IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2440 of 2007()
1. M.M.ANTONY,S/O. MARTIN,
... Petitioner
Vs
1. FAROOK.S/O. MOOSA, PROPRIETOR,
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.K.L.JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/07/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 2440 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 2007
O R D E R
The petitioner is the complainant in a prosecution under
Section 138 of the N.I. Act. The trial is in progress. The accused
appears to have taken up a stand that he has no dealings whatsoever
with the complainant. To disprove this, the complainant wanted a
copy of his bank account to be produced. That, according to him,
would show that there were earlier transactions between the accused
and the complainant. When the complainant was in the witness box
the complainant filed a petition. One would have expected the
complainant to apply to his bank to get the certified copy of his
account and get it duly certified under the Bankers Book Evidence
Act and then produce the same before the learned Magistrate. Instead
of doing that, the petitioner filed an application to direct the bank to
produce the certified copy of the ledger relating to his account. The
learned Magistrate surprisingly rejected the application holding that
the burden of proof under Section 139 of the N.I. Act is on the
accused and therefore the document is not relevant at that stage.
2. The learned counsel for the complainant submits that the
complainant does not want to leave anything to chance. He wants to
Crl.M.C.No. 2440 of 2007
2
prove that the defence set up by the accused is unacceptable. In these
circumstances it should not have been held that the document sought to be
produced is irrelevant. The petitioner may be given an opportunity to
summon the bank to produce the certified extract, it is submitted.
3. I do not agree that the reasons shown by the learned Magistrate
for rejection of the application are valid. It was for the petitioner to have
obtained a duly certified extract of his account from his bank under the
Bankers Book Evidence Act and produce the same. I am satisfied that the
learned Magistrate must now give the petitioner an opportunity to produce
such certified extract under the Bankers Book Evidence Act. The learned
Magistrate shall give the petitioner reasonable time to produce such
certificate to prove the same and thereafter only proceed to dispose of the
case. The petitioner must produce such document before the learned
Magistrate at the earliest – at any rate, within a period of 15 days from this
date.
4. This Crl.M.C. is accordingly dismissed with the above
observations.
Crl.M.C.No. 2440 of 2007
3
(R. BASANT)
tm Judge