High Court Kerala High Court

T.P.Dinesan vs M.Pavithran on 31 October, 2007

Kerala High Court
T.P.Dinesan vs M.Pavithran on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 778 of 2000()



1. T.P.DINESAN
                      ...  Petitioner

                        Vs

1. M.PAVITHRAN
                       ...       Respondent

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :SRI.R.SURENDRAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :31/10/2007

 O R D E R
                       K.R.UDAYABHANU, J
                  ---------------------------------------------
                        Crl.A.No.778 of 2000
                  ---------------------------------------------
               Dated this the 31st day of October, 2007



                              JUDGMENT

The appellant is the complainant in C.C.No.27/00 in the file

of Additional Chief Judicial Magistrate Court, Thalassery with

respect to the offence under Section 138 of the Negotiable

Instruments Act in which the accused stands acquitted.

2. The complainant’s case is that the accused borrowed

a sum of Rs.75,000/- from the complainant on 10.8.1999 and

towards discharge of the above liability issued the impugned

cheque dated 30.12.1999 which when presented got dishonoured

for want of funds in the account of the accused.

3. The evidence adduced in the matter consisted of the

testimony of PWs’ 1 and 2, Exts. P1 to P7, DWs’ 1 and 2 and Exts.

D1 to D4.

4. PW1, the accountant of the bank, has testified with

respect to the execution of the cheque and dishonour of the

same. PW2, the complainant, has testified that the cheque was

dishonoured for want of funds in the account of the accused.

CRA.NO.778/2000 2

5. It is the case set up by the defence that the very

genesis of the complainant is false as the complainant has set up

a case that the amount was borrowed from his house by name

Kizhakke Manarath house at Panniyoor whereas according to the

accused the complainant has no such address and that he was

just a binami to one Palakkandy Chandran to whom he had

handed over two cheques as surety to one Shamsudheen who

subsequently committed suicide. It is his case that those

cheques were misused by Chandran and by misusing one cheque

the complainant has got the proceedings initiated under Section

138 of the Negotiable Instruments Act. It is contended that the

complainant has no his residence at Panniyoor and that he is

residing at New Mahe as can be seen from Ext. D4 voters list.

Ext. D1 is the returned postal cover wherein DW2, the postman,

has endorsed as not known. It was put in the cross examination

of DW1, the accused, that the above house at Panniyoor is owned

by one Nani for the last about 6 years. DW2 has testified as to

the fact that he made enquiries at two houses nearby and it was

then he made the above endorsement. It was suggested in the

cross examination that he has colluded with the complainant.

CRA.NO.778/2000 3

But, I find that no action has been initiated against the above

postman. The contention is that in fact it is not DW2 who has

made the endorsement. I find that the above suggestion was not

put to DW2 in the cross examination.

6. I find that the court below has also relied on the fact

that nothing has been brought out to show that the complainant

has got sufficient source to lend Rs.75,000/- which has to be

treated as a substantial amount in 1991. It is specifically put to

PW2 the complainant that he is not having the financial capacity

even to manage Rs.75/-. The version of PW2 is that he is doing a

wholesale business in fish and that for the same no licence is

required. In the circumstances, the specific defence is that the

complainant is a binami of Chandran. The above contention that

the complainant has no source is relevant. Nothing has been

produced to establish even prima facie that the complainant is a

person having sufficient means to lend a sum of Rs.75,000/-.

7. The contention that Ext. D1 postal cover and Ext. D4

voters list are not contemporary documents and hence the same

cannot be relied on to rebut the presumptions. I find that the

contention cannot be sustained in view of the fact that according

CRA.NO.778/2000 4

to the accused he came to know about the proceedings initiated

against him only as per the lawyer notice issued and for that he

has sent a reply also. The contention that the accused has no

such case in the other case filed by Chandran and in which the

accused has been admittedly convicted I find that it cannot be

treated as a clinching circumstance as it is also possible, as

pointed out by the counsel for the respondent that he would not

have anticipated that another proceedings would launched

against him through a stranger. In view of the fact and

considering the evidence as a whole, I find that no interference

is called in the order of the court below acquitting the accused.

The criminal appeal is dismissed.

K.R.UDAYABHANU,
JUDGE

csl