IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 226 of 2009()
1. LIZZY BABU, W/O.BABU, AGED 39 YEARS,
... Petitioner
Vs
1. ING VYSAYA BANK LTD,RETAIL BANKING DIVIS
... Respondent
2. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.S.RAJEEV
For Respondent :SRI.P.T.JOSE
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :03/06/2009
O R D E R
M.SASIDHARAN NAMBIAR, J.
==================
Crl.M.C. No. 226 of 2009-E
==================
Dated this the 3rd day of June, 2009.
O R D E R
Petitioner is the accused and 2nd respondent the
complainant in S.T.No.271/2008 pending before Judicial
First Class Magistrate Court-IV, Ernakulam. The
Magistrate took cognizance of the offence under Section
138 of Negotiable Instruments Act on Annexure 1
complaint. As per the allegation in the complaint, towards
repayment of the loan of Rs.7,50,000/- obtained, petitioner
issued cheque Nos.268817, 268818 and 268819 drawn on
ING Vysya Bank Ltd., Kottayam and when cheques were
presented they were dishonoured for want of sufficient
funds and inspite of notice the amount was not paid and
petitioner committed offence under Section 138 of the
Negotiable Instruments Act. This petition is filed under
Section 482 of Code of Criminal Procedure to quash
Annexure 1 complaint and the proceedings taken by the
Crl.M.C.No.226/2009-E
-2-
Magistrate contending that there is no allegation in the
complaint that the dishonoured cheques were issued in the
account maintained by the petitioner. It was contended
that those cheques were issued from the account
maintained by the husband of the petitioner as evidenced by
Annexure 2 statement of deposit of account and so no
offence under Section 138 is attracted.
2. Learned Counsel appearing for petitioner and
learned Counsel appearing for second respondent were
heard.
3. Learned Counsel appearing for second
respondent submitted that second respondent was partly
examined and it is posted for cross-examination and at this
stage petitioner is entitled to cross-examine the witness and
to establish that no offence is made out and the petition
under Section 482 of Code of Criminal Procedure is not
maintainable. Learned Counsel for the petitioner rightly
pointed out that an offence under Section 138 would lie only
Crl.M.C.No.226/2009-E
-3-
if the dishonoured cheques were issued in the account
maintained by the petitioner and if the complaint does not
disclose that the account is maintained by the petitioner
and if the materials establish that the account is not
maintained by the petitioner, no offence under Section 138
of Negotiable Instruments Act will lie and if so the
complaint can only be quashed.
4. To attract an offence under Section 138 of the
Negotiable Instruments Act it is mandatory that the cheque
should be issued by the accused in the account maintained
by him. Annexure 1 complaint though contain the averment
that petitioner issued the dishonoured cheques, does not
show that the account was maintained by the petitioner.
Annexure 2 statement of deposit of account establish that
Account No.507010062789 is the account maintained by
Babu P.Kuriakose and not his wife, the petitioner.
Annexure 4(a) to Annexure 4(c), certified copy of
dishonoured cheques, establish that all the cheques were
Crl.M.C.No.226/2009-E
-4-
issued from Account No.507010062789. Therefore
Annexure 4 copies of dishonoured cheques with Annexure 2
statement of deposit of account issued by the Bank establish
that the dishonoured cheques were issued in the account
maintained by Babu P.Kuriakose and not by the petitioner.
Therefore this is not only a case where the complaint does
not contain necessary pleadings that the dishonoured
cheques were issued in the account maintained by the
petitioner/accused, but materials establish that the cheques
were issued not from the account maintained by petitioner.
If that be so, an offence under Section 138 of Negotiable
Instruments Act is not attracted. The question whether any
other offence was committed or not is not to be decided in
this petition. Crl.M.C. is allowed. Annexure A1 complaint
and S.T.No.271/2008 taken cognizance on the complaint are
quashed.
M.SASIDHARAN NAMBIAR
JUDGE
dkr