High Court Kerala High Court

Thomas Varghese vs Gibi Joseph on 28 March, 2008

Kerala High Court
Thomas Varghese vs Gibi Joseph on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 499 of 2001()



1. THOMAS VARGHESE
                      ...  Petitioner

                        Vs

1. GIBI JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.P.M.KUNJIMOIDEENKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :28/03/2008

 O R D E R

A.K. Basheer, J.

– – – – – – – – – – – – – – – – – – – – – – – – –

Crl.A.No. 499 of 2001

– – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 28th day of March, 2008.

Judgment

Appellant is the complainant in a prosecution under Section

138 of the Negotiable Instruments Act. He challenges the order of

acquittal passed by the trial court holding that the complainant had

failed to produce “the duly certified ledger extract of the account of

the accused to prove that the cheque was bounced for insufficiency

of funds”.

2. The case of the complainant was that the accused had

borrowed a sum of Rs.10,000/- on February 18, 1998 promising to

repay the same within 2 or 3 days. The accused had issued Ext.P1

cheque on the date of borrowal itself requesting the complainant to

present it for encashment after 2 or 3 days. However when the

complainant presented the cheque for encashment, it was

dishonoured due to insufficiency of funds in the account of the

accused. Though the complainant issued a statutory demand notice

to the accused, it was returned unclaimed. Hence the complaint.

3. The complainant got himself examined as Pw.1 and Exts.P1

to P5 were marked on his side. There was no oral or documentary

evidence on the side of the defence. After evaluating the evidence

on record, the learned Magistrate found that the accused had issued

Ext.P1 cheque in discharge of a legally enforceable debt. But the

learned Magistrate took a strange view that the complainant had

Crl.A.499/2001. 2

failed to prove that the cheque had bounced for insufficiency of funds.

According to the learned Magistrate the complainant ought to have

produced the “duly certified ledger extract of the account of the

accused” to show that funds were insufficient in the account of the

accused. Ext.P2 memo issued by the Bank clearly indicated that the

cheque was dishonoured due to insufficiency of funds in the account of

the accused. According to the learned Magistrate the said memo was

not proved properly. I have no hesitation to hold that the view taken by

the learned Magistrate is patently unsustainable. Therefore the order of

acquittal is liable to be set aside.

4. It may also be noticed that the accused had not bothered to

adduce any evidence in the case. In Section 313 statement his only

contention was that he had paid Rs.5,000/- to the complainant towards

the liability on May 7, 1998. He further contended that he had paid a

further sum of Rs.2,000/- thereafter. But no evidence was adduced to

substantiate the above contention. More importantly, the accused did

not have a case that he had not issued Ext.P1 cheque towards

discharge of the liability incurred by him.

5. Having regard to the entire facts and circumstances I am

satisfied that the complainant had established his case satisfactorily.

Therefore the order of acquittal passed by the court below is set aside.

Though respondent No.1 accused had been served with notice he has

not appeared before this Court either in person or through counsel.

Therefore before sentencing him he has to be afforded an opportunity

to be heard on sentence. Therefore the case is remitted to the court

Crl.A.499/2001. 3

below which shall pass appropriate orders on sentence after hearing the

accused. The court below shall dispose of the case as expeditiously as

possible, at any rate within two months from the date of receipt of a

copy of this judgment.

Parties shall appear before the court below on June 11, 2008.

A.K. Basheer
Judge.

an.