High Court Kerala High Court

N.R.Venugopal vs M.K.Muraleedharan on 31 July, 2008

Kerala High Court
N.R.Venugopal vs M.K.Muraleedharan on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 157 of 2000()



1. N.R.VENUGOPAL
                      ...  Petitioner

                        Vs

1. M.K.MURALEEDHARAN
                       ...       Respondent

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :31/07/2008

 O R D E R
                              A.K.BASHEER, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Crl.A. No. 157 OF 2000
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 31st day of July 2008

                                  JUDGMENT

This appeal is at the instance of the complainant in a

prosecution under Section 138 of the Negotiable Instruments Act.

He impugns the order of acquittal passed by the trial court. The

learned Magistrate, while acquitting respondent No.1/accused, held

that the appellant had failed to prove that Ext.P1 cheque was issued

by the accused in discharge of a legally enforceable debt or liability.

2. The case of the complainant in brief was that the accused

had borrowed a sum of Rs.36,500/- from him on March 28, 1995,

promising to repay it very soon. But the accused repaid only

Rs.4,000/-in two instalments. When the complainant demanded for

payment of the balance sum, the accused refused to do so.

Therefore the complainant had lodged Ext.P7 complaint before the

Circle Inspector of Police, Kunnamkulam requesting for his

intervention and appropriate action in the matter. Ultimately, the

accused agreed to pay off the liability and issued Ext.P1 cheque

dated July 1, 1996 for Rs.32,000/-. But when the cheque was

presented for encashment, it was dishonoured due to insufficiency of

Crl.A : 157/2000
-:2:-

funds in the account of the accused. The liability was not discharged

by the accused in spite of issuance of statutory demand notice.

3. The complainant was examined in the case as PW1 and

Exts.P1 to P7 were marked on his side. There was no oral or

documentary on the side of the accused.

4. The defence set up by the accused, as discernible from the

cross examination of the complainant and answers given by him

when questioned under Section 313 of the Cr.P.C, appears to be a

total denial of any liability. Accused contended that Ext.P1 cheque

was obtained by the complainant by coercion and threat exerted by

the police.

5. The complainant himself admitted that he had sought

intervention of the police. Ext.P7 produced by the complainant was

the copy of the complaint preferred by him before the Circle Inspector

of police, Kunnamkulam. In cross examination, PW1 admitted

unambiguously that the Assistant Sub Inspector of Police had

mediated and it was as a result of such mediation that the accused

had agreed to pay Rs.32,000/-. But according to the complainant,

accused had handed over Ext.P1 cheque dated July 18, 1996 at his

Crl.A : 157/2000
-:3:-

office on July 1, 1996. No corroborative evidence was adduced by

the complainant in this regard. There was only the ipsi dixit of the

complainant on this aspect. PW1 had also admitted that he had not

obtained any receipt from the accused at the time when the money

was lent by him to the accused. According to the complainant he

was working in the office of a Tourist Bus Operator. His specific

case was that the accused was a stage carriage operator. He had

borrowed money from the complainant stating that he wanted to remit

the monthly instalment to the financier towards the loan availed of by

him for the bus. The complainant had further alleged that when he

asked for return of money from the accused, his response was that

he could recover it whichever way he wanted. The said response

clearly indicates that there was dispute with regard to the alleged

debt or liability. This was probabilised by the fact that the

complainant had approached the police for recovery of the alleged

debt. The police had admittedly intervened. Therefore the learned

Magistrate took the view that the case of the accused that Ext.P1

cheque was obtained from him by the police exerting pressure and

coercion was probable. Having carefully perused the deposition of

Crl.A : 157/2000
-:4:-

PW1 and Ext.P7 and other relevant materials in this regard, I do not

find any reason to take a different view, especially, since this is an

appeal against an order of acquittal. It is trite that interference with

an order of acquittal cannot be done as a matter of course, even if a

second view is possible. The Court must be circumspect in adopting

the other view, unless there are compelling circumstances and

clinging materials in support of the other possible alternate view.

6. There was yet another reason which persuaded the

Magistrate to acquit the accused. It was admitted by the complainant

himself that Ext.P1 cheque was issued in the name of Mr.Venu. The

complainant stated that he had corrected the name in the cheque as

`Venugopal’ as insisted by the bank officials, when it was presented

for encashment since the account was opened by the accused in the

name of Venugopal. The learned Magistrate relying on a decision of

their Lordship of Supreme Court in Anirudhan v. Thomco’s Bank

[AIR 1963 SC 746] held that the alteration, which was admittedly

made by a complainant being a unilateral act, it would not be binding

on the accused and therefore Section 87 of the Act would be

attracted.

Crl.A : 157/2000
-:5:-

7. It may be noticed that the case of the complainant was that

he had made the alteration as insisted by the bank officials without

the knowledge or consent of the accused. Therefore going by the

provisions contained in Section 87 of the Act, the instrument was

rendered void as against the accused, who was a party to the said

instrument. It is true that the complainant had contended that he had

approached the accused requesting him to correct his name in the

cheque, but since the accused did not concede to the request, he

had himself carried out the alteration. This explanation will not save

the complainant from the impact of the provisions contained in

Section 87 of the Act.

Having regard to the entire facts and circumstances, I am

satisfied that the view taken by the learned Magistrate was quite

reasonable and justifiable. Therefore the finding entered by the

learned Magistrate does not call for interference. The appeal

therefore fails. It is accordingly dismissed.

(A.K.BASHEER, JUDGE)
ttb

Crl.A : 157/2000
-:6:-