High Court Kerala High Court

T.J. Thomas vs P.D. Antony on 2 March, 2007

Kerala High Court
T.J. Thomas vs P.D. Antony on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl L P No. 135 of 2007()


1. T.J. THOMAS, S/O.THARAYIL OUSEPH,
                      ...  Petitioner

                        Vs



1. P.D. ANTONY, S/O. PORATHUR DEVASSY,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :02/03/2007

 O R D E R
                                   K. Thankappan, J.

                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                                 Crl.L.P. No.  135 of 2007

                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                      Dated this the 2nd day of March, 2007


                                          O R D E R

This is a petition to special leave to appeal filed by the complainant

in S.T.No.391/2004 on the file of the Judicial Magistrate of First Class-I,

Thrissur. In the complaint it is stated that the 1st respondent borrowed an

amount of Rs.70,000/- from the petitioner and in discharge of the above

debt, he issued Ext.P1 cheque to the petitioner and when the cheque was

presented for encashment, it was dishonoured for insufficiency of funds. To

prove the case against the 1st respondent, the complainant himself was

examined as PW1 and Exts.P1 to P7 were marked. On the side of the

defence, Exts.D1 to D3 were marked. When the 1st respondent was

questioned under section 313 Cr.P.C., he denied the transaction. He stated

that he borrowed an amount of Rs.12,000/- in the year 2000, issued a blank

cheque and blank signed papers to secure the amount and the said cheque

was misused by filling up with exorbitant amount. After considering the

entire evidence the trial court found that “PW1 is discredited and he is

not believed and his evidence cannot be acted upon to find that a duly

executed cheque was issued in 2003”. The case of the petitioner is that he

lent money only in the year 2003. It is seen that in cross-examination PW1

CRL.LP 135/2007 2

admitted that the 1st respondent borrowed Rs.12,000/- in 2000 and it was

repaid by him at that time. The trial court found that the evidence makes

probable the defence case that the 1st respondent borrowed the amount in

2000 and the dispute arose thereon. Therefore, the trial court held that the

prosecution has filed to prove that the 1st respondent issued any cheque

towards legally enforceable debt.

2. Considering the entire facts and circumstances of the case, this

Court is of the view that the impugned judgment requires no interference

by this Court. Hence, leave to appeal is rejected.

K. Thankappan,

Judge.

mn.

K.Thankappan,J.

– – – – – – – – – – – – – – – –

Crl.l.P.No. 701 /2006

– – – – – – – – – – – – – – – –

ORDER

20-12-2006