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 4, Cited by 1]

Karnataka High Court

Susanna George vs Mr. S.J. Suresh on 2 February, 2016

Author: A.N.Venugopala Gowda

Bench: A.N.Venugopala Gowda

                            1




  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 2ND DAY OF FEBRUARY, 2016

                        BEFORE

  THE HON'BLE MR. JUSTICE A.N.VENUGOPALA GOWDA

             CRIMINAL APPEAL NO.58/2013

BETWEEN:

Susanna George,
Aged 47 years,
R/o. 1825/14B, "Abhi Nivas",
Kirijaji Road, Hunsur Town,
Mysore District.
                                              ...APPELLANT

(By M/s. B.R. Deepak & Associates, Advs.)

AND:

Mr. S.J. Suresh,
S/o. Javare Gowda,
Aged 48 years,
Prop. Laxmi Ranganatha Saw Mill,
Mellahalli gate, B.M. Road,
Periyapatna Taluk.
                                            ... RESPONDENT

(By Sri Venkatesh R. Bhagat, Adv.)

      This Crl.A. is filed under S.378(4) & (5) Cr.P.C.,
praying to set aside the aforesaid impugned judgment
dated 07.12.2012 passed by the Addl. Senior Civil Judge
and JMFC, Hunsur in C.C.No.117/2009, acquitting the
respondent /accused for the offence punishable under
S.138 of Negotiable Instruments Act.
                              2




      This Crl.A. coming on for admission this day, the
Court delivered the following:


                      JUDGMENT

The complainant, aggrieved by the Judgment of the Trial Court, acquitting the accused, in a case related to the dishonour of the cheque, under S.138 of the Negotiable Instruments Act, 1881 (for short, 'the Act'), has filed this appeal.

2. The case in the complaint was that the accused being a known person, borrowed `4,50,000/- by assuring repayment within four months and after repeated request and demand, issued cheque (Ex.P1) i.e., towards repayment. The cheque was dishonoured by the bank with the endorsement 'insufficient fund' (Exs.P2 & P3). A notice demanding payment (Ex.P4) was issued. There was neither a reply nor payment of the cheque amount. Hence, private complaint was filed on 06.11.2008 and registered as PCR 55/2008. Cognizance was taken for the offence punishable under S.138 of the Act and process was 3 issued to the respondent in C.C. No.117/2009 by the JMFC, Hunsur. The accused appeared and pleaded not guilty and claimed trial. Complainant deposed as PW-1 and marked Exs.P1 to P8. The accused was examined under S.313 Cr.P.C. He denied the accusation and produced a document, which was marked as Ex.D1. The Magistrate having regard to the rival contentions and upon appreciation of the evidence and finding that the complainant has failed to prove that Ex.P1 was issued by the accused towards discharge of legally enforceable debt, by holding that the accused has shown that there does not exist any legally enforceable debt, acquitted the accused.

3. Learned advocate for the appellant contended that the learned Trial Judge has committed error in the matter of appreciation of the evidence and the presumption available under Ss.118 and 139 of the Act having not been rebutted, the judgment of acquittal passed is illegal. Learned counsel submitted that the impugned Judgment being contrary to the record of the 4 case and the law, is liable to be set aside and the respondent convicted for the offence punishable under S.138 of the Act.

4. Learned advocate for the respondent on the other hand contended that there being correct appreciation of evidence by the learned Trial Judge and the finding being not perverse or illegal, no interference with the impugned Judgment is called for. Learned counsel pointed out the discrepancies in the case of the complainant and submitted that in the facts and circumstances of the case, the judgment of acquittal passed does not call for interference.

5. Keeping in view the rival contentions and the record of the case, the point for consideration is, whether the accused has rebutted the statutory presumption contemplated by S.139 of the Act?

6. Ex.P4 is the demand notice. Therein it has been stated as follows:

5

"1. As you are well aware that you are due with regard to the some of the bills of the Hotel worth a sum of Rs.4,50,000/- (Rupees Four lakhs fifty thousand only) to my client for your legal necessities, and agreed to repay the borrowed amount within 6 months.
2. That when you failed to repay the aforesaid loan amount thereof before the expiry of the aforesaid period, my client approached you and demanded for repayment of the said amount."

7. In the private complaint filed, it was alleged as follows:

1. The complainant and accused are known to each other the accused had received a Sum of Rs.4,50,000/-

(Rupees four lakhs fifty thousand only) for his legal necessities promising him to repay the same within four months.

2. That after repeated request and demand made by the complainant to repay the aforesaid amount, the accused issued a cheque bearing No.230618, dated: 16.08.2008, for Rs.4,50,000/- drawn on Canara Bank main Branch, Mysore, and assured to recover the same by presenting the said cheque."

8. In the sworn statement filed by way of affidavit i.e., in lieu of the examination of the complainant, in the matter of taking cognizance of the offence, it was stated as follows:

6

1. I do swear that, I know the accused and he had received a sum of Rs.4,50,000/- (Rupees Four Lakh and Fifty Thousand only) for his legal necessities from me promising him to repay the same within two months.
2. Further I repeatedly requested and demanded to repay the aforesaid amount, the accused issued a cheque bearing No.230618, dated:16-08-2008 for Rs.4,50,000/-

drawn on Canara Bank, Main Branch, Mysore and assured to recover the same by presenting the said cheque."

9. The complainant, at the relevant point of time was a Teacher in a Government School. During 2007-08, her salary was `12,000/- p.m. Apart from being a Teacher, she was not doing any other business. Her husband had retired from service. She has stated that the amount of `4,50,000/- was taken 'about 11 years back'. She has asserted that the contents of Ex.P8 is correct. She has admitted the recitals in Ex.D1, which also makes reference to the cheque Ex.P1. It is on account of the said evidence and the discrepancies / contradictions, the Trial Judge has held that there is no legally enforceable debt 7 and that the presumption with regard to Ex.P1 has been rebutted by the accused, by production of Ex.D1.

10. The complainant is working as a Teacher in a Government School. At the relevant time, when the loan was allegedly advanced, she was a Government servant. She is governed by the Government Servants' Conduct Rules, which prescribe the mode of lending. It is not the case of the appellant that she obtained the permission of the employer and advanced the loan.

11. The appellant having meagre salary income had no capacity to advance loan of `4,50,000/- to the respondent. No record has been produced in proof of the savings and the withdrawal for the purpose of advancing huge sum as loan. The complainant has not produced any credible material in proof of her capacity to advance loan, that too eleven years prior to the date of issuance of the cheque -Ex.P1. The sum was not advanced once, but on different occasions. If that be so, there ought to have been record showing the dates and the respective sums 8 advanced, which accumulated to `4,50,000/-. There is no debt or consistency even in the pleading. Whether it is debt or other liability is itself doubtful. The period of repayment is also at variance.

12. The Trial Judge having taken into account the testimony of the complainant and on consideration of the entire oral and documentary evidence on record has come to the conclusion that the complainant had no source of income to lend the sum of `4,50,000/- and failed to prove that there is legally recoverable debt payable by the accused to her.

13. In my opinion, the material evidence on record has been assessed and correctly appreciated. The Trial Judge has not omitted from consideration any material evidence and there is no misreading of the deposition of PW-1 or the exhibited documents. In the circumstances, the finding recorded cannot be termed as perverse. 9

14. In view of the discrepancies in the case of the appellant, the Trial Judge is justified in holding that the presumption under S.139 of the Act as having been rebutted by the accused. There is no merit in the appeal.

In the result, appeal is rejected.

Sd/-

JUDGE sac*