High Court Kerala High Court

Shaji Marnadiyan vs T.Subrahmanian on 6 February, 2009

Kerala High Court
Shaji Marnadiyan vs T.Subrahmanian on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.L.P..No. 36 of 2009()


1. SHAJI MARNADIYAN, S/O.N.KORAN,
                      ...  Petitioner

                        Vs



1. T.SUBRAHMANIAN, M.S.HAIR CUTTING CENTRE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.VIJU ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :06/02/2009

 O R D E R
                          V.K.MOHANAN, J.
                ---------------------------------------------
                      Crl.L.P.No. 36 of 2009
                ---------------------------------------------
             Dated this the 6th day of February, 2009

                           J U D G M E N T

Having failed in a prosecution for the offence

under Section 138 of the Negotiable Instruments Act (for short

‘the N.I.Act’), the petitioner/complainant approached this court

by filing the present petition seeking special leave to prefer an

appeal against the order of acquittal passed by the court

below under Section 255(1) of Cr.P.C., an order in favour of

the accused who faced the trial under Section 138 of the

N.I.Act.

2. The case of the petitioner/complainant is that the

accused issued a cheque bearing No.17573 to discharge the

debt for Rs.80,000/- to the complainant and when the same

was presented for encashment, it was returned with a memo

stating ‘funds insufficient’. Consequently, at the instance of

the petitioner/complainant, a lawyer notice was sent and

though the same was received by the accused, no reply was

given and no amount was paid. Hence, the complainant

approached the court below by filing a complaint for the said

offence. On the basis of the sworn statement of the

Crl.L.P.No. 36 of 2009
:-2-:

complainant and the averments in the complaint, the case was

received on file as S.T.C.No.3331 of 2005 in the court of the

Judicial First Class Magistrate, Taliparamba. When the accused

appeared, the particulars of the allegations were read over and

explained to him to which he pleaded not guilty which resulted in

further trial during which the complainant himself was examined

as PW1 and Exts.P1 to P5 were marked from his side. No

evidence either documentary or oral is adduced by the defence.

On the basis of the pleadings, appropriate issues were framed

and the court finally found that the complainant had not

succeeded in proving the drawal of the cheque by the accused in

favour of him and so it couldnot be presumed that the cheque is

drawn by the accused for discharge of debt or liability. Thus,

according to the court below, mere possession is not sufficient to

launch a complaint under Section 138 of the N.I.Act and it was

concluded that the accused is not guilty and accordingly he is

acquitted. It is the above finding and order of acquittal sought to

be challenged by preferring an appeal for which leave of this

Court is sought for in this petition.

3. I have heard Sri.Viju Abraham, learned counsel

appearing for the petitioner. Learned counsel submits that the

complainant has, by filing proof affidavit as well as by adducing

Crl.L.P.No. 36 of 2009
:-3-:

oral evidence, proved that the accused issued the cheque and

therefore, the presumption under Section 139 is available in

favour of the complainant which the trial court failed to take note

of. It is also the case of counsel that when the statutory

presumption is available in favour of the complainant, especially

when the defence did not adduce any evidence, it cannot be said

that the accused has rebutted the presumption. Thus, according

to the learned counsel, the order of the court below is liable to be

interfered with.

4. I have repeatedly perused the judgment of the trial

court which is sought to be impugned. Learned counsel also

made available to me the proof affidavit as well as the deposition

of PW1. There is no averment either in the complaint or in the

proof affidavit regarding the details of the debt or financial liability

which is due to the complainant from the side of the accused. In

the proof affidavit as well as in the complaint, it is stated that the

accused borrowed a sum of Rs.80,000/- for which he issued the

cheque in question. There are no details regarding the

circumstances under which the accused demanded the amount

from the complainant and other details. Only during the cross-

examination, the complainant has stated that the accused is

conducting a barber shop very near to the Mavila Paints and he

Crl.L.P.No. 36 of 2009
:-4-:

had acquaintance with the accused for the last 5 to 8 years as he

was also working in the shop named as Mavila Paints, Pilathara.

It is also his case, during cross-examination that the barber shop

of the accused is very close to the Mavila Paints. On the basis

of the above facts stated or admitted by the complainant, the trial

court posed a question as to why PW1 stated that the transaction

is made at Taliparamba. According to PW1, he is residing at

Kuttoor and from Kuttoor, he came to Pilathara and then came to

Taliparamba and thereafter, he had called the accused to

Taliparamba and given the amount to the accused in a hotel at

Taliparamba. According to PW1, his explanation is that his

brother is residing at Taliparamba. His further explanation is that

in order to make up the deficiency of the required amount, he

came to Taliparamba and borrowed the remaining amount from

his brother. Then, it was given to the accused. It is also stated

by PW1 that the accused had handed over the cheque to him

from Taliparamba. It is claimed by the complainant/PW1 that the

accused had informed him that he would get the amount from

Taliparamba and will return to him. Thus, when he reached at

Taliparamba, the accused had given a cheque to him. The above

explanation offered by PW1 is not acceptable to the court below,

who got an opportunity to observe the demeanour of PW1.

Crl.L.P.No. 36 of 2009
:-5-:

5. The trial court has also found that PW1 had admitted

that the accused is hailing from Tamil Nadu and the cheque was

brought after filling it. According to PW1, the accused had put his

signature at the front bottom side of the cheque alone. He had

particularly and categorically stated that accused has not put his

signature in any other part of the cheque. It is also the case of

PW1 that the accused had written his name in Malayalam and

thereafter, put his signature in the cheque. The trial court found

that the cheque in question contained the signature on both

sides. It is also observed by the trial court that the name is seen

written in English, thereafter, he put his signature. The

contention of the accused is that the accused does not know

Malayalam either to read or to write. After analysis of the above

evidence especially in the light of the version given by the

accused, the trial court found that the complainant is not the

holder of the cheque. Thus, according to the trial court, there is

no cogent and convincing evidence to prove that Ext.P1 cheque

is drawn by the accused in favour of the complainant. Thus, the

trial court further held that it cannot be said that the accused had

drawn the cheque in favour of the complainant to discharge any

debt or liability.

6. Going by the judgment, it can be seen that the case

Crl.L.P.No. 36 of 2009
:-6-:

put up by the defence is to the effect that the present complainant

is the binami of one Mavila Damodaran. PW1 has admitted that

he is the Salesman in Mavila Paints, Pilathara. The case

suggested by the defence is that the cheque in question was

given to Damodaran and the same was misused for filing a

complaint by the complainant or the complainant preferred the

complaint as a binami of the said Damodaran. The trial court

after considering the evidence on record came to the conclusion

that the complainant failed to prove that the cheque in question

was executed in favour of the complainant.

7. Learned counsel for the petitioner submits that as

and when the complainant is the holder of the cheque in question

and the signature contained in the same is not disputed by the

defence and especially, when no positive evidence is adduced

from the side of the defence, the approach of the court below is

arbitrary and illegal and therefore, the finding is liable to be set

aside. On the basis of Section 139 of the N.I.Act, the learned

counsel submits that the presumption is in favour of the

complainant and the complainant has established a prima facie

case to avail such presumption. Therefore, in the absence of the

rebuttal of the presumption, the trial court ought to have accepted

the case as such and instead of acquitting the accused, he

Crl.L.P.No. 36 of 2009
:-7-:

should have been convicted, learned counsel submits.

8. As I have already observed and indicated above,

there is no positive averment in the complaint regarding the debt

or liability and the circumstances and details which led to the

alleged borrowal of the amount by the accused from the

complainant and absolutely, no evidence is also adduced in this

regard. In the decision reported in Krishna Janardhan Bhat v.

Dattatraya Hegde [2008(1) KLT 425 (SC)], the Apex Court has

held that existence of legally recoverable debt is not a matter of

presumption under Section 139 and it does not raise a

presumption in regard to existence of a debt also. In the very

same decision, the Apex Court has further held that the accused

for discharging the burden of proof placed upon him under a

statute need not examine himself but he may discharge burden

on the basis of materials already brought on record. It is also

held that furthermore, whereas prosecution must prove the guilt

of an accused beyond all reasonable doubt, the standard of proof

so as to prove a defence on the part of an accused is

‘preponderance of probabilities’. In that juncture, the Apex Court

has held that inference of preponderance of probabilities can be

drawn not only from the materials brought on record by the

Crl.L.P.No. 36 of 2009
:-8-:

parties but also by reference to the circumstances upon which he

relies. This Court in a decision reported in Johnson Scaria v.

State of Kerala [2006(4) KLT 290] has held that admission of

signature in a cheque goes a long way to prove due execution

and possession of the cheque by the complainant similarly goes

a long way to prove issue of the cheque. The burden rests on the

complainant to prove execution and issue. It is also held in the

same decision that under Section 114 of the Evidence Act,

appropriate inferences and presumptions can be drawn in each

case on the question of execution and issue of the cheque

depending on the evidence available and explanations offered.

In the present case, as held by the Apex Court in the decision

cited supra, the complainant has miserably failed to prove the

prior debt or financial liability. Apart from that, he has also failed

to prove the execution and issue of cheque as held by this Court

in the decision reported in Johnson Scaria’s case (cited supra).

Thus, going by the judgment of the trial court, it appears that the

trial court has considered all the relevant aspects and came into

a judicial conclusion and there is no case that the trial court has

overlooked or failed to consider any material or evidence on

record. In the decision reported in Ghurey Lal v. State of U.P.

Crl.L.P.No. 36 of 2009
:-9-:

[2008(4) KLT SN 17 (C.No.17) SC] , the Supreme Court laid

down certain circumstances under which the appellate court can

interfere with the order of acquittal. In the above decision, the

Apex Court has categorically held that appellate court can

interfere only for very substantial and compelling reasons with an

order of acquittal.

In the light of the above discussion, I find that there is

no substantial and compelling reason to interfere with the order of

acquittal and there is not even a remote scope to interfere with

the order of acquittal even in case the appeal is entertained.

Therefore, I am of the opinion that the petitioner has miserably

failed to make out a case to grant the relief sought for in this

petition and therefore, special leave is denied.

In the result, the Crl.L.P. is dismissed.

V.K.Mohanan,
Judge
MBS/

Crl.L.P.No. 36 of 2009
:-10-:

V.K.MOHANAN, JJ.

——————————————–

Crl.A.NO. OF 200

——————————————–

J U D G M E N T

Crl.L.P.No. 36 of 2009
:-11-:

DATED: -1-2009