High Court Kerala High Court

P.P.Baby vs B.Sudhakara Menon on 14 September, 2007

Kerala High Court
P.P.Baby vs B.Sudhakara Menon on 14 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3339 of 2007()


1. P.P.BABY,PARANAL HOUSE,PERUMBALLI P.O,
                      ...  Petitioner

                        Vs



1. B.SUDHAKARA MENON,SOUPARNIKA,THURAVOOR
                       ...       Respondent

2. STATE OF KERALA REP.BY THE PUBLIC

                For Petitioner  :SRI.BIJI MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2007

 O R D E R
                          V. RAMKUMAR, J.

              ````````````````````````````````````````````````````
                    Crl. R.P. No. 3339 OF 2007
              ````````````````````````````````````````````````````
            Dated this the 14th day of September, 2007

                                O R D E R

Petitioner, who is the accused in C.C.No.338/07

before the JFCM-I, Cherthala for a prosecution under section

138 of the Negotiable Instruments Act, 1881, involving a

cheque for Rs.92,000/-, challenges the order dated 16.8.07

passed by the Magistrate in CMP No.3919/07 as per which

the complainant has been permitted to supply an omission

regarding the actual borrowal of the loan amount in the proof

affidavit which facts had been specifically pleaded in the

complaint filed by him.

2. The learned counsel for the revision petitioner

would assail the order submitting that the court below has

allowed the complainant to fill the lacuna in the evidence

adduced by the complainant and as a result of that serious

prejudice has been suffered by the accused.

3. I cannot agree with the above submission. If the

complaint also was deficient of an averment that the amount

Crl.R.P.No.3339/07
: 2 :

was borrowed by the accused, there would have been some

substance in the objection to the correction sought in the

proof affidavit. But there is no dispute that the complaint does

contain an averment to that effect. It was clearly an

inadvertent omission which was supplied by the above

correction petition. I see no ground to interfere with the order

of the Magistrate. It goes without saying that the petitioner, if

so advised, can have further cross examination of PW1

consequent to the correction allowed in the proof affidavit.

This revision is accordingly dismissed.

(V. RAMKUMAR, JUDGE)
aks