High Court Kerala High Court

Saji.V.Itty vs George Ipe on 19 September, 2007

Kerala High Court
Saji.V.Itty vs George Ipe on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1050 of 2001()



1. SAJI.V.ITTY
                      ...  Petitioner

                        Vs

1. GEORGE IPE
                       ...       Respondent

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.B.SAINU

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

 Dated :19/09/2007

 O R D E R
                       K.R.UDAYABHANU, J
                  ---------------------------------------------
                     Crl.A.No.1050 of 2001
                  ---------------------------------------------
           Dated this the 19th day of September, 2007



                              JUDGMENT

The appellant is the complainant in the proceedings

initiated under Section 138 of the Negotiable Instruments Act in

which the accused has been acquitted.

2. It is the case of the complainant/appellant that on

5.10.1998 the impugned cheque for Rs.73,215/- was issued by

the accused towards discharge of debt due to the complainant

and that the same when presented got dishonoured for want of

funds in the account of the accused. The lawyer notice sent

demanding payment was not replied to.

3. The evidence adduced in the matter consisted of the

testimony of PW1 and Exts. P1 to P7. The defence got examined

DW1 and marked Exts. D1 to D13.

4. PW1, the complainant has testified in proof of the

execution of the cheque. He has also proved the documents in

support that included the dishonour memo, intimation, lawyer

notice, postal acknowledgment and ledger extract. The defence

CRL.A.NO.1050/2001 Page numbers

case put in the cross examination of PW1 is that the complainant

was running a financial institution by name Vettom Bankers and

that in the chitty run by the above institution, the father of the

accused was a subscriber and the accused as guarantor for the

chitty bid by the father of the accused he issued the blank

cheque to the complainant’s institution. PW1 has denied the

suggestion that he is conducting any chitty business. According

to him, he provided the loan to the accused as he is a neighbour.

Although, not stated by PW1 when DW2, the accused was

examined the suggestion is that the amount was given to PW1 in

3 instalments.

5. In order to prove the evidence of PW1, the defence

examined DWs’ 1 to 5 including DW2, the accused and DW5, the

father of the accused. DW1 is one Father Kurian who has

stated that it was at his instance that the accused was

persuaded to issue the cheque as guarantee to the Vettom

Bankers. He has stated that he happened to see the father of

the accused quarreling with the accused as he was not

amenable to issue the cheque and that he managed to get the

cheque from the accused and gave it to the father of the accused.

CRL.A.NO.1050/2001 Page numbers

DW4 is the independent witness who was examined to prove that

the Vettom Bankers are conducting the chitty. He has produced

Ext. D5 series receipts and Ext. D6 calendar of Vettom Bankers.

As pointed out by the counsel for the appellant Ext. D5 series did

not contain the name Vettom Bankers and that of the

complainant. I find that it is not specifically put to DW4 that the

complainant is not running any chitty transaction. DW5, the

father of the accused, has testified in support of the case set up

by the accused. Of course, the court below has noted that the

accused had attempted to create evidence by erasing address

written in Ext. D8 certificate of posting by which Ext. D9 is said

to have been sent to the complainant. According to DW2, the

accused, he had issued letter demanding the return of the

cheque vide Ext. D1 postal receipt and Ext. D2 postal

acknowledgments. But the copy of the letter could not be

produced. He has also stated that he had filed a complaint

before the Circle Inspector of Police of the area and before the

Revenue Minister vide Ext. D12. It is also noted by the court

below that as can be seen from Ext. D3 ledger extract of the

account of the accused the cheques having serial numbers 881,

CRL.A.NO.1050/2001 Page numbers

882 and 883 were presented to the bank and encashed on

5.7.1995, 22.2.1996 and 29.7.1996 respectively. The impugned

cheque is having the last digits as 884. Cheque Nos.885 and 886

were encashed on 30.12.1996 and 7.5.1998 respectively. The

alleged borrowal in the instant case is on 5.2.1998 which is also

the date of the cheque. I find that the above clearly shed light as

to the truth of the case set up by the defence. It is unlikely that

such a huge amount would have been given to a person in

instalments without obtaining any document especially by a

person who is running a finance out fit and also that the cheque

having serial No.884 as last digits would have been kept away

for issuing in October 1998. In view of the above evidence

adduced in the matter, I find that there is no scope for

interference in the finding of the court below.

The appeal is dismissed.

K.R.UDAYABHANU,
JUDGE
csl