High Court Kerala High Court

B. Imam Ali vs Vijayan Nambiar on 27 November, 2008

Kerala High Court
B. Imam Ali vs Vijayan Nambiar on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1570 of 2006()


1. B. IMAM ALI, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. VIJAYAN NAMBIAR,S/O.LATE GOVIDAN NAMBIAR
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/11/2008

 O R D E R
                             M.N.KRISHNAN, J
                         =====================
                         CRL.R.P. No.1570 OF 2006
                         =====================

               Dated this the 27th day of November 2008

                                     ORDER

This revision petition is preferred against the judgment of the

Addl.Sessions Court-II, Kasargod . It was filed against the conviction and

sentence passed under Section 138 of the Negotiable Instruments Act in

C.C.No.518 of 1998 of the Chief Judicial Magistrate Court, Kasargod. The

complaint was initiated under Section 138 of the Negotiable Instruments

Act and the trial court found the accused guilty and convicted him to

undergo simple imprisonment for 9 months, which on appeal was modified

to one of simple imprisonment for three months and to pay a compensation

of Rs.1,20,000/-. It is against that decision the present revision is filed.

2. The case of the complainant is that the accused had borrowed a

sum of Rs.1,20,000/- and towards discharge of liability he had issued a

cheque dated 30.7.1998, which when presented for encashment, it was

returned with the endorsement ‘payment stopped by the drawer’. Thereafter

a notice was issued and proceedings were initiated. The defence of the

accused is a total denial and according to him he had lost the cheque leaves

CRL.RP 1570/2006 -:2:-

and it had been misused by the complainant to initiate proceedings. Both the

courts below considered the documentary as well as oral evidence and

decided to prefer the evidence of PW1 and held that there is sufficient

evidence to prove the transaction. Learned counsel for the petitioner would

contend that in a 138 case also the burden is on the complainant to prove

the execution of the cheque and there is no presumption regarding the

execution of the cheque under Section 139 of the NI Act. There cannot be

any doubt about the correctness of that proposition. In this case there is

sufficient evidence to establish the execution of the cheque. PW1 has been

examined and he has spoken in line with the complaint. The Appellate

Court held that though it was argued that there was an application for

sending the signature for comparison, it has not been considered by the trial

court. But, in order to avoid further delay, the appellate court itself took the

task of comparing the admitted signature with the disputed signature. I am

conscious of the fact that though it is permissible under Section 73 of the

Indian Evidence Act, it is a hazardous method of comparison for the reason

that the courts are not experts in comparing the signature. But the Apex

Court had held that comparison of signature is not totally prohibited, but it

can be taken as a piece of corroborative evidence if other material evidence

is available to substantiate the same. PW1’s evidence had been adduced in

CRL.RP 1570/2006 -:3:-

this case regarding the execution and on the background of that evidence,

the appellate court has taken the task of comparing the signature to arrive at

a decision regarding the execution of the cheque. The appellate court

found that there was no mistake committed by the trial court in concluding

that the petitioner had committed offence under Sec.138. I do not find any

mistake in taking such an approach.

3. So far as the other ingredients are concerned, it is proved by

sufficient documentary evidence and the stoppage of payment will not

detract the offence under Section 138 because a clever litigant can issue a

cheque and stop the payment thereby blocking the institution of a criminal

prosecution under Section 138. From these discussions, I hold that there is

nothing to interfere with the decision rendered by the courts below

regarding conviction under Section138.

4. So far as sentence is concerned, I intend to modify the sentence to

undergo imprisonment for one day, i.e. till the raising of the court and

convert the compensation into that of fine which on realisation be disbursed

to the complainant.

In the result, the revision petition is disposed of as follows: (1) The

conviction under Section 138 is sustained.(2) The sentence is modified and

the petitioner is directed to undergo simple imprisonment for a day,i.e. till

CRL.RP 1570/2006 -:4:-

the raising of the court and to pay a fine of Rs.1,20,000/- which on payment

shall be disbursed to the complainant and in default, the petitioner shall

undergo simple imprisonment for one month. (3) The revision petitioner

shall present himself before the trial court for receiving sentence and for

making payment of fine on 15.2.2009. In case of failure to be present, the

trial court shall execute the sentence. (4) If any amount is deposited as

compensation, it shall be converted into fine and the said amount shall be

disbursed to the complainant on appropriate application.

M.N.KRISHNAN, JUDGE

Cdp/-