High Court Kerala High Court

Radhakrishnan vs Ruston on 29 October, 2008

Kerala High Court
Radhakrishnan vs Ruston on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3243 of 2008()


1. RADHAKRISHNAN, S/O.NANAPPAN, 47 YEARS
                      ...  Petitioner

                        Vs



1. RUSTON, S/O.BHASKARAN
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

3. KANAKA RUSTON,

4. PRAJESH, S/O.RUSTON,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/10/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                    CRL.R.P. NO. 3243 OF 2008
                   ------------------------------------------
             Dated this the 29th day of October, 2008

                               O R D E R

Petitioner is the accused and respondents 3 and 4 are the

legal heirs of the original complainant who were impleaded in

the appeal, on the death of the complainant, in C.C. 1386 of

2002 on the file of Judicial First Class Magistrate, North Parur.

Husband of second respondent lodged the complaint contending

that petitioner borrowed Rs.1,50,000/- on 11.8.2002 and towards

its repayment issued Ext.P1 postdated cheque dated 11.9.2002

drawn in his account maintained in Thripunithura branch of the

Catholic Syrian Bank and when the cheque was presented for

encashment, it was dishonoured for want of sufficient funds. In

spite of notice demanding the amount covered by the

dishonoured cheque, petitioner did not pay the amount and

instead sent Ext.P8 reply disputing the liability and thereby

committed the offence. Learned Magistrate took cognizance of

the offence. Petitioner appeared and pleaded not guilty. First

respondent was examined as PW1. Exts.P1 to P8 were marked.

Petitioner did not adduce any evidence. He was also not

CRRP 3243/08 2

examined. Learned Magistrate on the evidence disbelieved the

defence case that Ext.P1 cheque was issued as a blank cheque

as security to the loan obtained by petitioner from the sister of

first respondent as canvassed by the petitioner and accepted the

case of first respondent that it was issued towards repayment of

the loan obtained. Petitioner was convicted and sentenced to

simple imprisonment for one year and a compensation of

Rs.1,50,000/- and in default simple imprisonment for six months.

Petitioner challenged the conviction and sentence before

Sessions Court, Ernakulam in Crl. Appeal 786 of 2006. learned

Sessions Judge on reappreciation of evidence confirmed the

conviction but reduced the sentence to simple imprisonment for

six months, retaining the compensation. Revision is filed

challenging the conviction and sentence.

2. Learned counsel appearing for petitioner was heard.

3. The argument of the learned counsel is that by cross-

examining PW1, the first respondent, petitioner has probablised

the defence case and in the absence of any other evidence to

prove that petitioner had borrowed Rs.1,50,000/- and issued

Ext.P1 cheque towards its repayment, Courts below were not

justified in convicting the petitioner.

CRRP 3243/08 3

4. Case of the first respondent was that petitioner

borrowed Rs.1,50,000/- on 11.8.2002 and on the same day

issued Ext. P1 postdated cheque for encashing it on 11.9.2002

and when it was presented for encashment it was dishonoured

for want of sufficient funds. The defence case was that

petitioner had no transaction with first respondent and he had

borrowed Rs.50,000/- from the sister of the first respondent,

who is a police constable and in that transaction Ext.P1 cheque

was issued as a signed blank cheque and that too as security and

later the amount was paid but cheque was not returned and no

amount is due from the petitioner to first respondent and hence

no offence under section 138 of Negotiable Instruments Act was

committed. Though learned counsel argued that from evidence

of PW1 it is not proved that Ext.P1 cheque was issued towards

discharge of a legally recoverable debt and the defence case was

probablised, learned Magistrate and learned Sessions Judge on

appreciating the evidence found that petitioner borrowed

Rs.1,50,000/- and issued Ext.P1 cheque towards its repayment

and did not accept the defence case. Learned counsel made

available the copy of the deposition of PW1, the copy of Ext.P9

reply notice and copy of the questioning under section 313 of

CRRP 3243/08 4

Cr.P.C. On going through these materials, I cannot agree with

the submission of the learned counsel that appreciation of

evidence was perverse. Even though it was suggested to PW1

that petitioner had borrowed money from his sister and issued a

blank cheque and Ext.P1 is that cheque, PW1 denied the case.

Apart from the suggestion, no other material was produced in

support of the case. In fact evidence of PW1 with regard to the

original transaction on 11.8.2002 was not seriously cross-

examined. On appreciating the evidence the view taken by

Courts below is a probable and reasonable view that could be

taken on the evidence. It is proved that Ext.P1 cheque was

issued towards the repayment of a legally recoverable debt. It is

also proved that the cheque was dishonoured for want of

sufficient funds and complainant had complied with all the

statutory formalities provided under section 138 and 142 of

Negotiable Instruments Act. Conviction of the petitioner is

perfectly legal.

5. Then the only question is with regard to the sentence.

Learned Sessions Judge modified the substantive sentence to

simple imprisonment for six months retaining the compensation.

Ext.P1 cheque is for Rs.1,50,000/-. Interest of justice will be met

CRRP 3243/08 5

if the sentence is modified to imprisonment till rising of the

Court and a fine for the amount covered by dishonoured cheque

with a direction to pay the same on realisation to respondents 2

and 3 as compensation. So long as the sentence is not varied or

modified against the interest of respondents 2 and 3, it is not

necessary to issue notice to them.

Revision is therefore allowed in part. Conviction of the

petitioner for the offence under section 138 of N.I. Act is

confirmed. Sentence is modified. Petitioner is sentenced to

imprisonment till rising of Court and a fine of Rs.1,50,000/- and

in default simple imprisonment for two months. On realisation of

fine it is to be paid to respondents 2 and 3 as compensation

under section 357 (1) of Cr.P.C. Petitioner is granted two

months time from today to pay the fine. Petitioner is directed to

appear before learned Magistrate on 30.12.2008.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-