High Court Kerala High Court

T..H.Babu vs K.C.Musthaffa on 11 March, 2009

Kerala High Court
T..H.Babu vs K.C.Musthaffa on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 847 of 2001()



1. T..H.BABU
                      ...  Petitioner

                        Vs

1. K.C.MUSTHAFFA
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.GIRI

 Dated :11/03/2009

 O R D E R
                          V.GIRI, J.
           -------------------------
                 CRL.A.No.847 of 2001
           -------------------------
        Dated this the 11th day of March, 2009.


                        JUDGMENT

The complainant in S.T.No.5953/98 on the file of

the Judicial Magistrate of the First Class, Tirur, is the

appellant herein.

2. The accused was prosecuted for the offence

under Section 138 of the Negotiable Instruments Act, 1881

{for short ‘the Act’}. The court below, finding that the

evidence was inadequate to convict the accused, proceeded

to acquit the accused under Section 255(1) of the Code of

Criminal Procedure. Hence this appeal by the complainant,

after obtaining leave of this court.

3. The case of the complainant is that the accused

had borrowed an amount of Rs.1,40,000/- from the

complainant and issued Ext.P1 cheque. The cheque, when

presented to the bank, was dishonoured. Ext.P3 lawyer’s

notice was issued. There was no response thereto.

Thereafter the complaint was lodged.

CRL.A.No.847 of 2001

:: 2 ::

4. The complainant was examined as PW.1. The

trend of the cross-examination of PW.1 is that the accused

had denied the transaction in its entirety. The explanation

on behalf of the accused for the complainant being in

possession of the cheque is that an unsigned blank cheque

leaf was handed over by the accused to one Sivaraman and

the complainant would have come into possession of the

same. The complainant affirmed that the accused had

brought a signed cheque leaf and handed over the same.

5. Learned counsel for the appellant contended

that what is crucial is not sending any reply to the notice.

Moreover, no tenable explanation is offered by the accused

for not responding to the reply notice. He merely contended

that his wife was admitted in the hospital. No records were

produced to show that it was actually so.

6. Learned counsel for the accused contended

that the complainant had the burden to prove that the

cheque was executed and issued by the accused, but the

same has not been done. I would have normally accepted

this contention, but for the fact that no reason whatsoever is

given for not sending any reply. It is noteworthy to note

CRL.A.No.847 of 2001

:: 3 ::

that the complainant was a total stranger according to the

accused. But, according to the complainant, he and the

accused had known each other for 9 years. If the accused

had a case that the cheque leaf had been entrusted to one

Sivaraman and the complainant came into possession of the

cheque from him, the best evidence possible was to

examine the said Sivaraman as a witness. No such attempt

was made. The complainant, when he was examined,

stated that one of his neighbours Sri.Gopakumar is a witness

to the lending of money to the accused and issuance of the

cheque by the accused. But Sri.Gopakumar was also not

examined as a witness. Therefore, I am of the view that the

matter requires reconsideration by the court below. The

parties must be given a chance to lead additional evidence.

Accordingly, the appeal is allowed, the order of

acquittal is set aside and S.T.No.5953/98 is remitted back to

the trial court for fresh disposal. It is up to the parties to

lead any additional evidence and if additional evidence is let

in, obviously, the court below shall again record the

statement of the accused under Section 313 of the Code of

Criminal Procedure on such additional evidence. Fresh

CRL.A.No.847 of 2001

:: 4 ::

orders may be passed within six months from the date of

receipt of records from this court. The lower court records

shall be re-transmitted to the trial court at the earliest. The

parties shall appear before the court below on 06.04.2009.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge