High Court Kerala High Court

Sukanya Kuries And Loans vs C.J.Varghese on 29 September, 2009

Kerala High Court
Sukanya Kuries And Loans vs C.J.Varghese on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1578 of 2003()


1. SUKANYA KURIES AND LOANS,
                      ...  Petitioner

                        Vs



1. C.J.VARGHESE S/O. JOSEPH,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.P.K.ABOOBACKER(EDATHALA)

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/09/2009

 O R D E R
                        V. RAMKUMAR , J.
                --------------------------------------------------
                        Crl. Appeal No. 1578 of 2003
               ----------------------------------------------------
          Dated this the 29th day of September, 2009.

                              JUDGMENT

Heard both sides.

2. The appellant who was the complainant in S.T. No.

960 of 1999 on the file of the Chief Judicial Magistrate,

Thrissur, challenges the order of acquittal dated 29.03.2003

passed by the said Magistrate.

3. The case of the appellant in the private complaint

filed under Section 138 of the Negotiable Instruments Act,

1881 is as follows:-

Towards the amount due in a kuri transaction, the

accused issued Ext.P2 cheque dated 16.03.1999 drawn on his

account with the MO branch of the Catholic Syrian Bank,

Thrissur. The cheque when presented for collection through

the bank of the complainant, was dishonoured as evidenced

by Ext.P3 dishonour memo dated 19.03.1999. The

complainant issued Ext.P4 statutory notice dated 03.04.1999

as evidenced by Ext.P5 postal receipt. The notice was

Crl. Appeal No. 1578/2003 : 2 :

received by the accused on 08.04.1999 as evidenced by

Ext.P6 postal acknowledgment card. The accused did not pay

the amount within 15 days nor did he send any reply.

Thereupon, the complaint was filed on 19.05.1999.

4. The court below acquitted the accused mainly for the

following two grounds:-

1. The case of the accused during his examination under Section 313
Cr.P.C that Ext.P2 was issued as a blank cheque towards security
when the accused received the amount after kuri No.39 was
auctioned and for the default of 5 instalments committed by him,
he was admitted to kuri No.22 in which he had paid 21 instalments
and the complaint was filed by misusing the blank signed cheque
issued as security, appears to be probable.

2. PW1 who is a clerk in the complainant’s company, has not proved
that he was duly authorised to file the complaint. Ext.P1 is only
an unauthenticated xerox copy of the resolution by the Board of
Directors of the Company.

5. After hearing both sides, I do not think that both the

grounds mentioned by the court below can be sustained to

support the order of acquittal. The clerk of the complainant

was examined as PW1. It was elicited from his cross

examination that the sum of Rs.32,000/- mentioned in Ext.P2

cheque represents the 5 defaulted instalments made by the

accused towards kuri No.39 and it was the accused himself

Crl. Appeal No. 1578/2003 : 3 :

who brought and gave Ext.P2 cheque after writing the amount

and filling up the same. Even though PW1 does not say that a

defaulter will not be admitted to another kuri, the court below

without anything on record has concluded that if the accused

was treated as a defaulter, then he would not have been

admitted to kuri No.22 as evidenced by Ext.D1 pass book.

PW1 denied the suggestion put to him that it was to wipe off

the default made by the accused towards kuri No.39 that he

was allowed to join kuri No.22. If so, the court below could

not have assumed that the accused was allowed to join kuri

No. 22 for the purpose of wiping off the default in kuri No.39.

It is significant to note that the accused did not even care to

send a reply to Ext.P4 statutory notice. He did not also mount

the witness box to speak in support of the defence set up by

him. Under these circumstances, the court below was not

justified in holding that Ext.P2 cheque represents the

defaulted instalments made by the accused towards kuri

No.39.

Crl. Appeal No. 1578/2003 : 4 :

6. It is true that Ext.P1 is only an unauthenticated photocopy

of the resolution passed by the Board of Directors of the

complainant company authorising PW1 to file the complaint

and give evidence. But then, it was not even faintly suggested

to PW1 that he did not have the authority to file a complaint.

Even though it was PW1 who filed the complaint, the

complaint was filed on behalf of the Sukanya Kuries & Loans

which is the complainant. In MMTC Ltd. And another v.

Medical Chemicals and Pharma (P). Ltd. – 2002 (1) SCC

234, it was held that the complaint filed in the name and on

behalf of the company by its employee without the necessary

authorisation was nonetheless maintainable and want of

authorisation can be rectified even at a subsequent stage.

Here, when the accused had not disputed the locus standi of

PW1 to file a complaint and give evidence at any stage of the

proceedings, it was not open to him to challenge the locus

standi of PW1 to file a complaint on behalf of the company and

give evidence on behalf of the company.

Crl. Appeal No. 1578/2003 : 5 :

7. The result of the foregoing discussion is that the

appellant/complainant had successfully proved that the

accused had committed the offence punishable under Section

138 of the Negotiable Instruments Act. The 1st

respondent/accused is accordingly found guilty of the said

offence and is convicted thereunder. For the said conviction,

he is sentenced to pay a fine of Rs.35,000/- (Rupees thirty five

thousand only) by way of fine. On default to pay the fine, he

shall undergo simple imprisonment for two months. The 1st

respondent/accused is given one month’s time to deposit the

fine amount before the trial court. The amount as and when

realised shall be paid to the complainant by way of

compensation under Section 357(1)(a) Cr.P.C.

Dated this the 29th day of September, 2009.

V. RAMKUMAR, JUDGE.

rv

Crl. Appeal No. 1578/2003 : 6 :