High Court Kerala High Court

M.Prabhakaran vs Mohandas on 27 March, 2009

Kerala High Court
M.Prabhakaran vs Mohandas on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 242 of 2002()


1. M.PRABHAKARAN, S/O. MEENAPPA MOOTHAN,
                      ...  Petitioner

                        Vs



1. MOHANDAS, S/O.NARAYANA PANICKER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :27/03/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
                CRL.A.NO.242 OF 2002 (A)
                -----------------------------------
         Dated this the 27th day of March, 2009

                      J U D G M E N T

Complainant is the appellant. The complaint filed by him

for prosecuting the respondents/accused for the offence

punishable under Section 138 of the Negotiable Instruments

Act, for short the ‘N.I.Act’, after trial, ended in a judgment of

acquittal in favour of the accused. Challenging the legality,

propriety and correctness of that acquittal, he has preferred

this appeal.

2. The case of the complainant is that, the accused had

borrowed a sum of Rs.50,000/- from him executing a

promissory note agreeing to repay the sum with interest at

18% per annum. Subsequently, when demand was made for

repayment, it is his case that Ext.P1 cheque was issued for a

sum of Rs.60,000/-, promising its encashment on presentation

in due course. The cheque presented was, however,

CRL.A.242/02 2

dishonoured due to insufficiency of funds in the account of the

accused. Statutory notice issued intimating dishonour of the

cheque and demanding the sum covered by the instrument

was responded with a reply notice raising untenable

contentions. The accused in the reply notice contended that

he was a subscriber to a chitti conducted by the complainant

and on prizing of chitti, the prize amount was given only after

collecting a blank signed cheque and also a blank signed

stamped paper as security for payment of future subscriptions

to the chitti. Though he had paid the future subscriptions and

the chitti had been terminated, the blank signed stamped

paper and also the blank cheque were not returned, and

misusing that cheque, it is his case, the complaint had been

filed on false allegations. In the light of the reply as above,

the complainant launched the prosecution against the accused

for the prosecution under Section 138 of the N.I.Act.

3. The accused, on appearance, pleaded not guilty.

Complainant examined himself as PW1 and got marked

Exts.P1 to P6. During the course of the cross examination of

CRL.A.242/02 3

the complainant as PW1, and also when questioned under

Section 313 of the Cr.P.C., reiterating his plea of innocence,

the accused pressed with the defence version already

canvassed in his reply notice. To substantiate his defence,

the accused examined one witness as DW1, who claimed to be

present when the blank signed stamped paper and also blank

cheque were obtained by the complainant from the accused.

The accused also produced a document to show the collection

of the blank signed stamped paper and blank cheque, and it

was exhibited as Ext.D1.

4. The learned Magistrate, after appreciating the

materials tendered in the case, came to the conclusion that

the defence canvassed by the accused is probable and the

complainant had not proved by cogent and convincing

evidence that Ext.P1 cheque had been issued towards

discharge of a debt or liability. In that view of the matter, the

accused was found not guilty and he was acquitted of the

offence imputed under Section 138 of the N.I.Act.

CRL.A.242/02 4

4. I heard the counsel of both sides. The learned

counsel for the complainant urged before me that the learned

Magistrate misappreciated the evidence and it had resulted in

forming wrong conclusion leading to miscarriage of justice.

The complainant had established by the materials produced

that Ext.D1 cheque was duly executed by the accused towards

discharge of a debt and it was supported by other exhibits

produced by the complainant in the case. The learned

Magistrate, according to the counsel for the complainant, gave

unmerited consideration to innocuous circumstances to hold

that the defence canvassed by the accused is probable. The

documents produced by the complainant to show that a blank

signed stamped paper and also a blank cheque exhibited as

Ext.D1 was found unreliable by the learned Magistrate. It was

also found that the evidence tendered through the witness

DW1, as to witnessing the transaction was also not credit

worthy. The accused also did not mount the box to swear in

support of his defence. Still the learned Magistrate, according

to the learned counsel, found fault with the complainant for

not proving the execution of Ext.P1 cheque and also the

CRL.A.242/02 5

transaction under which that cheque was issued to have a

successful prosecution of the accused for the offence indicated

against him. Acquittal of the accused is based on erroneous

reasonings, and as such, it is liable to be reversed, is the

submission of the learned counsel for the complainant. On the

other hand, the learned counsel for the accused submitted

that even the admitted case of the complainant as to collecting

a promissory note and retaining that negotiable instrument,

while prosecuting the accused for the offence under Section

138 of the N.I.Act, lend credence to the defence canvassed by

the accused that the cheque had been issued in blank form

with signature alone as a security. When due execution of

Ext.P1 cheque had not been established, it is submitted the

case set up against the accused was rightly found against by

the learned Magistrate, and at any rate in the proved facts and

circumstances of the case, no interference with the acquittal is

called for.

5. I have gone through the records of the case giving

consideration to the submissions made by the counsel of both

CRL.A.242/02 6

sides. It has to be noted that the definite case of the

complainant right from inception, even from his notice

intimating dishonour of the cheque is that he had advanced

Rs.50,000/- to the accused collecting a promissory note from

him and transaction, was agreed to be settled by repayment

with 18% interest per annum. Later, when demand was made

for repayment with the interest due, the accused issued a

cheque for Rs.60,000/- and that cheque, when presented, was

dishonoured, was his case. He had retained the promissory

note, while prosecuting the accused on dishonour of the

cheque, is taken serious exception by the learned Magistrate

as a circumstance which affects the merit of his complaint. I

do not find any merit in the reasoning so taken by the

Magistrate where the complainant was candid enough to

admit that the promissory note had been retained by him and

the cheque had been issued towards discharge of the sum

covered by the note. In evidence also he would state that he

had handed over the promissory note and also the cheque to

his counsel. At any rate, the accused has no case that any

proceedings was taken for realisation of the sum covered by

CRL.A.242/02 7

the promissory note separately. If at all the promissory note

was retained by the complainant, when the cheque was

handed over, the accused should have collected that

instrument. The facts and circumstances would indicate that

the promissory note was retained by the complainant perhaps,

to assure the honouring of Ext.P1 cheque handed over by the

accused. The interest agreed upon by the parties for

repayment of the sum covered by the promissory note was

18% per annum. If a calculation was made, with such an

interest, the sum would come to Rs.60,500/- on the date when

the cheque was handed over was another reason which

prompted the learned Magistrate to hold that the cheque

might have been handed over in blank form. The reasoning of

the Magistrate as indicated to say the list, deserves no merit

at all. It is the specific case of the complainant that when the

sum was demanded, the accused issued a cheque for

Rs.60,000/-. The sum stated in the cheque did not reflect the

interest due till that date, is not a ground to doubt the worth

of that instrument. Other than the two circumstances, as

referred to above, no other reason is stated by the learned

CRL.A.242/02 8

Magistrate to doubt the case set up by the complainant. Both

the reasonings, it has been found, is thoroughly unacceptable.

Now the question to be considered is whether in view of the

defence set up by the accused that the cheque had been

issued in blank form with signature alone, the complainant is

bound to prove the transaction and also that the instrument

had been handed over duly executed with all the entries filled

up. Merely by setting up a defence that the cheque was

issued in blank form with signature alone, without anything

more, no burden is cast upon the complainant to show that

the instrument had been duly executed. If that be so, the

presumption covered by Section 118 and also Section 139 of

the N.I.Act would be rendered meaningless. If only the

circumstances disclosed and materials produced indicate that

the defence pleaded that the cheque had been issued in blank

form with signature is probable, then alone the presumption

under Section 139 can be considered as rebutted demanding

proof from the complainant that the instrument had been

issued towards discharge of a debt or liability. Even the

Magistrate has found that whatever materials tendered by the

CRL.A.242/02 9

accused to prove his defence, by examining DW1 and

exhibiting D1, is of no avail and has no merit in advancing his

defence. The evidence of the witness, DW1 was found totally

unreliable. A carbon copy was exhibited as Ext.D1 to show

that the complainant had acknowledged the receipt of a blank

signed stamped paper and also a blank cheque. The learned

Magistrate examining that document found that it is of no

value, and further observed that prude man could be expected

to execute such a document for collecting a blank signed

cheque as security. After finding that the defence canvassed

by the accused is not substantiated by any material, the case

of the complainant was thrown out holding that the defence of

the accused is probable. Not only in the materials produced

by the accused there is nothing to show that his defence is

probable, but, on the contrary, by his own evidence, it has

been proved that his defence is unworthy of any value.

Merely because, the complainant had retained the promissory

note, which he was fair enough to concede right from the

inception, even before launching the prosecution against the

accused, his case cannot be doubted. Sworn testimony of the

CRL.A.242/02 10

complainant, PW1, would convincingly show that Ext.P1

cheque had been issued by the accused towards discharge of a

debt which he had with the complainant. It has also been

established that the cheque was dishonoured due to

insufficiency of funds in the account of the accused, and

despite a notice of dishonour, the sum under the instrument

was not discharged. In the proved facts of the case, in

reversal of the judgment passed in favour of the accused, I

find the accused guilty of the offence under Section 138 of the

N.I.Act and convict him thereunder.

6. Now on the question of sentence, I find that

incarceration of the accused for a term is not called for in the

proved facts and circumstances of the case. The accused is

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

compensation of Rs.55,000/- to the complainant under Section

357 (3) of the Cr.P.C. within two months. If compensation is

not paid within the time fixed, the accused shall undergo

simple imprisonment for a period of three months. The

accused shall appear and his sureties to produce him on

CRL.A.242/02 11

1st July, 2009, before the Judicial First Class Magistrate,

Palakkad, and the learned Magistrate shall execute the

sentence as directed.

Appeal is allowed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.A.NO.242 OF 2002 (A)

———————————————————

J U D G M E N T

———————————————————

27th March, 2009