High Court Kerala High Court

P.A.Antony vs Joy Skhariah on 13 August, 2007

Kerala High Court
P.A.Antony vs Joy Skhariah on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 566 of 1998(M)



1. P.A.ANTONY
                      ...  Petitioner

                        Vs

1. JOY SKHARIAH
                       ...       Respondent

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :SRI.TOMY SEBASTIAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :13/08/2007

 O R D E R
                          K.R. UDAYABHANU, J.


                         CRL.A.NO. 566 OF 1998


                DATED THIS THE 13TH AUGUST  2007


                                 JUDGMENT

The appellant is the complainant who had initiated

proceedings under Section 138 of the Negotiable Instruments

Act which stands dismissed and the accused acquitted. The

prosecution case is that the accused borrowed a sum of

Rs.31,000/- and towards discharge of the same issued

impugned cheque dated 15-2-1995 which when presented got

dishonoured for want of funds in the account of the accused.

Lawyer notice sent was received but no reply was sent nor was

any amount paid.

2. The evidence adduced in the matter consisted of the

testimony of Pws.1 and 2 Exts.P1 to and Exts..P1 to P7. Defence

got examined DW.1 and Exts. D1 to D3 . It is the defence case

that he had borrowed only a sum of Rs.10,000/- but towards the

same he issued a blank cheque which has been converted into

Ext.P1 cheque. The accused has also produced Ext.D3 photocopy

of the cheque allegedly issued by the complainant dated 14-12-

1993 for a sum of Rs.10,000/-. According to the accused,

CRL.A.NO. 566/1998

-2-

Ext.P2 is the cheque book of which the first cheque is the

impugned cheque. According to him, he has remitted the above

amount borrowed at the rate of Rs.500/- per month upto

14.9.1994. The impugned cheque has been filled up by the

complainant as he did not oblige to his demand for an additional

amount of Rs.13,250/- towards interest. The trial court has noted

that Ext.D1 would reveal that the account itself was opened on

13-12-1993 as on the date of Ext.P3 cheque. I find that the

above observation is incorrect as Ext.D1 would not show that the

account was opened on 31-12-1993. Ext.D3 is dated 14-12-1993

and not dated 13-12-1993 as noted by the court below. Further

as pointed out by the counsel for the respondent/accused, Ext.P7

copy of the account extract of the accused would not show that

on the date of presentation of the cheque, there was no

sufficient funds in the account of the accused. Ext.P7 copy of the

extract of the account of the accused is only for the period upto

16-2-1994. In the circumstances, I find that the matter requires

CRL.A.NO. 566/1998

-3-

reconsideration. The decision of the court below is set aside. The

court below will decide the matter afresh after affording

opportunity to the parties to adduce further evidence if they so

desire. The case would stand posted before the court below on

17-9-2007.

K.R.UDAYABHANU, JUDGE

ks.

CRL.A.NO. 566/1998

-4-

K.R.UDAYABHANU, J

CRL.A.566 OF 1998

JUDGMENT

13-8-2007