High Court Kerala High Court

Krishnankuty vs The State Of Kerala on 12 August, 2010

Kerala High Court
Krishnankuty vs The State Of Kerala on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 322 of 2004()


1. KRISHNANKUTY S/O. CHELLAN, RESIDING AT
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. ABDUL MAJEED S/O. UMMER, RESIDING AT

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/08/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
             CRL.R.P.NO.322 OF 2004
           ---------------------------------------------
             Dated 12th August, 2010


                          O R D E R

Petitioner, the accused in

S.T.2547/1997 on the file of Judicial First

Class Magistrate, Pattambi filed this

revision challenging his conviction and

sentence for the offence under Section 138

of Negotiable Instruments Act. Second

respondent lodged the complaint, taken

cognizance by the learned Magistrate

contending that petitioner borrowed

Rs.40,000/- and issued Ext.P1 cheque dated

7/4/1997 drawn in his account maintained in

Palakkad District Treasury and when the

cheque was presented for encashment, it was

dishonoured for want of sufficient funds

and second respondent sent Ext.P4 notice

CRRP 322/04 2

demanding the amount covered by the dishonoured

cheque which was received by the petitioner

under Ext.P3 acknowledgment and petitioner

failed to pay the amount and thereby committed

the offence under Section 138 of Negotiable

Instruments Act.

2. On appearance petitioner pleaded not

guilty. Second respondent was examined as PW1.

Ext.P1 to P5 were marked. Petitioner was

examined as DW1 and Exts.D1 and D2 were marked.

Learned Magistrate on the evidence found that

petitioner borrowed Rs.40,000/- from second

respondent and issued Ext.P1 cheque towards its

repayment and Ext.P1 was dishonoured for want

of sufficient funds and second respondent had

complied with all statutory formalities.

Petitioner was convicted and sentenced to

simple imprisonment for three months and

compensation of Rs.40,000/- without default

CRRP 322/04 3

sentence. Petitioner challenged the conviction

and sentence before Sessions Court, Palakkad in

Crl.A.204/2001. Learned Sessions Judge on re-

appreciation of evidence confirmed the

conviction and sentence and dismissed the

appeal. It is challenged in the revision.

3. Learned counsel appearing for the

petitioner was heard.

4. Argument of the learned counsel

is that courts below did not properly

appreciate the evidence and on the evidence the

conviction is not sustainable. Learned

counsel submitted that in any case, sentence

may be modified and petitioner is prepared to

pay the compensation.

5. Evidence of PW1 accepted by the

learned Magistrate establish that petitioner

borrowed Rs.40,000/- and issued Ext.P1 cheque

towards its repayment. Suggestion made by the

CRRP 322/04 4

petitioner when PW1 was cross examined was that

he had borrowed Rs.10,000/- from one Muhammed

and issued a blank cheque and it was misused by

the second respondent and he did not borrow any

amount from the second respondent. But when

petitioner was examined as DW1, his case was

that he borrowed Rs.10,000/- from Muhammed and

issued a cheque for that amount based on which

Muhammed instituted proceedings which had

finally settled between the parties. It is his

evidence that subsequently through a broker

petitioner entrusted a blank cheque, which was

misused by the second respondent. First of all,

such a case was not put to PW1 and was put

forth for the first time when petitioner was

examined. The alleged broker was not examined.

On the other hand, suggestion made to PW1 that

he issued a blank cheque to Muhammed which was

misused by the second respondent was proved to

CRRP 322/04 5

be false by evidence of DW1 himself. In such

circumstances, learned Magistrate and learned

Sessions Judge was perfectly correct in

accepting the evidence of PW1, holding that

petitioner borrowed Rs.40,000/- and issued

Ext.P1 cheque towards its repayment. Evidence

of PW1 established that when the amount was

borrowed, on the request of the petitioner

second respondent filled up the cheque and

thereafter petitioner signed the cheque and

handed it over to the second respondent. It is

established that Ext.P1 cheque was issued

towards discharge of the liability.

6. Though petitioner also raised a

contention that he did not receive the

statutory notice, DW1 admitted that address of

the petitioner shown in Ext.P4 notice is the

correct address. Ext.P3 postal acknowledgment

card establishes that Ext.P4 notice which was

CRRP 322/04 6

sent by registered post, was served on the

addressee. Though petitioner raised a

contention that signature seen in the postal

acknowledgment card is not his address, he did

not examine the postman and did not adduce any

evidence, except his interested version. Though

Ext.D1 attendance register show that he had

attended all the working days in that month,

where he is working as a Peon, it does not

establish that petitioner did not receive

Ext.P4 notice. Learned Magistrate and

learned Sessions Judge was perfectly justified

in finding that second respondent had complied

with all the statutory formalities including

demanding the amount covered by the dishonoured

cheque in writing. Conviction of the petitioner

for the offence under Section 138 of

Negotiable Instruments Act is perfectly legal.

7. Then the only question is regarding

CRRP 322/04 7

the sentence. Considering the entire facts and

circumstances of the case, interest of justice

will be met, if sentence is modified to

imprisonment till rising of court and adequate

compensation.

Revision is allowed in part. Conviction

of the petitioner for the offence under Section

138 of Negotiable Instruments Act is

confirmed. Sentence is modified. In

supersession of the sentence awarded by the

learned Magistrate and confirmed by the learned

Sessions Judge, petitioner is sentenced to

imprisonment till rising of court and

compensation of Rs.50,000/- (Rupees Fifty

Thousand only) and in default simple

imprisonment for one month. Petitioner is

permitted to deposit/pay the amount directly to

the second respondent and establish before the

learned Magistrate that he had paid the

CRRP 322/04 8

compensation. If petitioner has deposited any

amount before the learned Magistrate pursuant

to the direction given by this court while

suspending the sentence, petitioner need

deposit/pay the only balance amount and the

amount in deposit shall be paid to the second

respondent. Petitioner is directed to appear

before the Judicial First Class Magistrate,

Pattambi on 7/9/2010.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.