Citation : 2022 Latest Caselaw 3612 Tel
Judgement Date : 11 July, 2022
HONOURABLE SRI JUSTICE K.SURENDER
CRIMINAL APPEAL No. 1453 of 2007
JUDGMENT:
1. This appeal is filed questioning the acquittal of the 1st
respondent/accused vide judgment in CC No.177 of 2004
dated 29.12.2006 passed by the Chief Metropolitan
Magistrate, Hyderabad.
2. The complainant is M/s.Kedia Textiles represented by
its Proprietor Praveen Kedia and the accused/1st respondent-
Madina Matching Centre represented by its Proprietor Arshad
Iqbal.
3. It is the case of the complainant/appellant that the
firm Kedia Textiles supplied material to the accused firm and
in the course of business, fell due an amount of Rs.91,948/-
and he issued cheque bearing No.023870 for Rs.3,000/- dated
25.01.2004 and when the said cheque was presented for
clearance, the cheque which is Ex.P1 was returned with an
endorsement 'insufficient funds'.
4. During the course of trial, the Proprietor of Kedia
Textiles examined himself as P.W.1 and he admitted that the
1st respondent/accused used to approach its firm and
purchase cloth material. Running account was maintained.
In the course of business when the material was given on
credit, outstanding dues would be paid within 30 days from
the date of bill and also the interest at the rate of 24%. The 1st
respondent/accused was liable for a sum of Rs.91,948/- after
reconciliating the account.
5. The complainant/appellant persuaded the 1st
respondent/accused to issue cheques, for which reason, the
1st respondent/accused issued cheques bearing Nos.023871 to
023873 and when the same were presented, they were
returned unpaid, as such, complaint was filed vide CC No.358
of 2001 and the 1st respondent/accused herein was found
guilty and convicted in the said case. Further, during the
course of his cross-examination, the complainant/appellant
admitted that he has not specifically filed any documents in
CC No.364 and 365 of 2003 to convince the Court regarding
the liability.
6. The appellant/complainant having filed and secured
conviction in CC No.358 of 2001 for the amount outstanding
to Rs.91,948/-, learned Magistrate found that there was no
liability which was specified by the complainant to show how
there was an outstanding after deducting previous amounts,
which were subject matter of earlier CCs and convicted.
7. Further, Ex.D1 was marked during the course of trial
by the 1st respondent/accused having entered into the witness
box. The said document Ex.D1 is a receipt issued reflecting
that blank chques were issued during the year 2000, for which
reason, learned Magistrate found that Ex.P1 was not issued on
25.07.2003 as claimed by P.W.1. The learned Magistrate
further found that in the translation of Ex.D1 it is disclosed
that the 1st respondent/accused has paid the amount and also
issued 13 cheques besides that he used to pay Rs.3,000/-
every month.
8. The learned counsel for the appellant/complainant
would submit that when the issuance of cheques have been
admitted that itself would indicate that the 1st
respondent/accused is accepting the liability. The counsel
relied upon the judgment of Hon'ble Supreme Court in the
case of T.Vasanthakumar v. Vijayakumari1, wherein the
Hon'ble Supreme Court held that once cheque has been issued
presumption is in favour of the complainant that it is for the
accused to discharge his liability.
9. In the case on hand, the 1st respondent/accused
himself entered into the witness box and marked Exs.D1 to
D15, which are receipts and reply notices issued by the 1st
respondent/accused. The appellant/complainant has
suppressed all the documents, which are reply notices and
also the receipt ExD1 and filed the present case. However, the
defence documents are not disputed and further there is no
counter to the explanation given under reply notices and also
during the course of cross-examination whereby the accused
AIR 2015 Supreme Court 2240
substantiated his version that the entire debt was already
discharged which are subject matters of the earlier cases filed
under Section 138 of Negotiable Instruments Act and there is
no liability as far as the present cheque is concerned.
10. Accordingly, the trial Court also found that the 1st
respondent/accused has discharged his burden to show that
these cheques, which were issued in the year 2000 were
subsequently misused to file the present CC. In the
circumstances, the burden shifts on to the 1st
respondent/accused and the same was discharged by him by
preponderance of probability that there was no outstanding
and in the circumstances, when the version of P.W.1 is viewed
vis-à-vis, the version given by the 1st respondent/accused and
also considering the documents under Exs.D1 to D5, there is
no doubt regarding the finding of the trial Court that the
complainant/appellant failed to prove the outstanding against
the cheque in question. In the absence of any debt, which
could be proved by the appellant/complainant, the
prosecution for the offence under Section 138 of the Negotiable
Instruments Act has to fail.
11. In the circumstances, there are no grounds to interfere
with the finding of the learned Magistrate. Accordingly, the
Criminal Appeal is dismissed. As a sequel thereto,
miscellaneous petitions, if any, pending, shall stands closed.
________________
K.SURENDER, J Date: 11.07.2022 kvs
HONOURABLE SRI JUSTICE K.SURENDER
Criminal Appeal No.1453 OF 2007
Date:11.07.2022
kvs
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!