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 3, Cited by 0]

Bombay High Court

Sau.Dhanwanti W/O Motiramji Ahuja vs Sudharam T.Rajpal And Another on 23 August, 2017

Author: Rohit B. Deo

Bench: Rohit B. Deo

 apeal386.02.J.odt                         1




          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    NAGPUR BENCH, NAGPUR

                     CRIMINAL APPEAL NO.386 OF 2002

          Sau. Dhanwanti w/o Motiramji Ahuja,
          Aged about 38 years,
          R/o Rampur Camp, Amravati,
          District Amravati.                ....... APPELLANT

                                   ...V E R S U S...

 1]       Sudharam T. Rajpal,
          Aged about 40 years,
          R/o Rampuri Camp, Amravati,
          District Amravati.

 2]       State of Maharashtra.                              ....... RESPONDENTS
 -------------------------------------------------------------------------------------------
          Shri N.R. Saboo, Advocate for Appellant.
          None for Respondent No.1.
          Shri H.R. Dhumale, APP for Respondent No.2/State.
 -------------------------------------------------------------------------------------------

          CORAM:            ROHIT B. DEO, J. 
          DATE:                rd
                            23    AUGUST, 2017.


 ORAL JUDGMENT

1] The appellant seeks to assail judgment and order dated 18.03.2002 in Summary Criminal Case 193/2000 delivered by Judicial Magistrate, First Class Court No.3, Amravati by and under which the respondent is acquitted of the offence punishable under section 138 of the Negotiable Instruments Act, 1881. ::: Uploaded on - 24/08/2017 ::: Downloaded on - 28/08/2017 15:31:56 ::: apeal386.02.J.odt 2 2] Heard Shri N.R. Saboo, the learned counsel for the appellant. None appears for the respondent 1. Shri H.R. Dhumale, the learned Additional Public Prosecutor for respondent 2/State. 3] When the matter was called out, there was no appearance on behalf of the respondent 1/accused before the trial court. The learned Additional Public Prosecutor was therefore, requested to assist the Court and has fairly and ably invited the attention of the Court to the relevant evidence relying on which the finding of acquittal is recorded by the learned Magistrate. 4] The learned counsel for the appellant would urge that the learned Magistrate has committed a serious error of law in not appreciating that the accused did not discharge the burden of rebutting the statutory presumption under section 118 (a) and 139 of the Negotiable Instruments Act, 1881 (herein after referred to as the "Act").

5] The learned counsel would urge that admittedly, the cheque was dishonoured in view of instructions issued by the accused to stop the payment. The learned counsel for the appellant would further urge, that the defence of the accused as is ::: Uploaded on - 24/08/2017 ::: Downloaded on - 28/08/2017 15:31:56 ::: apeal386.02.J.odt 3 evident from the trend and tenor of the cross-examination is that the complainant visited the house of the accused and walked away with the blank cheque, is inherently incredible and even otherwise the accused has not brought on record any material what so ever to probabilise the defence.

6] In the absence of the counsel for the respondent 1 who is acquitted by the learned Magistrate, Shri Dhumale, the learned A.P.P. invites my attention to Exh.34 which is a document proved during the evidence of the Bank Officer (P.W.2) examined on behalf of the complainant. The said document is proved on admission, in the cross-examination. The Exh.34 would show that an intimation dated 21.06.1999 was given by the accused to the Bank about lost of cheque 206480 and to stop payment on the basis thereof. The learned Magistrate has inter alia relied on the said document Exh.34 to hold that in the teeth of the intimation given in June, 1999 it would be difficult to accept the version of the complainant that the said cheque was issued in her favour on 18.01.2000.

7] Having given my anxious consideration to the material on record and the reasoning of the learned Magistrate, I ::: Uploaded on - 24/08/2017 ::: Downloaded on - 28/08/2017 15:31:56 ::: apeal386.02.J.odt 4 am not in a position to hold that the judgment of acquittal is perverse. The view taken by the learned Magistrate is a plausible or possible view and no interference by this Court is therefore, necessary. The appeal is rejected.

JUDGE NSN ::: Uploaded on - 24/08/2017 ::: Downloaded on - 28/08/2017 15:31:56 :::