High Court Karnataka High Court

Smt Ramal W/O Ramchandra Hutagi vs Shamsuddin on 13 August, 2009

Karnataka High Court
Smt Ramal W/O Ramchandra Hutagi vs Shamsuddin on 13 August, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA

CERCUIT BENCH AT DHARWAD

DATED THIS THE 13*" DAY GF AUGUST,   

BEFGRE

THE HONBLE MR.}USTICE=.A1}AW--"°}I3"TRAEHIIVI  M

CRIMINAL APPEAEND.2625;'2_e0.E3»""'7  1.

BETWEEN:

SMTRAMAL,  --_ 
vv/0 RAMACHANDRA HuTAr3:,  
AGE: MAJDR.      
occ: MONEY LENDI-NG :3us1[\;.EsrS';~.r"_-.._ '  A
RES1DENTOFHUEg1L»1._V   '  " 

      ...APPELLANTS
(By Sri.R.B. CVQT:.tr;aVctor,' .Advvo,_cate) 
AND: D _ .  .
SHAMSDDDIE-T, '

S/O MOHAMMAD Hu1SS.A'1:\i."--~'sAvANuR,
AGE: :EvEAe]AOR. ' ' -

 - TDCC»:*eU$'xN.EEs§,AE   DDDDD .. .
ER/Q EAMADAERACHAWL,

 {3AN"ESHvP4ET;H,, AHDBLI.

  A   ...RESPONDENT

(By. S’:T’i.AE”:am:f:=:(*E’ Ali Rahiman Shah, Advocate)

‘”§.hi”S~;_cr}minaE appeai is fiEed u/s 378 of Cr.P.C. praying

.E;t’e.rcea%:T for the entire records in C.C.No.772/05 on the fife of

“the Mada. cm: Judge (JLDR) and JMFC Court, Hubli, and

c’t,.rT4§/’t<':Et: the respondent/accused for offence u/5 138 of
Neeigotiabie Instruments Aéii and etc.

.4')

clause (lo) of section 138 of Negotiable Instruments Act, was

not complied.

4. The learned jurisdictional Magistrate.-uaiftetil:’al<i-ngvit =

cognizance secured presence of the accused i:§.;§3»nled4_'_the._V it

charge and submitted that borr_ow–ed_u

Rs.40,000/~ from the petitioner_pLit_%the.'petitionier"h;a'dV»tai0,000/~ lElCiUd1I’lg..iHtE3E”€S’C.:-::Sii”i~’:ift”f iieef choice
he issued cheque fork’ cheque on
presentation bounced. of cheque
and also hguvtwcontends that the
cheque f’:’1to»i. was subject of
proceedvings in in which he was convicted

on plea ofxg«.ui%lt,. ‘Vii-le4V’s_1J’bi:’:h’its that since the petitioner has

.–v«.g_aireac-icy obtained”‘an__o_tcler against him, the present cheque

whiichgw.avs<tal§en__as additional cheque along with the cheque

in"qis-estion".fwasVunenforceabie. In short, the defence was

Igthat 't'pg"'two4'cheques were obtained by the complainant for

eioxanitraniisactiori of Rs.40,000/–. The accused had admitted

— oineicheque for Rs.60,000/~ and did not oppose prosecution

ttiereto, but he opposed the misuse of 2″” cheque. Since

3~9/

4

the 2″” cheque was also bounced he contends he was not

liabie for prosecution in this case.

5. To establish his case, the com.p.l_ai»n.an’t~dis

examined as PW.1 and placed reliance _

The accused also examined himself as”E)’~.Avi.’1._ a~ind.__relied”‘oVn 3*’

documents.

6. The learned trial con.si’der’iintgi’_=theweiridencell

of both sides heid thatthe ctialrge’j’aVo”a.i._nst re’s’po’ndent was

not proved in the mannei?.”knovi}n t_.Q:il’£-.’Ail.f\€V’l}?i’$ the petitioner

had failed to. f_’.:;j§§)VdLlCé_ loooliais and supportive

documents the month of March 1998 the
petitioner.__had lentalirno:_un.tL”co.vered under both the cheques.

in Ol;’;i’i’c’3l’_ wollm,-;A,”the learned trial Judge noticed that the

boetweenmthe parties was of Rs.40,000/– and

ivnite-::*est thereon the complainant had filled up

chleque_f0’r.§si6O,OO0/W. Accused had pieaded guilty but in

2’l”v..«proceeding the charge of legal liability was not

estaciiished. In the resultant position the respondent has

% …been admitted.

gob

7. The contention of learned Counsel for pefitioner

is that the learned Judge should have

presumption u/s 139 of Negotiable Instrument’s_:Act;.

postulates that unless to the contralifi/i’s’provecl’

presumed that a cheque was Vissueo’,_in'”discharge”of

part of the debt or legal llablllt”yh..V.”‘~He vi1oL:ld”Vfu’;*th’er”submit
that conviction of accéused’Vt_:’joun”el.._plea ‘Vot”‘Vguiit in
C0802/2805 was of noa’a%\5a’il–‘iaVs’ issued two

cheques.

8. I1a.mi:..xu;ijVab–l’e’ arfiwy of these contentions
for the %'{éaSOt_tA'[f}é3t,_’li1_tl”I€tVll:i-ETSE.lOOk we may notice that the

complainantinitiated two'”;3._rVos’ecutions in C.C.i\lo.802/2805

and CC~l\lo.77u2/2VQO5″} in hoth the cases, the complainant

tiéd «not{wh”isper_aboutHthe liability of the accused relating to

oz-her..r~case;’nth eaclh case the complainant refers to only one

prosec.utiov_n.* Liiecondly, it is to be seen that complainant

not that he had lent additionally an amount of

to the respondenbaccused. His assertive

“‘~con_tention is he had lent a sum of Rs.60,GOG/– in respect of

at Q,»

(1

which he issued the cheque. Same averment is made in

both the complaints. If the complainant had ient am”o_unt

ns.6o_,ooo/»~ as shown in cc No.802/2005

compiainant shouid have made reference of

amount when he filed the other casein’ CC

must be noticed that proceeding und_ei**__i38

Instruments Act being penai in n.or–rna%wEy:;_=
has to be proved as the chagrge,in”ai.c’rirn’isn._ai péréosecutipn.

9. The compiainan-ti establish it
beyond reasonabEegj’doubt,it is entitied to
defend the »..t:i:’ie””–;:presurnptions by only
preponde-ranc’e It is necessary that

accused waisunot requi.red.._”..’tto iead evidence to prove his

.-v..i’nnocei–1ce§A’ He rnayi,’d_i_sprove the charge from evidence of

v”.pr’o;s”ecout’i-.ovn’.itseifor by his independent evidence or by his

pro’b:ab.ieu.Vde’tent=e: If defence is found to be probable

[despite the evidence of cornpiainant, it may give rise to two

V’ ‘.vii.ei;rv’si,*-._one in favour of the complainant and one in favour of

‘–fthe’§ accused, in which cases the View in favour of the

””..accused prevaiis.

W

IQ. In the instant case, as seen from the nature of

evidence led the cornpiainarat has produced

endorsement of the bank and the notice. He has

produce correlated record reia.t.in»g.._tof_ a4i”ie-fired”..’_:2′”i1_, it

transaction. The evidence read in its :en’t’irety_

one transaction and that tooV’§Q”h:.V’~RS:4’0,Q’00{V–rVK}V.,: a ” it

– situation, tn’ triai court wager.-2-<igr:t""i»n iioidiw ffijlaji: the

evidence tendered by in'ir.ret§%ti»ttaE proved the

transaction and as the
compiainant Ventitied to interest at
23% "ioir.i.Rs€'.60,ooo/A. But the 2"

cheque :a.§so– rs.6O,OOO/A was heid to be

not supported’ by a’n_v4Vifiat.e:r*iai evidence. Such a view finds

.-v..suppVorit from the-“eviVd__en.ce on record and hardiy needs any

“‘._eii”.t:erferen_cec. __

therefore satisfied that the impugned

3″-«.__Vj-udgmentii-:3 a well reasoned order supported by evidence

V’v{r_h’i.Ee.jtAhe grounds urged in the appeai are devoid of merits

gut?

and find no suppofi fawn the evmence R hasied. The

apgeaItherefore,faHs and accorGEngry,disnHssed.

Sub*