Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Saralakumari vs State Of Kerala
2025 Latest Caselaw 7381 Ker

Citation : 2025 Latest Caselaw 7381 Ker
Judgement Date : 25 August, 2025

Kerala High Court

Saralakumari vs State Of Kerala on 25 August, 2025

                                          2025:KER:64610


        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

        THE HONOURABLE MR.JUSTICE A. BADHARUDEEN

  MONDAY, THE 25TH DAY OF AUGUST 2025/3RD BHADRA, 1947

                 CRL.A NO.1088 OF 2010

      AGAINST THE JUDGMENT DATED 28.05.2010 IN CC NO.37

    OF 2009 OF ENQUIRY COMMISSIONER & SPECIAL JUDGE,

                          KOTTAYAM

APPELLANT/2ND ACCUSED:

         MANMADHAN
         FORMER CASHIER ETTUMANOOR BRANCH,
         KOTTAYAM CO-OPERATIVE URBAN, BANK),
         S/O.K.R.KESAVAN NAIR, AKKADAMPALLIL HOUSE,
         NEAR KANAKARI AMPALA KAVALA, KANAKARI,
         KOTTAYAM.


         BY ADV SRI.THOMAS T.VARGHESE

RESPONDENT/COMPLAINANT:

         STATE OF KERALA
         REPRESENTED BY THE PUBLIC PROSECUTOR,
         HIGH COURT OF KERALA, ERNAKULAM,
         REPRESENTING DY.S.P., VACB, KOTTAYAM.

         SRI.RAJESH.A,SPECIAL PUBLIC PROSECUTOR, VACB
         SMT.REKHA.S, SR.PUBLIC PROSECUTOR, VACB

     THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
11.08.2025, ALONG WITH CRL.A.1167/2010 AND 1216/2010,
THE COURT ON 11.08.2025 DELIVERED THE FOLLOWING:
                                               2025:KER:64610
CRL.A.Nos.1088,1167 & 1216 of 2010
                            2


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

         THE HONOURABLE MR. JUSTICE A.BADHARUDEEN

  MONDAY, THE 25TH DAY OF AUGUST 2025/3RD BHADRA, 1947

                  CRL.A NO. 1167 OF 2010

        AGAINST THE JUDGMENT DATED 28.05.2010 IN CC NO.37

    OF 2009 OF ENQUIRY COMMISSIONER & SPECIAL JUDGE,

                          KOTTAYAM

APPELLANT/3RD ACCUSED:

          K.K.VINOD (FORMER PEON)
          KOTTAYAM CO-OPERATIVE URBAN BANK,
          ETTUMANOOR BRANCH, KAILAS HOUSE,
          AYMANAM VILLAGE.


          BY ADVS.
          SHRI.A.N.RAJAN BABU
          SMT.K.SUNITHA VINOD

RESPONDENT/COMPLAINANT:

    1     STATE OF KERALA
          REPRESENTED BY PUBLIC PROSECUTOR,
          HIGH COURT OF KERALA, COCHIN-16.

    2     DEPUTY SUPERINTENDENT OF POLICE
          V.A.C.B. UNIT, KOTTAYAM.

          SRI.RAJESH A, SPECIAL PUBLIC PROSECUTOR
          SMT.REKHA S, SR.PUBLIC PROSECUTOR

     THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
11.08.2025 ALONG WITH CONNECTED CASES, THE COURT ON
25.08.2025 DELIVERED THE FOLLOWING:
                                              2025:KER:64610
CRL.A.Nos.1088,1167 & 1216 of 2010
                            3


        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

       THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

  MONDAY, THE 25TH DAY OF AUGUST 2025/3RD BHADRA, 1947

                 CRL.A NO. 1216 OF 2010

      AGAINST THE JUDGMENT DATED 28.05.2010 IN CC NO.37

    OF 2009 OF ENQUIRY COMMISSIONER & SPECIAL JUDGE,

                          KOTTAYAM

APPELLANT/1ST ACCUSED:

         SARALAKUMARI
         (FORMER BRANCH MANAGER, KOTTAYAM CO-OPERATIVE
         URBAN BANK, ETTUMANOOR BRANCH)
         W/O.RAVINDRANATH, SAROJINI VIHAR,
         THIRUNAKKARA WEST GATE, KOTTAYAM,
         (NOW RESIDING AT, KUNNIRIKKAL HOUSE,
         KODATHY PADY, KOTTAKKAL ARYA VAIDYA SALA
         COLLEGE ROAD, RANNY, PATHANAMTHITTA.


         BY ADV SHRI.T.R.HARIKUMAR

RESPONDENT/COMPLAINANT:

         STATE OF KERALA
         REPRESENTED BY PUBLIC PROSECUTOR,
         HIGH COURT OF KERALA, ERNAKULAM.

         SRI.RAJESH A, SPECIAL PUBLIC PROSECUTOR
         SMT.REKHA S, SR.PUBLIC PROSECUTOR

     THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
11.08.2025, ALONG WITH CRL.A.1088/2010 AND CONNECTED
CASE, THE COURT ON 25.08.2025 DELIVERED THE FOLLOWING:
                                                  2025:KER:64610
CRL.A.Nos.1088,1167 & 1216 of 2010
                            4

                                                              CR

                    COMMON JUDGMENT

Dated this the 25th day of August, 2025

These criminal appeals have been preferred by

accused Nos.1, 2 and 3 respectively, challenging judgment

dated 28.05.2010 in C.C.No.37/2009 on the files of the Court

of the Enquiry Commissioner and Special Judge, Kottayam.

2. Heard the learned counsel for the

appellants and the learned Public Prosecutor in detail. I have

gone through the trial court records and the decision placed

by the learned counsel for the 1st accused.

3. Here, the prosecution alleges commission

of offences punishable under Sections 13(1)(c) and (d) r/w

13(2) of the Prevention of Corruption Act, 1988 (hereinafter

referred to as 'the PC Act' for short) as well as under

Sections 409, 420, 468, 471, 477A and 120B of the Indian

Penal Code (hereinafter referred to as 'IPC' for short) by the

accused. The prosecution allegation is that the 1 st accused 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

while working as Bank Manager, the 2 nd accused as cashier, and

the 3rd accused as peon in Kottayam Co-operative Bank,

Ettumanoor branch, being public servants, abused their official

position, hatched conspiracy between them and in furtherance of

the said conspiracy, they dishonestly and fraudulently

misappropriated Rs.47,100/- by forging and falsifying the records

of the bank pertaining to loan No.DCL 603 in the name of one

Sibi Jose.

4. On getting final report in this matter, the

learned Special Judge took cognizance for the said offences

and proceeded with trial. During trial, PW1 to PW16 were

examined and Exts.P1 to P26 except Exts.P7(m) & (n) were

marked. Even though, the accused was given opportunity to

adduce defence evidence after questioning him under Section

313(1)(b) of the Code of Criminal Procedure, he did not opt to

adduce any defence evidence.

5. Evaluating the evidence, the Special Court

convicted the accused for the said offences and sentenced them

as under:

2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

"31. From the finding in point Nos.1 to 3 it follows that the 1st and 2nd accused committed offences under Sec.13(2) r/w 13(1)(c) of the Prevention of Corruption Act and Sec.409 IPC. It can also be said that they obtained Rs.47,100/- by illegal means and so they are guilty of the offence under Sec.13(2) r/w 13(1)(d) of the Prevention of Corruption Act. Accused Nos.1 to 3 are guilty of the offences under

are guilty of the offence under Sec.477A I.P.C. 3 rd accused is guilty of the offence under Sec.120-B I.P.C. r/w Sec.13(2) of the Prevention of Corruption Act and Sec.120-B I.P.C. r/w.Sec.409 I.P.C. They are convicted for the aforesaid offences."

6. According to the learned counsel for the 1 st

accused, in this case, the prosecution case rests on the

allegation that the 1st accused signed the loan application in

the name of PW8 after forging and falsifying the same.

Similarly, the case of the 2 nd accused is that he also written in 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

the application and connected records. The allegation

against the 3rd accused, who is a peon, is also similar to that

of the 2nd accused. According to the learned counsel for the

1st accused, the case put up by the 1 st accused is that, PW8

availed loan of Rs.50,000/- on 10.09.2001 and thereafter, the

said loan was closed by repaying Rs.35,800/- and upon his

application, Ext.P7 series, again, loan of Rs.50,000/- was

granted as per DCL 603. But PW8 failed to repay the same.

According to the learned counsel for the 1 st accused, during

departmental proceedings, the 1st accused repaid the entire

amount. The prime point argued by the learned counsel for

accused Nos.1 to 3 is that the prosecution allegation as

against falsification of the application and the corresponding

documents, marked as Exts.P7(e) loan application pertaining

to DCL 603, Ext.P7(i) the receipt pertaining to DCL 603,

Ext.P7(j) promissory note dated 10.01.2003 in connection

with DCL 603 and Ext.P7(g) loan bond dated 10.01.2003 in

DCL 603 were not put by PW8 and the sureties also denied 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

their signatures, who were examined as PW9 and PW10.

According to the learned counsel, in order to prove the fact

that the handwriting and the signatures of PW8, PW9 and

PW10 are not therein in Ext.P7(e) (i) (j) and (g), the

prosecution relied on the evidence of PW2 and PW3 on the

assertion that they had familiarity with their handwriting and

signatures. According to the learned counsel for the accused,

on perusal of the evidence of PW2 and PW3, what they

stated was that they had worked along with accused Nos.1 to

3 and they were familiar with their signatures. They did not

state anything that how they came to have familiarity with the

handwriting and signatures. According to the learned counsel

for the accused, in order to prove the handwriting under

Section 47 of the Indian Evidence Act, 1872 (hereinafter

referred to as 'the Evidence Act'), the Court has to form an

opinion as to the person by whom any document was written

or signed, the opinion of any person acquainted with the

handwriting of the person by whom it is supposed to be 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

written or signed that it was or was not written or signed by

that person, is a relevant fact.

Explanation to Section 47 provides how person is said to be

acquainted with the handwriting of another person by

explaining the three modalities for the same. The

explanation to Section 47 provides that a person is said to be

acquainted with the handwriting of another person when he

has seen that person write, or when he has received

documents purporting to be written by that person in answer

to documents written by himself or under his authority and

addressed to that person, or when, in the ordinary course of

business, documents purporting to be written by that person

have been habitually submitted to him.

7. On perusal of the explanation, the opinion of the

court in the matter of handwriting, based on the evidence

given by a person acquainted with the handwriting of the

person whose handwriting is sought to be proved, the person

giving evidence regarding the acquaintance should have 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

familiarity with one among the three modalities mentioned in

explanation to Section 47, they are,

(1) Who has seen that person writes;

(2) or who has received documents written by that person in answer to documents written by himself or under his authority and addressed to that person or; (3) who has in the ordinary course of business receives documents written by that person or such documents are habitually submitted to him.

8. The learned counsel for the 1st accused

placed decision of this Court in S.Sivadas V. State of

Kerala, reported in 2023 LiveLaw (Ker) 57, where the mode

of proof under Section 47 of the Evidence Act, with reference

to its explanation has been extracted by this Court, wherein

this Court relied on the decision of the Apex Court in B.

Raghuvir Acharya v. Central Bureau of Investigation,

reported in (2014) 14 SCC 693 and Hema v. State Through

Inspector of Police, Madras reported in (2013) 10 SCC 192

and other decisions and finally in paragraph No.21 this Court 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

held that a person gets an opportunity to get acquainted with

the handwriting of another person when he has often seen that

person writing something, or when he has been receiving

papers written by that person in reply to his own drafts or for

the purpose of typing, filing, or advising. The mandate of

Section 47 is that the opinion of such a person can be relied

upon. In the present case, the witnesses relied on by the court

below only stated that as they had worked with the accused in

the same office, they could identify their signatures and

writings. Highlighting the legal position, as espoused

hereinabove, the learned counsel for accused Nos.1 to 3

canvassed acquittal, mainly urging that the prosecution failed

to prove the offences alleged against the accused beyond

reasonable doubt and the prosecution evidence leaves many

doubts to disbelieve the prosecution case.

9. The learned Public Prosecutor opposed the

contention and submitted that since PW2 and PW3 had given

evidence to the effect that they were acquainted with the 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

handwriting of accused Nos.1 to 3. That by itself would

suffice the requirement of explanation to Section 47 of the

Evidence Act. The learned Public Prosecutor placed decision

of this Court in Vijayakumar K. v. State of Kerala, reported

in 2016 KHC 635, with reference to paragraph No.115. In the

above judgment also, this Court considered how Section 47

would apply when the court has to confirm the opinion as to

the handwriting of the person in the document, and in

paragraph Nos.116 to 119, this Court observed as under:

"116. In the decision reported in Pasupuletti Venkamma v. Shaik Hamid Minor by Next Friend Pier Sarn Bibee (14 Indian cases

741), it has been held that comparison of signature is one of the modes of proving handwriting and although when there is no such evidence such proof would be regarded as a hazardous and inconclusive, it cannot be regarded as an error in law to base the conclusion on such proof alone and a court of second appeal would have no power to set aside a finding based on such comparison.

117. The England Law on this point is then summarised by Tylor on Evidence (vol.2, Edn.12 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

para 1863 at page 1151) "the witness need not state in the first instance how he know the handwriting since it is the duty of the opposite party to explore in cross examination the source of knowledge if he is dissatisfied with the testimony as it stands".

118. This is what is reiterated in section 47 of the Evidence Act. This has been stated so in Pusaram and others v. Manmal and other (AIR 1955 RAJASTHAN 186) relying on the decision in Chintaman Raoji Naik v. Khanderao Pandurang Thakur and others (AIR 1928 Bombay 58) and Mahanth Jagdish Das and others v. Emperor (AIR 1938 Pat 497). The same view has been again reiterated in the decision reported in Shriniwas Pansari v. Dr. Hari Prasad Mehra and other (AIR 1983 PATNA 321).

119. The mode of proving the signature and the handwriting is not only by sending it to the expert alone but that can be done by proving through the person, who had written the same or persons having acquaintance with the handwriting and signature of that person and by court invoking the power under section 73 of the Evidence Act. In this case, the court below had compared the same and come to an independent conclusion regarding this aspect and this was corroborated by the 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

evidence of Pws 4, 7, 8, 30 and 31 the officials working in the same office along with the accused who had the opportunity to come across the handwriting and signature of the accused and acquaintance with the same and competent to speak about the same. So not sending the vouchers for expert opinion is not fatal in this case."

10. In view of the rival submissions, the points

arise for consideration are;

1. Whether the special court went wrong in holding that the accused committed offence punishable under Section 13(1)(c) r/w 13(2) of the PC Act?

2. Whether the special court went wrong in holding that the accused committed offence punishable under Section 13(1)(d) r/w 13(2) of the PC Act?

3. Whether the special court went wrong in holding that the accused committed offence punishable under Section 409 of IPC?

4. Whether the special court went wrong in holding that the accused committed offence punishable under Section 420 of IPC?

5. Whether the special court went wrong in holding that the accused committed offence punishable 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

under Section 468 of IPC?

6. Whether the special court went wrong in holding that the accused committed offence punishable under Section 471 of IPC?

7. Whether the special court went wrong in holding that the accused committed offence punishable under Section 477A of IPC?

8. Whether the special court went wrong in holding that the accused committed offence punishable under Section 120B of IPC?

9. Whether the verdict under challenge would require any interference by this Court?

10. Orders to be passed.

11. The crux of the prosecution case is that PW8

initially availed a loan of Rs.25,000/-, but the same was falsely

recorded as Rs.50,000/-, on undertaking to repay the same

within a period of 300 working days and the loan number is

DCL 246. The further allegation is that, on 10.01.2003,

Rs.50,000/- was sanctioned as per loan No.DCL 603 after

closing DCL 246 on 09.01.2003. The prosecution case is that 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

as regards the availing of loan of Rs.25,000/-, there was

manipulation of the amount by doubling the amount as

Rs.50,000/- and the second loan bearing loan No.DCL 603,

was obtained in between accused Nos.1 to 3, after hatching

conspiracy, by creating false documents viz., Ext.P7(e) (i) (j)

and (g). The evidence of PW2 and PW3 are relied on by the

prosecution to prove the handwriting of accused Nos.2 and 3.

12. PW2 gave evidence that he was familiar

with the accused who worked along with him and he worked

as Branch Manager of Ettumanoor, Kottayam Co-operative

Bank, Ettumanoor from 13.08.2003. Accordingly, he became

aware of the misappropriation done by the accused. He

supported Ext.P7(a) passbook, showing Rs.25,000/- as the

loan granted to PW8 and Exts.P7(b), the voucher showing

the loan amount as Rs.50,000/-. He also supported

Ext.P7(c), the certified copy of the ledger and Ext.P7(d), the

application put up by PW8 to join the society. According to

him, the loan application allegedly submitted by PW8 to 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

obtain Loan No. DCL 603 is Ext. P7(e), and the signature on it

differs from his signature in Ext. P7(d). According to him,

Ext.P7(f) is the voucher pertaining to loan No.DCL 603 and the

same was written by the 2nd accused, Sri.Manmadhan.

13. PW3 also was examined to prove that the

loan application, voucher and other documents etc. pertaining

to DCL 603 were forged and falsified by the accused, as part of

conspiracy hatched in between them. PW3 deposed that, he

worked as clerk in Co-operative Urban Bank, Kottayam from

02.06.2003 and he was familiar with the accused at the dock.

Accordingly, he also worked along with him and he was familiar

with the handwriting and the signatures of accused. He

identified the signature in Ext. P7(a) as that of the 2nd accused,

who was otherwise known as Madhu in the office. He also

identified the handwriting of Manmadhan (the 2nd accused) in

Ext. P7(b) and Ext. P7(f) vouchers. According to PW3, the

address in Ext.P7(e) loan application was written by the 2 nd

accused and the remaining portion was filled up by the 3 rd 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

accused. He also deposed that in Ext.P7(i) receipt, the date,

month and year were filled up by the 2nd accused and the

remaining portion were filled up by the 3rd accused. Regarding

Ext.P7(g) and Ext.P7(j), PW2 stated that those were entries

made by Sri.Vinod, who is the 3rd accused. As per the

prosecution allegations, because of the falsification of records

and grant of loan by using the said forged and false document

as genuine, the bank sustained a loss of Rs.47,100/-.

According to the accused, the same were repaid, inclusive of

the amount in connected cases where similar allegations were

raised.

14. While addressing the question as to whether

the evidence of PW2 and PW3 would satisfy the requirements

of explanation to Section 47 regarding the proof of handwriting

and signatures, it is relevant to note that, as already observed,

a person, who acquainted with the handwriting of another

person, was examined in prosecution to prove the same, his

evidence must be by deposing the manner in which he made 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

acquaintance with the handwriting or the signatures by the 3

modes provided in explanation to Section 47. They are, (1)

Who has seen that person writes; (2)or who has received

documents written by that person in answer to documents

written by himself or under his authority and addressed to that

person or; (3) who has in the ordinary course of business

receives documents written by that person or such documents

are habitually submitted to him. In the instant case, no such

evidence forthcoming.

15. It is pointed out by the learned Public

Prosecutor that, in this case, internal audits were conducted by

PW5 and PW8 and their evidence and the respective reports

marked as Exts.P1 and P15, would also throw light to the fact

that there was manipulation of records in passing and

disbursing of loan to the tune of Rs.50,000/- as loan No.DCL

603 after closing the previous loan as per loan No.DCL 246 on

09.01.2003 by repaying of Rs.35,900/-. When the evidence of

PW5 is gone through, PW5 deposed as contended by the 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

learned Public Prosecutor but at the later stage of his evidence,

he stated that during his inspection, it was found that on

verification of passbook retained by PW8, after 10.01.2003

also, Rs.850/- is shown as the balance and the customer had

denied the availing of loan No.DCL 603.

16. In this case, PW8 is the person who initially

availed loan No.DCL 246 and according to him, the loan

availed by him was only Rs.25,000/- and his passbook also

would show the same. But the records discussed herein above

would show that the loan was Rs.50,000/- instead of

Rs.25,000/-. As regards the filing of loan application and the

signatures in the voucher and receipt etc. pertaining to loan

No.DCL 604, PW8 categorically denied his signatures and filing

up of the application. Similarly, PW9 and PW10, who are

sureties of the said loan, also emphatically denied their

signatures as sureties. According to the learned counsel for the

accused, mere denial of the debtor as well as the sureties to

the effect that they did not file any application or sign the 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

documents would not by itself is insufficient to find that they did

not file loan application or sign the documents without the aid of

an expert opinion. According to the learned counsel for the

accused, similarly, merely relying on the evidence of PW2 and

PW3 which would not strictly adhere to the explanation to

Section 47 of the Evidence Act would by itself is insufficient to

hold that handwriting in the loan application and other

documents alleged to be that of PW8 were made by accused

Nos.2 and 3 without the support of an expert opinion or the 1st

accused involved in this crime.

17. It is well settled law that in order to prove

signature and handwriting, it may not be always necessary to

get opinion evidence of an expert, though the same is one

among the modes prescribed for the same by way of

corroborative evidence. The second mode is the mode

provided by proving the handwriting and signature with that of a

person, who had acquaintance with the handwriting and

signature of the person who disputed it or not available and for 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

which, conditions (1) to (3) in explanation to Section 47 to be

necessary. The third mode is one provided under Section 73 of

the Evidence Act, allowing the court itself to compare the

signatures and form an opinion.

18. In the instant case, Section 73 of the

Evidence Act was not applied by the trial court may be for want

of comparison of the disputed documents with admitted

documents. and the mode adopted by the prosecution to prove

that the signatures as well as the handwriting in the disputed

loan application, vouchers and receipts etc. were entered by

accused Nos.1 to 3 is by examining PW2 and PW3 who are

familiar with the handwriting and signatures.

19. When the prosecution relies on the disputed

handwriting of a person by examining those who are familiar

with the handwriting and signatures, definitely three ingredients

viz., (1) Who has seen that person writes; (2)or who has

received documents written by that person in answer to

documents written by himself or under his authority and 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

addressed to that person or; (3) who has in the ordinary course

of business receives documents written by that person or such

documents are habitually submitted to him should be satisfied

and without satisfying the ingredients, mere identification of the

disputed signature and handwriting of a person merely saying

that they are familiar with same would not suffice the

requirement.

20 When analysing the allegation on par with the

evidence tendered, in the instant case, the prosecution failed to

prove that the signatures and handwriting in the disputed loan

application, vouchers and the receipts were the handwriting of

accused Nos.1 to 3 by the mode known to law. If so, without

any iota of doubt, it has to be held that the prosecution

miserably failed to prove the said aspect, though the Special

Court relied on the evidence of PW2 and PW3 to find

commission of the offences by accused Nos.1 to 3. Since the

prosecution evidence is not sufficient to establish the guilt of

the accused, it could not be held that accused Nos.1 to 3 2025:KER:64610 CRL.A.Nos.1088,1167 & 1216 of 2010

forged the documents, availed loan and misappropriated an

amount of Rs.47,100/- as per loan No.DCL 603 in the name of

one Sibi Jose. Since the prosecution evidence is in the midst of

doubt, as discussed hereinabove, by enlarging the benefit of

doubt, I am inclined to hold that the prosecution failed to prove

the allegations against accused Nos. 1 to 3 beyond reasonable

doubt and accused Nos.1 and 3 are entitled to get the benefit

of doubt. Consequently, the conviction and sentence are liable

to be set aside.

21. In the result, this appeal stands allowed and

conviction and sentence imposed by the special court impugned

herein stand set aside. Accused Nos.1 to 3/appellant are set at

liberty forthwith. The bail bonds of accused Nos.1 to 3 stand

cancelled.

Registry is directed to forward a copy of this common

judgment to the special court forthwith.

Sd/-

A. BADHARUDEEN JUDGE nkr

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter