant

conviction has been made out. It is seen that learned magistrate has also

not taken into account Exhibit P8 where, the date of issue of stop

memo is given.

8. On going through the order under challenge, I am

persuaded to think that learned magistrate has not considered the matter

CRL. R.P.No. 135 of 2001
5

in the light of the requirement under Section 245(1) of the Code. The

order under challenge is therefore liable to be set aside.

Resultantly, this revision petition is allowed. The order under

challenge is set aside. The case is remitted to the court below for fresh

consideration of the matter in the light of the binding authorities as the

extent of materials required under Section 245(1) of the Code. Learned

magistrate shall consider the matter untrammeled by any observation

contained in this order and pass appropriate orders. Parties shall appear

in court below on 5/12/2008. Needless to say that court below to

expedite the disposal of the case.

THOMAS P. JOSEPH, JUDGE

scm