High Court Kerala High Court

Raveendran vs Smt.Ramani on 8 August, 2007

Kerala High Court
Raveendran vs Smt.Ramani on 8 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 490 of 2007()


1. RAVEENDRAN,
                      ...  Petitioner

                        Vs



1. SMT.RAMANI, POOVAKKATTU VEEDU,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :08/08/2007

 O R D E R
                           K.THANKAPPAN, J.
                    --------------------------------------------
                    CRL. APPEAL NO. 490 OF 2007
                    --------------------------------------------

                  Dated this the 8th day of August, 2007

                                 JUDGMENT

This appeal is filed against the judgment in C.C. No. 1632 of 2001

on the file of the Judicial First Class Magistrate’s Court II, Kollam. The

appellant is the complainant.

2. The case of the complainant was that the accused – first

respondent herein borrowed from him an amount of Rs.45,000/- and issued

Ext.P1 cheque in discharge of the said liability which when presented to

the bank for encashment was dishonoured stating ” account closed”. On

receipt of intimation regarding dishonour of the cheque, statutory notice

was issued to the accused and inspite of receipt of notice, the amount

covered by the cheque was not paid and hence, the complaint was filed.

To prove the case against the accused, the complainant himself was

examined as PW.1 and Exts.P1 to P4 were produced. No oral or

documentary evidence was adduced on the side of the defence. On

closing the evidence of the complainant, the accused was questioned under

CRL.APPEAL NO.490/2007 2

Section 313 Cr.P.C. She denied the allegations levelled against her.

3. By the impugned judgment, the court below acquitted the accused

on the sole ground that the complainant – appellant failed to prove that the

statutory notice was sent to the accused within 15 days of receipt of

intimation from the bank regarding dishonour of the cheque. The trial

court also found that the complainant did not produce the copy of the

intimation he had received from the bank showing dishonour of the

cheque.

4. Heard the learned counsel appearing for the appellant and

perused the records made available before this Court. It is seen that the

appellant has produced Annexure A1 along with the appeal memorandum

which shows that the cheque in question was dishonoured on 29.6.2000.

Learned counsel appearing for the appellant submits that the date

mentioned in Annexure A1 is the date of intimation of dishonour of the

cheque. Counsel further submits that as per Section 138 of the Negotiable

Instruments Act, 1881 obligation is cast on the complainant to give notice

regarding dishonour of the cheque within 15 days from the date of receipt

of the intimation and to give such time to the accused to repay the amount

covered by the cheque. Hence, according to the learned counsel, the

CRL.APPEAL NO.490/2007 3

impugned judgment is not sustainable.

5. It is to be noted that the trial court acquitted the accused only on

the ground that the document showing the date of intimation of dishonour

of the cheque was not produced by the complainant. In all other respects,

the trial court accepted the case of the complainant. The question to be

considered is whether by not producing the intimation of dishonour of the

cheque, the appellant has violated the provision regarding issuance of

notice within 15 days of intimation. In this context, the purpose of

giving notice to a drawer of the cheque has been considered by the Apex

Court in the decision reported in Rajneesh Aggarwal v. Amit J. Bhalla

(2001) 1 S.C.C. 631. In the above judgment, the Apex Court held as

follows:

“The object of issuing notice indicating the
factum of dishonour of the cheques is to give an
opportunity to the drawer to make the payment
within 15 days, so that it will not be necessary
for the payee to initiate any criminal action, even
though the bank dishonoured the cheques. ……”

Hence, the stipulation of notice within 15 days of intimation by itself will

not free the accused – first respondent from payment of the amount

covered by the cheque. In this context, the latest judgment of the Apex

CRL.APPEAL NO.490/2007 4

Court reported in Alavi Haji, C.C. v. Palapetty Muhammed, 2007(3)

I.L.R. (Kerala) 203 is also to be looked into. In the said judgment the

Apex Court held that even if statutory notice is not given to the accused, it

is enough to give him a warning and the time to repay the amount covered

by the cheque and that this can be done even after receipt of summons

from the court.

6. In the above circumstances, the reason stated by the trial court

for acquitting the accused – first respondent is not legally sustainable.

Hence, the impugned judgment is set aside and the matter is remanded to

the trial court for fresh consideration from the stage at which the

impugned judgment was passed.

The Crl. Appeal is allowed by way of remand. The appellant shall

appear before the trial court on 15.9.2007. The trial court shall issue fresh

notice to the first respondent on appearance of the appellant. The parties

are allowed to adduce additional evidence, if any.

(K.THANKAPPAN, JUDGE)

sp/

CRL.APPEAL NO.490/2007 5