High Court Kerala High Court

Mr. J. Jose vs State Of Kerala on 13 January, 2010

Kerala High Court
Mr. J. Jose vs State Of Kerala on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2098 of 2006()


1. MR. J. JOSE, S/O. THANKAYYAN NADAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. O.G. HARIRAJ, T.C.31/995 (2),

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :SRI.R.T.PRADEEP

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :13/01/2010

 O R D E R
                   P.S.GOPINATHAN, J.

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

                  Crl.M.C.No.2098 of 2006.

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

           Dated this the 13th day of January, 2010.

                         O R D E R

The petitioner is the accused in ST.No.884/2005 on the

file of the Judicial Magistrate of the First Class-II,

Thiruvananthapuram. The second respondent herein filed a

complaint, copy of which is marked as Annexure-A, against

the petitioner alleging offence under Section 138 of the

Negotiable Instruments Act with a plea that in discharge of

an existing liability, the petitioner issued four cheques.

When presented, the cheques were returned with the

endorsement `payment stopped by the drawer’. Though a

lawyer notice demanding discharge of liability was caused

the liability was not cleared, but a reply was sent.

2. According to the petitioner, there is no liability

subsisting between the petitioner and the second

respondent and that the cheques in dispute were issued

Crl.M.C.No.2098 of 2006.

-: 2 :-

only to compromise certain cases pending between the

second respondent and the brother-in-law of the petitioner.

Annexure-C is the compromise. Annexure-D is the common

judgment in pursuance of Annexure-C. In acknowledgment

of the cheques, Annexure-B receipt was also issued.

According to the learned counsel, a reading of Annexure-B

would show that there was no outstanding liability and

hence no offence under Sec.138 of the Negotiable

Instruments Act is made out.

3. In contra, the learned counsel for the second

respondent would contend that there are sufficient

averments in the complaint regarding the existence of the

liability and that the second respondent is not admitting

Annexure-B receipt and that with the materials on record

there are sufficient averments to prosecute the petitioner

under Sec.138 of the Negotiable Instruments Act and that

the request to quash the proceedings in exercise of the

powers vested on this Court under Sec.482 of the Criminal

Crl.M.C.No.2098 of 2006.

-: 3 :-

Procedure Code is without any merit.

4. Having heard either side and perusing the

records, I find that in the complaint there is specific

averment that the cheques in dispute were issued in

discharge of an existing debt. Whether the cheques were

issued in discharge of a debt or not is a matter for evidence.

Whether Annexure-B receipt was executed or not is also a

matter of evidence. These matters cannot be decided in a

proceeding under Sec.482 of the Code of Criminal

Procedure. I find little material to quash Annexure-A

complaint. This Criminal Miscellaneous Case is devoid of

any merit. Accordingly it is dismissed without prejudice to

the right of the petitioner to defend the proceedings before

the trial court.

P.S.GOPINATHAN, JUDGE

KVS/-