High Court Kerala High Court

M/S.Sree Gokulam Chit & Finance … vs Gurudas on 18 January, 2011

Kerala High Court
M/S.Sree Gokulam Chit & Finance … vs Gurudas on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.L.P..No. 1199 of 2010()


1. M/S.SREE GOKULAM CHIT & FINANCE COMPANY
                      ...  Petitioner

                        Vs



1. GURUDAS, S/O.RAMANKUTTY,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.S.BABU

                For Respondent  :SRI.K.HARILAL

The Hon'ble MRS. Justice K.HEMA

 Dated :18/01/2011

 O R D E R
                             K.HEMA, J.
             -----------------------------------------------
          Criminal Leave Petition No.1199 of 2010
             -----------------------------------------------
                   Dated 18th January, 2011.

                              O R D E R

This petition is filed for special leave to appeal.

2. Petitioner filed a complaint before the Magistrate

Court, alleging offence under Section 138 of the Negotiable

Instruments Act against first respondent on the allegation that

accused issued a cheque for Rs.72,913/- in favour of

complainant company, for discharging the debt towards

complainant by way of payment towards chitty. The cheque, on

presentation was dishonoured for want of sufficient funds. A

notice was issued and though accused received the notice, he

failed to make payment and hence the complaint.

3. The complainant examined PW1 and marked

Exts.P1 to P8 on his side. On the defence side, Exts.D1 to D3

were marked. On an analysis of the evidence on record, trial

court found that complainant failed to prove execution of

cheque and hence, presumption under Section 139 of the

Negotiable Instruments Act cannot be drawn in favour of

complainant.

4. The trial court found that the entires in Ext.P1

Crl.L.P. No.1199/2010 2

instrument were not written with the pen used for affixing

signature. So, there is every reason to believe that Ext.P1

cheque is an instrument handed over to complainant in blank

form while receiving chitty amount. It is also found that there is

nothing before the court show that accused has any dues of the

chitty.

5. On the other hand, trial court held that Ext.D1

proves repayment of Rs.1,33,650/-. It is evident from Exts.D2

and D3 that even after issuance of cheque, accused repaid

some of the defaulted instalments. While PW1 was examined,

he was totally ignorant about the amount due from accused.

According to accused, even after repayment of the amount,

complainant company filled up the entries in the cheque, which

was handed over as a blank one, while receiving Rs.1,50,000/-

and filed a false calse against him without any basis.

6. PW1 stated in the box that accused received the

amount during the 6th instalment. Though he admitted that

complainant company received payment vouchers and signed

Crl.L.P. No.1199/2010 3

chitty agreement from accused, no evidence was produced.

Though the appellant’s counsel was heard, he could not

substantiate that the above findings are wrong. I am not

satisfied from the submissions made that the findings entered

into by the trial court are unsustainable. In the above

circumstances, I am not inclined to grant leave.

This petition is dismissed.

K.HEMA, JUDGE.

tgs