High Court Kerala High Court

Thazhathu Veettil Devi vs Puthiyaveettil Krishnan on 30 January, 2009

Kerala High Court
Thazhathu Veettil Devi vs Puthiyaveettil Krishnan on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1452 of 2008()


1. THAZHATHU VEETTIL DEVI,
                      ...  Petitioner

                        Vs



1. PUTHIYAVEETTIL KRISHNAN,S/O.KRISHNAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.A.JOSEPH

                For Respondent  :SRI.K.P.SUDHEER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/01/2009

 O R D E R
                M.SASIDHARAN NAMBIAR, J.
                ====================
                   Crl.R.P. No. 1452 of 2008
                ====================
         Dated this the 30th day of January, 2009

                            O R D E R

The revision petitioner is the accused and first respondent the

complainant in C.C. No. 166 of 2002 on the file of Additional Chief

Judicial Magistrate, Thalassery. Revision petitioner was convicted

and sentenced for the offence under Section 138 of the Negotiable

Instruments Act. Though revision petitioner challenged it before

Sessions Court, Thalassery in Crl. Appeal No. 650 of 2002 the

conviction was confirmed and sentence was modified to

imprisonment till rising of court and compensation of Rs. 70,000/-.

Revision is filed challenging the conviction and sentence.

2. Learned counsels appearing for revision petitioner and

respondent were heard.

3. Learned counsel for the revision petitioner argued that

revision petitioner in Ext.P6 reply notice itself raised a contention

that she did not issue any cheque and she lost the cheque and first

respondent would have obtained the cheque and fabricated her

signature and she is not liable to pay any amount and still there is

Crl.R.P. No. 1452 of 2008 -2-

no evidence to prove that the revision petitioner issued Ext.P1

cheque towards discharge of any debt or liability and in such

circumstances the conviction is not sustainable. The learned

counsel argued that when the evidence of first respondent as PW1

is insufficient to prove any borrowal or the cheque was issued

towards repayment of any amount due finding of the courts below

that revision petitioner committed an offence under Section 138 of

Negotiable Instruments Act is not sustainable. The learned counsel

also argued that even the signature in Ext.P1 cheque is not that of

the revision petitioner and courts below should have sent the

signature to an expert. The learned counsel appearing for the first

respondent argued that evidence of PW1 establishes that Ext.P1

cheque was issued by the revision petitioner towards repayment of

the amount borrowed and therefore the conviction is perfectly

correct.

4. On going through the judgments of the courts below as

well as the evidence on record, it is clear that the evidence was not

properly appreciated. In spite of the fact that revision petitioner

specifically contended in Ext.P6 reply notice, sent to the first

respondent for the demand raised for the amount under the

dishonored cheque under Section 138(b) of Negotiable Instruments

Crl.R.P. No. 1452 of 2008 -3-

Act, unambiguously that her cheque was lost and first respondent

might have forged the signature in that cheque and presented

before the bank, no evidence was adduced to prove the execution

or the signature in the cheque. First respondent when examined as

PW1, in chief examination did not depose anything on the

execution of the cheque. In cross examination PW1 deposed that

the cheque was written and brought by the revision petitioner and

signed in his presence and handed it over to him. Even then, PW1

has no case that revision petitioner acknowledged before signing

that what was written in Ext.P1 is correct or acknowledged it and

signed in Ext.P1. Neither in chief examination nor in cross

examination PW1 has a case that Ext.P1 cheque was issued as a

post dated cheque. On the other hand if the evidence in chief

examination is believed the amount was paid on 20.8.2000 as

revision petitioner agreed to repay the amount within one month

and thereafter Ext.P1 cheque was issued on 20.9.2000. As per

Ext.P4 notice when the amount was borrowed revision petitioner

agreed to repay the same and the cheque was issued with date

20.9.2000. Even then there was no case that the cheque was

issued at the time when the amount was borrowed. Though

because of the statement that cheque was issued with date

Crl.R.P. No. 1452 of 2008 -4-

20.9.2000 it can be interpreted that the cheque was given as a post

dated cheque, PW1 did not depose that Ext.P1 cheque was issued

at the time when the amount was borrowed or at any time prior to

the date seen in Ext.P1.

5. If the evidence of PW1 that a written cheque was brought

by the revision petitioner and signed in his presence and handed

over to him is believed, there should have been a pre-agreement

between the revision petitioner and first respondent with regard to

the amount and the amount would be repaid on such and such day

as otherwise revision petitioner cannot be expected to write a

cheque with the amount and the date and bring it to be signed in

the presence of the PW1 as deposed by him. Unfortunately, these

aspects were not considered by the courts below. Similarly, in

cross examination PW1 deposed that he had borrowed Rs. 15,000/-

from a bank for his business with liability to pay interest. It is such

a person who is claiming that Rs. 70,000/- was granted as loan to

the revision petitioner and that too without liability for the payment

of interest. Unfortunately this aspect was also not taken into

consideration by the courts below or even by the counsel appearing

for the revision petitioner while cross examining PW1. The learned

counsel appearing for the first respondent, at this stage, submitted

Crl.R.P. No. 1452 of 2008 -5-

that as the revision petitioner is seeking a remand, the case may be

remanded to the trial court granting opportunity to both the

parties to adduce further evidence. As the courts below did not

consider these relevant and material aspects, in the interest of

justice a further opportunity is to be granted to both the parties to

adduce evidence in support of their case.

Hence revision is allowed. The conviction of revision

petitioner in C.C. No. 166/2002 as confirmed in Crl. Appeal No.

650/2002 is set aside. The case is remanded to Additional Chief

Judicial Magistrate for fresh disposal in accordance with law after

affording opportunity to both the complainant and the accused to

adduce further evidence. It is made clear that the Magistrate is

competent to forward Ext.P1 cheque to an expert, if it is found

necessary and dismissal of the petition filed earlier by the accused

will not be a bar for exercising that power. Parties are directed to

appear before Additional Chief Judicial Magistrate Thalassery on

26.2.2009. Send back the records immediately.

M.SASIDHARAN NAMBIAR
JUDGE
rhs