High Court Kerala High Court

M.A.Francis vs Paily on 7 August, 2009

Kerala High Court
M.A.Francis vs Paily on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1487 of 2003()


1. M.A.FRANCIS, MANAGER, KAISONS RUBBER
                      ...  Petitioner

                        Vs



1. PAILY, THULAMATTATHIL, PROPRIETOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.S.K.AJAYAKUMAR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/08/2009

 O R D E R
                      M.N. KRISHNAN, J.
                       ---------------------------
                   CRL.A.NO.1487 OF 2003
                       ------------------------------
              Dated this the 7th day of August, 2009

                           JUDGMENT

This is an appeal preferred against the order of acquittal

passed by the J.F.C.M, Perumbavoor in C.C.No.1369/1998. It

was a prosecution under Section 138 of the N.I.Act which has

ended in acquittal. The complainant herein is the Manager of

Kyson Rubber Industries and he had filed a private complaint

for prosecuting the case under Section 138 of the N.I.Act. It is

his case that a cheque has been issued towards the discharge of

the liability which when presented for encashment returned

with the endorsement of insufficiency of funds.

2. The defence appears to be that there was some

transaction between the complainant and the accused and at

that point of time, a blank cheque was given as security

which had been misused by the complainant/Manager to file a

case of this nature. In the trial court, PWs 1 and 2 were

examined and Exts.P1 to P10(a) were marked.

3. The points that arise for determination in the appeal

are: (1) Whether the court below was right in acquitting the

2
CRL.A.NO.1487/03

accused (2) Whether there are sufficient materials to hold

the accused guilty under Section 138 of the N.I.Act and (3) In

case of guilt, what will be the proper sentence?

4. Heard the learned counsel for the appellant in detail

and perused the records. The learned counsel had attacked

the findings of the court below on the grounds that (1) in spite

of the best documents available, the court below had not

relied upon on them (2) that the complainant/Manger has

succeeded in proving that he is competent to represent the

firm and (3) that the transaction is not properly proved.

5. A perusal of the complaint would reveal that the

complainant has described himself as the Manager of Kyson

Rubber Industries . The very averment in the complaint would

show that the accused had purchased thread rubber from

Kyson Rubber Industries and towards the amount due for the

said purpose had issued the cheque. So, it is very clear on

reading the complainant that the complaint is filed by the

Manager of the firm. It is not filed in his individual capacity.

When it is so, the next point to be considered is whether he is

competent to represent the firm. The learned counsel had

3
CRL.A.NO.1487/03

produced Ext.P1 partnership deed. In Ext.P1 partnership deed,

clause 17 shows that it is the Managing Partner who is

entitled to represent the firm in litigations etc. Ext.P2 is the

power of attorney executed by both the partners of the firm in

favour of one Francis, who is the Manager, wherein it is

specifically stated that he is competent to represent the firm

in all the matters whether civil or criminal. The power of

attorney bears the date 30.4.1998 and there is some

suspicion about the correctness of the date . Ext.P7 is

another letter of authorization which again shows that the

said Francis is duly authorized to prosecute even this

proceeding. It is a letter dated 21.5.1998. It is the well

settled principle now that when an amount is due to a

company or a firm and suppose a cheque is issued in favour

of that company or firm, the complainant can certainly

prosecute the matter even if a person who supports that did

not have a proper power of attorney or authorisation.

6. In the decision reported in M/s. M.M.T.C Ltd.v. M/s.

Medchl Chemicals and Pharma (P) Ltd., (AIR 2002 SC

182) it has been held that “the only eligibility criterion

4
CRL.A.NO.1487/03

prescribed by Section 142 is that the complaint under Section

138 must be by the payee or the holder in due course of said

cheque. This criterion is satisfied as the complaint is in the

name and on behalf of the appellant company in that particular

case, the court further held that even prosecuting that

aspect the company can at any stage rectify that defect. At

a subsequent stage the company can send a person who is

competent to represent the company.

7. So far as this case is concerned, Exts.P2, P7 and the

evidence of PW2 convincingly establish that the Manager of

the firm was authorised to represent the firm in civil and

criminal matters and so even if there is any suspicion

regarding the power of attorney on initiation of the

proceedings, certainly it is cured by the subsequent documents

and therefore, on that ground, the court below should not

have rejected the complaint. This point found in favour of the

complainant.

8. Point No.2. This point deals with the facts. It is true

that in the complaint it is averred that an amount of

Rs.60,285/= is due for the purchase of rubber threads on

5
CRL.A.NO.1487/03

14.5.1998. The court below found that there is inconsistency

between this statement and the materials available and

therefore, non suited the complaint. The complainant has

produced Ext.P8. They are two invoices. The said invoice

would show that 702.5 kg at the rate of 45 amount to

Rs.36,355/= purchased on 30.4.1998 by the firm of the

accused and again on 7.5.1998 460.5 kg at the same rate

amount to Rs.23,830.50 was purchased. Total amount comes

to Rs.60,185. So Ext.P8 proves that the amount stated

above as outstanding is due on 14.5.1998 on which date the

cheque is said to be issued. The company has also produced

other accounts to prove the same. Over and above this, PWs

1 and 2 had been examined. PW1 has spoken about the

transaction and PW2 also has stated so. Just because there is

small inconsistency between the averment in the complaint and

the actual materials, one cannot jump to the conclusion that

there is no amount due at all from the accused to the

complainant firm. Men may lie but circumstances never will

lie. The documents available convincingly establish the

circumstances and the amount due.

6
CRL.A.NO.1487/03

9. Under such circumstances, it has to be stated that the

cheque has issued towards the discharge of the liability. From

other materials one can see that the other statutory

requirements also had been complied with i.e., notice being

sent in proper time etc and therefore, I find the accused

guilty under Section 138 of the N.I.Act reversing the finding

of acquittal passed by the learned Magistrate.

10. Now turning to the question of sentence. If the

accused wants to wipe of the liability, I do not want to send

him to the prison and therefore, I feel the sentence of

imprisonment till the rising of the court and a compensation

of Rs.61,185/= will be sufficient.

11. In the result, the criminal appeal is allowed and

disposed of as follows:

1. The order of acquittal is set aside.

2. The accused is found guilty under Section 138 of the

N.I.Act and is convicted there under and he is sentenced to

undergo imprisonment till the rising of the court and to pay a

compensation of Rs.60,185/= to the complainant and in

default to undergo S.I for a period of three months. The

7
CRL.A.NO.1487/03

accused shall appear before the court below on 27.10.2009

for receiving the sentence and making payment of the

compensation failing which, the trial court shall execute the

sentence.

M.N. KRISHNAN, JUDGE

cl