High Court Kerala High Court

P.Radhakrishnan vs Anto Kunjappa on 21 January, 2011

Kerala High Court
P.Radhakrishnan vs Anto Kunjappa on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 28 of 2011()


1. P.RADHAKRISHNAN
                      ...  Petitioner

                        Vs



1. ANTO KUNJAPPA, S/O.KUNJAPPA
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.RAJESH CHAKYAT

The Hon'ble MRS. Justice K.HEMA

 Dated :21/01/2011

 O R D E R
                          K.HEMA, J.
        -----------------------------------------------
              Criminal Appeal No.28 of 2011
        -----------------------------------------------
                Dated 21st January, 2011.

                       J U D G M E N T

This appeal is filed against an order of acquittal.

2. The appellant is the complainant. He filed a

complaint before the Magistrate Court against first respondent,

alleging offence under Section 138 of the Negotiable

Instruments Act on the allegation that Rs.5,50,000/- was due

from first respondent to the complainant and towards

repayment of the said amount, he issued Ext.P1 cheque for the

said amount. The cheque, on presentation was dishonoured

and a lawyer notice was issued. The notice was accepted by

accused, but no reply was sent and no payment was made.

Hence, the complaint.

3. To prove the prosecution case, PW1 was

examined and Exts.P1 to P6 were marked. The accused took up

a contention that he was a subscriber in the chitty conducted

by Kausthubham Kuries. He gave a blank cheque as security to

the said company, but it is misused by complainant. No

amount is due from the accused to the complainant, it is

submitted.

Crl.Appeal No.28/11 2

4. The trial court, on an analysis of the evidence in

detail found that the solitary evidence of PW1 was not sufficient

to prove the case against accused. The trial court found that

execution is not proved. It was observed that PW1 had no

special relationship with accused and he did not remember

even the date on which the huge amount was allegedly given to

accused. Further, the loan was advanced without obtaining any

security. It was also found that PW1 had no source of income to

advance an amount of Rs.5,50,000/-. The relevant findings in

paragraphs 12 and 13 are extracted hereunder :

“If the evidence of PW1 is to be believed, he allegedly

advanced a huge amount of Rs.5,50,000/- as loan to the

accused without obtaining any security. No special

relationship between the parties which might have resulted in

such a transaction has been brought out. PW1 stated in his

cross examination that the accused had supplied metal to the

hollow brick institution run by PW1. At that time, the accused

was having a quarrel. However, PW1 has no case that there

had been any previous loan transaction between himself and

the accused. It is not believable that the alleged supply of

metal by the accused to PW1 would have persuaded PW1 to

part with a huge amount of Rs.5,50,000/- without obtaining

any security. Further, going by the evidence of PW1, the

Crl.Appeal No.28/11 3

accused allegedly issued Ext.P1 at a time when PW1 was not

having any document to prove the alleged loan transaction

and at a time when the funds were insufficient in the account

of the accused. Such a case is inherently improbable.

The source of PW1 to advance Rs.5,50,000/- is under

challenge. PW1 stated in his cross examination that he gets

income of Rs.25,000/- from business. However, he is not an

income tax payee. He tried to explain that he had received

amounts from 5 persons in his business and the said amounts

were advanced to the accused. At the same time, he admitted

that the said alleged receipt of amounts are not shown in the

accounts of his institution. He further stated that the

collections of the company were also advanced to the

accused. The above versions of PW1 are not proved by any

documentary evidence. The conclusion to be drawn is that the

source of PW1 to advance Ext.P1 amount has not been proved.

It is yet another reason to reject the case of the complainant.”

5. Learned counsel for appellant vehemently

contended that the accused did not send any reply to the

lawyer notice. He did not deny the transaction nor execution of

the cheque at the earliest opportunity. He also did not

probabilise his case and this fact is found by the trial court

itself. In such circumstances, the appeal may be admitted, it is

Crl.Appeal No.28/11 4

submitted.

6. On hearing appellant’s counsel and on going

through the order, I am not satisfied that this is a fit case to

admit the appeal on the grounds advanced. The mere failure to

send a reply notice may not be sufficient to interfere in the

findings entered into by the trial court on the relevant aspects.

The source of income itself is under challenge and evidence of

PW1 was not sufficient to conclude that he had sufficient

income to give a huge amount of Rs.5,50,000/- to the accused,

that too, with whom he had no special relationship. I do not

find any reason to interfere in the findings of the trial court or

admit the appeal.

This appeal is dismissed.

K.HEMA, JUDGE.

tgs