High Court Kerala High Court

M.Babu vs Surya Bindhu on 6 June, 2007

Kerala High Court
M.Babu vs Surya Bindhu on 6 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2065 of 2007()


1. M.BABU, S/O RAMAN, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. SURYA BINDHU, W/O HIROSHI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :06/06/2007

 O R D E R
                             K.R. UDAYABHANU, J

                 =================================

                        CRL. R.P. NO.  2065 OF 2007

                 =================================

                   Dated this the 6th  day of  June 2007


                                     O R D E R

The revision petitioner is the accused in S.T No. 204/2004 in the

file of Judicial First Class Magistrate-I, Sulthan Bathery with respect to

the offence under Section 138 of the Negotiable Instruments Act.

2. The prosecution case is that he had borrowed an amount of

Rs.50,000/- from her during the last week of June, 2003, agreeing to

repay the same within one month and issued the impugned cheque.

The same when presented got dishonoured. The lawyer notice

demanding payment is replied to raising false contentions. The cheque

was dishonoured for want of funds in the account. The evidence

adduced in the matter consisted of the testimony of PW1, Exts. P1 to

P5 and the defence examined DW1.

3. The contention of the revision petitioner is that the complainant

is a house wife and there is no possibility of her lending money to a

stranger whom she has described as a friend of her brother. A

number of discrepancies are in the evidence of PW1 and the same

cannot be relied on to establish the execution of the cheque. The

evidence of DW1 is that he acted as an intermediary and that a sum of

CRL.R.P. NO. 2065/2007 : 2 :

Rs.35,000/- only was borrowed by the revision petitioner and that the

amount was taken from the brother of the complainant and that the

same was repaid. Just on the basis of the oral testimony of PW1 I

find that it cannot be held that the statutory presumptions have been

rebuted. Both the courts below have examined the evidence in detail.

The contention raised herein is that PW1 has testified mistakenly with

respect to the cheque belonging to a particular bank. The above

contention has not been raised before both the courts below. In the

circumstances, I find no reason to deviate from the findings of the

courts below. In the circumstances, the revision petition is dismissed

in limine.

All the same considering the plea of the counsel for the revision

petitioner, the revision petitioner is granted three months time from

today onwards to pay the amount of compensation. The revision

petitioner shall appear before Judicial First Class Magistrate-I, Sulthan

Bathery on 05.12.2007 to receive sentence.

K.R. UDAYABHANU, JUDGE.

rv

CRL.R.P. NO. 2065/2007 : 3 :