High Court Kerala High Court

A.Dhanapalan vs State Of Kerala Represented By The on 21 August, 2009

Kerala High Court
A.Dhanapalan vs State Of Kerala Represented By The on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2708 of 2009()


1. A.DHANAPALAN, S/O.ACHUTHAN VAIDYAN,
                      ...  Petitioner

                        Vs



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

2. REGUNATHA PILLAI, DEEPABHAVANIL,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/08/2009

 O R D E R
                              THOMAS P. JOSEPH, J.
                            --------------------------------------
                              Crl.R.P.No.2708 of 2009
                            --------------------------------------
                    Dated this the 21st day of August, 2009.

                                         ORDER

Public Prosecutor takes notice for respondent No.1. Notice to respondent

No.2 is dispensed with in view of the order I am proposing to pass in the revision

which is not prejudicial to him.

2. Petitioner faced trial in the court of learned Judicial First Class

Magistrate-II, Kottarakkara in C.C.No.737 of 2003 for offence punishable under

Section 138 of the Negotiable Instruments Act (for short, “the Act”). According

to respondent No.2, petitioner borrowed Rs.3,50,000/- from him on 22.5.2002

and on his demanding repayment, petitioner issued Ext.P1, cheque dated

3.5.2003 on 3.4.2003. That cheque was dishonoured for insufficiency of funds

as proved by Exts.P2 to P4. Service of statutory notice on petitioner is proved

by Exts.P5 to P7. Respondent No.2 gave evidence as PW1 and claimed that

petitioner borrowed Rs.3,50,000/- from him and for repayment of that amount

issued the cheque. Contention of petitioner is that son of respondent No.2 was

an employee of Headload Workers Welfare Fund Society of which petitioner

was the president and using that occasion son of respondent No.2 stealthily

collected his cheque. Courts below did not believe that explanation of petitioner

and found him guilty on the finding that he issued the cheque for the discharge of

a legally enforceable debt/liability.

Crl.R.P.No.2708/2009

2

3. It is not disputed that Ext.P1, cheque contained signature of

petitioner and is drawn on the account maintained by the petitioner. His

contention that the cheque was stolen by son of respondent No.2 is not proved

or probabilised. Petitioner has not replied to the notice served on him. If the

cheque were stolen as claimed by petitioner and based on that a fairly big

amount was claimed from him as per demand notice petitioner would have

replied to that notice. It is only in the defence that such a case is set up by

petitioner. Courts below in these circumstances were not inclined to accept the

version of petitioner. Courts below found no reason to disbelieve respondent

No.2. I find no reason to differ from the concurrent finding of fact entered by

the courts below in the absence of any illegality or irregularity affecting the

finding.

4. Learned magistrate sentenced petitioner to undergo simple

imprisonment for three months and payment of compensation of Rs.3,50,000/-.

A default sentence of imprisonment for one month was also provided. Learned

Additional Sessions Judge modified sentence as fine of Rs.3,50,000/- and in

default of payment to undergo simple imprisonment for three months.

Appellate court directed that fine if realized will be paid to respondent No.2 as

compensation. Having regard to the nature of offence and the amount involved I

find no reason to interfere with the sentence as modified by the appellate court

or the default sentence at the instance of petitioner.

5. Learned counsel requested that petitioner may be granted six

months’ time to deposit fine in the trial court. Learned counsel states that

Crl.R.P.No.2708/2009

3

petitioner is not able to raise the amount immediately due to financial

difficulties. Having regard to the facts and circumstances and the amount

involved, petitioner is granted time till 20.1.2010 to deposit fine in the trial court

as ordered by the appellate court.

Resultantly this revision petition fails. It is dismissed. Petitioner is

granted time till 20.1.2010 to deposit fine in the trial court as ordered by the

appellate court. In case fine is not deposited within the time aforesaid, petitioner

shall appear in the trial court on 22.1.2010 to receive the default sentence. Until

then execution of warrant if any against the petitioner will stand in abeyance.

THOMAS P.JOSEPH,
Judge.

cks