Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 3]

Madras High Court

P.Pattabiraman vs S.R.Eswar on 25 September, 2019

Author: N.Anand Venkatesh

Bench: N.Anand Venkatesh

                                                                 Crl.O.P.(MD).No.17441 of 2017
                                                      1


                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 25.09.2019


                                                   CORAM:
                            THE HONOURABLE MR. JUSTICE N.ANAND VENKATESH

                                       Crl.O.P.(MD).No.17441 of 2017
                                                    and
                                       Crl.M.P.(MD) No.11447 of 2017


                      P.Pattabiraman                      ... Petitioner/ Revision Petitioner
                                                              Petitioner/ Accused

                                                     Vs.


                      S.R.Eswar                           ... Respondent/ Respondent/
                                                              Respondent/ Complainant


                      PRAYER: Criminal Original Petition is filed under Section 482 of
                      Cr.P.C. to set aside the order passed by the learned Principal
                      Sessions Judge, Dindigul in Crl.R.C.No.5 of 2017 dated 18.07.2017
                      in confirming the order passed by the learned Judicial Magistrate
                      No.3 Dindigul in Cr.M.P.No.50 of 2017 in C.C.No.1 of 2014 dated
                      03.01.2017.
                                  For Petitioner   : Mr.D.Selvaraj

                                  For Respondent   : Mr.G.Gomathisankar


                                                   ******


                      1/6

http://www.judis.nic.in
                                                                     Crl.O.P.(MD).No.17441 of 2017
                                                           2

                                                     ORDER

This Criminal Original Petition has been filed challenging the order passed by the Court below dismissing the revision petition filed by the petitioner, challenging the order passed by the learned Judicial Magistrate-III, Dindigul dismissing the application filed by the petitioner under Section 45 of the Evidence Act.

2. The respondent has initiated proceedings against the petitioner for offence under Section 138 of the Negotiable Instruments Act. The complaint was taken on file in the year 2014. The respondent had examined himself as P.W.1 and the Bank Manager was examined as P.W.2 and after questioning under Section 313 Cr.P.C, the case was at the stage of defence evidence. At that point of time, the petitioner had chosen to file a petition to send the cheque for an expert opinion on the ground that, the signature found in the cheque is forged.

3. The trial Court dismissed the petition on the ground that the petitioner never took this defence at any point of time and for the first time, when he was called upon to adduce evidence on the side of the defence, the present petition came to be filed. The trial 2/6 http://www.judis.nic.in Crl.O.P.(MD).No.17441 of 2017 3 Court also found that the petitioner did not give a reply for the statutory notice to the effect that his signature has been forged in the cheque. That apart, the trial Court also found that the petitioner has not even cross examined both the witnesses on the side of the complainant. Therefore, the trial Court came to a categoric finding that the petition itself has been filed to drag on the proceedings.

4. The learned counsel for the petitioner submitted that an opportunity may be given to the petitioner to establish his defence, since the signature found in the cheque is forged. The learned counsel further submitted that the burden is cast upon the petitioner under Section 139 of the Negotiable Instruments Act and the same cannot been shifted without sending the cheque for expert opinion and consequently the petitioner cannot establish his defense.

5. Per contra, the learned counsel appearing on behalf of the respondent submitted that the revision petition filed by the petitioner is not maintainable and on that ground alone, this Criminal Original Petition has to be dismissed. The learned counsel further submitted that the petitioner did not cross examine any of 3/6 http://www.judis.nic.in Crl.O.P.(MD).No.17441 of 2017 4 the witnesses, who were cross examined on the side of the complainant. That apart, the petitioner never took this defence at any point of time and towards the end of the proceedings, for the first time, this defence was taken only with a view to drag on the proceedings. The learned counsel further submitted that the petitioner has not appeared before the Court below and there is a Non Bailable Warrant(NBW) pending against the petitioner.

6. This Court has carefully considered the submissions made on either side and perused the materials available on record.

7. As rightly held by the trial Court, the petitioner never chose to take this defence at the earliest point of time. The petitioner never questioned the signature found in the cheque even in the reply notice. The petitioner did not cross examine P.W.1 and P.W.2. Therefore, it is clear that the petitioner only wants to drag on the proceedings by sending the cheque for expert opinion.

8. This Court does not find any illegality or perversity in the order passed by the Court below and there is absolutely no ground to interfere with the same. That apart, the criminal revision is not maintainable as against the order passed by the Court below under Section 45 of the Evidence Act.

4/6 http://www.judis.nic.in Crl.O.P.(MD).No.17441 of 2017 5

9. In the result, this Criminal Original Petition stands dismissed and the Court below is directed to complete the proceedings in C.C.No.1 of 2014 within a period of two(02) months from the date of receipt of a copy of this order. Consequently, connected Crl.M.P.(MD) No.11447 of 2017 is closed.

25.09.2019 Index: Yes/No Internet: Yes/No sts To

1) The Principal Sessions Judge, Dindigul.

2) The Judicial Magistrate No.3 Dindigul.

3) The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

5/6 http://www.judis.nic.in Crl.O.P.(MD).No.17441 of 2017 6 N.ANAND VENKATESH, J.

sts Order made in Crl.O.P.(MD).No.17441 of 2017 Dated:

25.09.2019 6/6 http://www.judis.nic.in