Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Voruganti Sammi Reddy vs Aitha Shiva Kumar And Another
2024 Latest Caselaw 3189 Tel

Citation : 2024 Latest Caselaw 3189 Tel
Judgement Date : 9 August, 2024

Telangana High Court

Voruganti Sammi Reddy vs Aitha Shiva Kumar And Another on 9 August, 2024

             THE HON'BLE SRI JUSTICE K.SURENDER

       CRIMINAL REVISION CASE Nos.372 and 445 of 2012

COMMON ORDER:

1. Criminal Revision Case No.372 of 2012 is filed by the accused

questioning the concurrent findings of guilt by the Judicial

Magistrate of First Class at Siddipet vide judgment in C.C.No.185 of

2004 dated 15.04.2010 and same confirmed by the VI Additional

Sessions Judge vide judgment in Criminal Appeal No.51 of 2010

dated 14.02.2012 for the offence under Section 138 of the

Negotiable Instruments Act.

2. Criminal Revision Case No.445 of 2012 is filed by the

complainant seeking compensation of Rs.6,40,000/- which is the

double the cheque amount and also to award sentence adequately.

3. Briefly, the case of the complainant is that since the accused

and the complainant were acquainted with each other, accused

obtained loan amount of Rs.3,40,000/- on 03.01.2003 for business

purpose. Complainant paid the accused through cheque and

accused executed promissory note (Ex.P1) for the said amount on

03.01.2003 itself. Ex.P2 receipt was also executed by the accused.

The accused agreed to repay the amount and accordingly issued

cheque for Rs.3,40,000/- under Ex.P3 dated 24.01.2004. The said

cheque when presented for clearance on 05.04.2004 was returned

unpaid on 06.04.2004 on the ground of 'insufficient funds'. Legal

notice dated 26.04.2004 was issued to the accused informing the

return of cheque for payment of the amount covered by the cheque.

Having received the legal notice, since amount was not paid,

complaint was filed. Prior to filing the complaint, notice Ex.P9 dated

08.05.2004was sent by the accused.

4. Briefly, the defence of the accused is that the cheque was

subjected to theft and his signature was forged on the said cheque.

Accordingly, accused having taken photocopy of the cheque from

Court, sent it for the purpose of hand-writing examination and

opinion by an expert. R.W.1 is the said expert, who examined the

photocopy of the cheque and gave opinion vide Ex.D1 that the

signature on the cheque did not tally with the specimen signature of

the accused which was provided to him. Learned trial Judge, having

considered the evidence placed on record on both sides, found

favour with the defence version of the accused on the basis of

Ex.D1 hand writing expert report and opinion and acquitted the

accused.

5. Appeal was preferred by the complainant. Learned Sessions

Judge in appeal found that the trial Court has placed reliance on

the expert evidence and acquitted the accused when the opinion

was given on the basis of examining a photocopy. Such opinion

cannot be considered and accordingly reversed the judgment

finding favour with the version of the complainant that there was

outstanding which is payable to the complainant by the accused.

6. Learned counsel appearing for the accused would submit that

the accused had filed petition before the trial Court for sending the

original cheque to a Government hand writing expert to examine the

signature on the cheque. The said petition which was filed by the

accused was allowed by the trial Court. However, the complainant

himself has preferred revision against the order of the trial Court

directing the cheque to be sent to a hand-writing expert vide

Criminal Petition No.5613 of 2007. The said Criminal Petition filed

by the complainant was allowed vide order dated 24.03.2009. This

Court found that there was a delay of nearly two years in filing the

petition by the accused to send it to a Government hand writing

expert and that too at the stage of final arguments. The accused

was not diligent in ascertaining his rights and accordingly, Criminal

Petition was allowed setting aside the order of the learned

Magistrate in sending it to an expert.

7. Learned counsel argued that the complainant himself has

questioned the lower Court order and accordingly, original cheque

was not sent to the hand writing expert. The said conduct of the

complainant in approaching the High Court would reflect that the

complainant feared that there would be an adverse opinion by the

hand writing expert. For the said reason, an adverse inference has

to be drawn. Furthermore, the appellate court in appeal cannot

reverse an order of acquittal unless there are compelling

circumstances. The Trial Court has given reasons which are based

on record and probable. In the said circumstances, the appellate

Court cannot come to a different view and reverse the well reasoned

judgment of acquittal.

8. On the other hand, learned counsel appearing for the

complainant would submit that this Court in Criminal Petition

No.5613 of 2007 has given reasons for setting aside the order of the

lower Court. In fact, the said application to send it to an expert was

made to protract the proceedings. The case is of the year 2004 and

the petition to send the cheque to the Government hand writing

expert was made in the year 2007 which reflects that the

proceedings were deliberately being delayed. In the said

circumstances, the complainant has no other option but to

approach this Court seeking intervention and accordingly

Crl.P.No.5613 of 2007 was filed.

9. Having gone through the record, at first instance, it is not

known as to why no steps were taken by the accused to send

original cheque which was in the court to the hand writing expert

for the purpose of examination and opinion. However, the accused

adopted the method of taking certified copy of the cheque and sent

it to a private hand writing expert/R.W.1. R.W.1 had examined the

documents and gave opinion under Ex.D1. An expert would

examine the writings/signatures on basis of several factors

including pen pressure, the basic characteristics of the alphabets

being written, the movement of the pen in a particular direction etc.

All these aspects definitely cannot be assessed from a photocopy.

Accordingly, the finding of the learned Sessions Judge cannot be

interfered with.

10. In cases of revision, this Court can only examine the record

regarding correctness, legality or propriety of finding by the Court

below. Interference in criminal revision would be limited to any

glaring inconsistencies or illegality committed by the Court below.

Further, in case of any miscarriage of justice by not looking into the

evidence in the correct prospective, only under such circumstances,

the High Court can interfere.

11. The reasoning given by the learned Sessions Judge is

probable. The trial Court has relied on the opinion given on the

basis of examination of signature on the photocopy of the cheque.

As already discussed above, the opinion of an expert on the basis of

examination of photocopy cannot form sole basis to record

acquittal. The trial Court had erred in relying mainly on Ex.D1

report of the private hand writing expert. Accordingly, there are no

grounds to interfere with the conviction recorded by the learned

Sessions Judge in appeal by reversing the order of acquittal.

12. However, keeping in view that the transactions are of the year

2003 and nearly 21 years have passed by, the case being quasi

criminal in nature, this Court deems it appropriate that the fine

component be enhanced while reducing the sentence.

13. Accordingly, the fine is increased to Rs.5.00 lakhs to be paid

by the accused before the trial Court. The said amount shall be

deposited before the trial Court within a period of six weeks from

the date of receipt of this order by the trial Court. The fine amount

which has to be paid before the trial Court shall be paid to the

complainant as compensation. Failure to deposit the fine amount

within the prescribed time, the accused shall undergo default

sentence of three months.

14. Accordingly, both the Criminal Revision Cases are allowed in

part.

__________________ K.SURENDER, J Date: 09.08.2024 kvs

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter