High Court Kerala High Court

Varghese Paul vs Sathiyan on 5 February, 2007

Kerala High Court
Varghese Paul vs Sathiyan on 5 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1700 of 2003()


1. VARGHESE PAUL,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. SATHIYAN,S/O.PONNU SWAMY,
                       ...       Respondent

2. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.V.K.GOPALAKRISHNA PILLAI

                For Respondent  :SRI.C.D.JOHNY

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/02/2007

 O R D E R
                                V. RAMKUMAR, J.

                     * * * * * * * * * * * * * * * * * *

                        Crl. Appeal No. 1700 of 2003

                     * * * * * * * * * * * * * * * * * *

               Dated, this the 5th  day of   February 2007


                                     JUDGMENT

The accused in C.C. No. 701 of 2000 on the file of J.F.C.M. –

II, Aluva for an offence punishable under Sec. 138 of the Negotiable

Instruments Act, 1881 (hereinafter referred to as “The Act” for short)

challenges the conviction entered and the sentence passed against him

by the said court for the said offence.

2. The above case arose out of a private complaint filed by

the first respondent herein to the following effect:-

On 20-11-2989 the accused borrowed a sum of Rs. 60,000/- from

the complainant agreeing to re-pay the said amount within two months.

On repeated demands for the amount the accused issued Ext.P1 cheque

dated 10-4-2000 drawn on the Kalamassery Branch of the Federal Bank.

When the cheque was presented for collection the same was dishonoured

for want of sufficient funds in the account of the accused A statutory

notice was issued to the accused calling upon him to pay the amount

Crl. Appeal No. 1700 of 2003 -:2:-

due under the cheque. Even though the accused received the

notice on 15-5-2000, he neither paid the amount nor sent a reply. The

accused has thereby committed an offence punishable under Sec. 138 of

the Negotiable Instruments Act.

3. On the accused pleading not guilty to the substance of

accusation read over and explained to him, the complainant was

called upon to adduce evidence in support of his case. The complainant

examined himself as P.W.1 and got marked 7 documents as Exts.P1 to

P7.

4. After the close of the prosecution evidence the accused was

questioned under Sec. 313 (1)(b) Cr.P.C. with regard to the incriminating

circumstances appearing against him in the evidence for the prosecution.

He denied those circumstances and maintained his innocence. He

stated that Ext.P1 cheque was issued as a security when he auctioned

the chitty conducted by the complainant, that the entire chitty instalments

had been repaid by him and that the complainant evaded all earnest

attempts made by the accused to get back the cheque. To substantiate

Crl. Appeal No. 1700 of 2003 -:3:-

the said defence the accused examined himself as D.W.1 and he also

examined an independent witness as D.W.2.

5. The learned magistrate, after trial, as per judgment dated

17-2-2003 acquitted the first accused after holding that Ext.P1 cheque

was not issued in discharge of a debt or liability but was issued by

way of security. It is the said judgment which is assailed in this appeal

by the complainant after obtaining leave to file the same.

6. The only point which arises for consideration is as to whether

the appellant/complainant has succeeded in proving that the

respondent/accused has committed an offence punishable under Section 138

of the Act.

THE POINT:

7. I heard the learned counsel for the appellant and the learned

counsel for the respondent.

8. Assailing the judgment under appeal, the appellant’s counsel

made the following submissions before me :-

The complainant examined as P{.W.1 has admitted that he was not

Crl. Appeal No. 1700 of 2003 -:4:-

in the habit of insisting on security while any chitty subscriber auctioned

the chitty. If the accused had repaid all the instalments, then as a

reasonable and prudent man he would have taken the cheque back from

the complainant. The explanation offered by the accused for not taking

back the cheque is not at all convincing. According to the accused

examined as D.W.1, P.W.1 the complainant told him that the cheque was

misplaced when the office was shifted. But D.W.2 would say that P.W.1

told the accused that the cheque was with his legal adviser. D.W.2

was not present when accused went to P.W.1 to collect the amount.

It is unlikely that the accused would have subsequently handed over a

blank cheque to P.W.1 as contended by him. If as a matter of fact

Ext.P1 cheque was issued as a security for the due payment of the

instalments, the collection of the amount and the handing over of the

security would have been a simultaneous transaction. DWs 1 and 2

have not rebutted the presumption under Sec. 139 of the Act. D.W.1

has been giving different stories on all the three occasions when he

allegedly approached P.W.1 for return of the cheque. D.W.2 does not

Crl. Appeal No. 1700 of 2003 -:5:-

corroborate D.W.1.

9. I am afraid that I cannot agree with the above submissions.

Even though P.W.1 would say from the witness box that it was a

personal loan, in the complaint he has described himself as a partner

of the kuri firm. Even P.W.1 confessed during his cross-examination that

the accused was having transaction with the firm only. P.W.1 also

admitted that some subscribers used to bring their cheque books and

issued cheques while auctioning the chitty. The evidence on record

is to the effect that accused handed over the cheque at the time of

auctioning the chitty. Thereafter, he remitted the entire amount.

When the accused demanded the cheque back P.W.1 told him that the

cheque was misplaced in his office. The accused has also credibly

stated that on receipt of the statutory notice when he met P.W.1 the

latter told him that it was sent by mistake and that no action would

be taken pursuant to it. P.W. 1 has also admitted that the signature in

Ext.P1 cheque is of a particular ink and the other writings including the

date therein are in different ink. This also probabilises the defence

Crl. Appeal No. 1700 of 2003 -:6:-

version that at the time of auctioning the chitty, P.W.1 took from the

accused a blank cheque by way of security. Apart from suggesting to

P.W.1 the above defence, the accused stepped into the witness box and

examined himself as D.W.1 to substantiate his version. He also examined

D.W.2 who has given corroboration to the case of the accused. The

trial Magistrate who had the unique advantage of seeing the witnesses

and assessing their credibility was not inclined to accept the version of

the complainant examined as P.W.1. The learned Magistrate fully believed

the testimony of DWs 1 and 2. In the absence of any infirmity in

the appreciation of evidence by the trial court this court sitting in appeal

will be loath to take a different view. (Vide.State of Kerala v. Cheriyan

1997 (2) KLT 196; Shivaji v. State of Maharashtra – AIR 1973 SC 2622

and Madhusudan Das v. Narayani Bai – AIR 1983 S.C. 113).). The

accused has thus rebutted the presumption under Sec. 139 of the

Act. The finding recorded by the trial court that the prosecution has

not succeeded in proving beyond reasonable doubt that the he cheque

was issued by the accused to the complainant in discharge of an amount

Crl. Appeal No. 1700 of 2003 -:7:-

legally due to him is, on the evidence, perfectly justified. I fully

endorse the conclusion reached by the Magistrate.

The result of the forgoing discussion is that this appeal is

without merit and is accordingly dismissed confirming the judgment passed

by the trial court acquitting the accused of the offence punishable under

Sec. 138 of the Act.

V. RAMKUMAR,

(JUDGE)

ani.

Crl. Appeal No. 1700 of 2003 -:8:-

V. RAMKUMAR, J.

* * * * * * * * * * * * * * * * * *

Crl. Appeal No. 1700 of 2003

* * * * * * * * * * * * * * * * * *

Dated, this the

day of 2006

JUDGMENT