High Court Kerala High Court

Ranjith vs State Of Kerala on 23 November, 2010

Kerala High Court
Ranjith vs State Of Kerala on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1958 of 2003()



1. RANJITH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :23/11/2010

 O R D E R
                  M.L. JOSEPH FRANCIS, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Crl.A. No. 1958 of 200
              - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 23rd day of November, 2010

                             JUDGMENT

This appeal is filed by the complainant in C.C. No. 252 of

1995 on the file of the Judicial First Class Magistrate, Varkala,

The second respondent herein was the accused in that case,

which was filed by the complainant alleging commission of the

offence under Section 138 of the N.I. Act.

2. The allegation is that the accused borrowed a amount

of Rs.50,000/- from the complainant and on 1.5.1994 towards

the discharge of that liability, the accused issued Ext.P1 cheque

bearing dt.1.7.1994. When the complainant presented that

cheque for collection through his bank, it was dishonoured due

to insufficiency of funds in the account of the accused. When

the complainant received the memo in respect of that fact, the

complainant approached the accused directly and informed her

Crl.A. No. 1958 of 200

2

about the dishoour of the cheque. Thereafter the complainant issued a

lawyer notice on 1.12.1994. The accused had shifted her residence

temporarily to Vadasserikonam with the intention of avoiding the

notice and hence the notice was re-directed to the temporary residence.

The complainant alleges that the accused purposefully not accepted

that notice and therefore it was returned and the accused did not

repay the amount even after the notice.

3. In the Magistrate Court, on the side of the complainant,

Pws.1 to 3 were examined and Exts.P1 to P6 and X1 were marked. On

the side of the accused, no evidence was adduced. The learned

Magistrate, on considering the evidence, found that the accused has

committed an offence under Section 138 of the N.I. Act and she was

convicted and sentenced to undergo S.I. for a period of six months and

to pay Rs.50,000/-, the cheque amount, as compensation under Section

357(3) Cr.P.C. in default to undergo S.I. for a further period of two

months. Against that conviction and sentence the accused filed

Crl.A. No. 1958 of 200

3

Crl.A.No. 161 of 1997 before the First Additional Sessions Court,

Trivandrum, which was allowed and the accused was acquitted on

the ground that notice was not served on the accused. Against that

judgment the complainant filed this appeal.

4. Heard learned counsel for the appellant and the learned

Public Prosecutor.

5. The learned counsel for the appellant submitted that the lower

appellate court committed a grave error in not appreciating the

requirement of issuing notice and its receipt as contemplated under

Section 138 of the N.I. Act. This aspect was correctly appreciated and

a finding was correctly entered on it by the trial court. The learned

counsel for the appellant further submitted that the lower appellate

court failed to note that the accused has purposefully evaded notice

and there is deemed service of notice. The learned counsel further

submitted that the lower appellate court failed to note that the

presumption available under Section 114(e) of the Indian Evidence

Crl.A. No. 1958 of 200

4

Act and Section 27 of the General Clauses Act are applicable in the

instant case.

6. When the accused was questioned under Section 313 Cr.P.C.,

she stated that the complainant was her relative and it was the usual

habit of the complainant to visit her house. He was a chitty foreman

also. The accused was in acute need of money as she was laid up in

connection with kidney trouble. She borrowed Rs.12,000/- from the

complainant. All the amounts were given back. The complainant

dishonestly received Ext.P1 cheque signed by the accused with the

help of one Kumar. The complaint is a falsely foisted one. She had

admitted that no amount was there in her account for honouring the

cheque.

7. The complainant was examined as PW1. According to him,

the accused borrowed an amount of Rs.50,000/- from the complainant

on 1.5.1994. She had received the amount by reaching the house of the

complainant at Vadasserikonam. According to him, Ext.P1 cheque

Crl.A. No. 1958 of 200

5

has been drawn on that day for the discharge of the said liability. The

cheque bears the date 1.7.1994. It was presented for collection

through the State Bank of Travancore, Cheruniyoor branch. Ext.P2 is

the memo received to him stating that it was dishonoured for want of

sufficient funds in the account of the accused.

8. PW2 is the Bank Manager of the drawee bank, Indian

Overseas Bank, Vadasserikonam. Ext.X1 is the certified copy of the

account of the accused. PW2 has stated that Ext.P1 cheque was

bounced for want of sufficient funds in the account of the accused and

Ext.P2 is the memo issued by him to the payee bank stating that fact.

Ext.X1 shows that an amount of Rs.108.60 only was there in the

account of the accused when Ext.P1 cheque was presented for

collection.

9. In Section 313 Cr.P.C. statement, the accused has admitted

that Ext.P1 cheque was signed by her and there was no sufficient

amount in her account to honour Ext.P1 cheque, which was

Crl.A. No. 1958 of 200

6

dt.1.7.1994. It was dishonoured on 18.11.1994 for want of sufficient

funds in the account of the accused. That shows that the cheque was

presented after the date mentioned in it i.e. 1.7.1994 and within six

months. The complainant received Ext.P6 intimation through the

payee bank that the cheque was bounced for want of sufficient funds in

the account of the accused on 21.11.1994. Ext.P3 is the postal

receipt, which shows that on 1.12.1994 a notice was issued to the

accused through an advocate. That shows that within 15 days of the

date of the bouncing of the cheque he had issued a legal notice. The

complaint was filed on 23.1.1995.

10. Ext.P5 is the registered notice sent by the complainant

addressed to the accused, which was returned unserved. The accused

has no case that her address shown in Ext.P5 registered notice is not

correct. The endorsement in Ext.P5 notice shows that on 7.12.1994

that notice was redirected to the present address of the accused and on

subsequent dates the accused was absent and the addressee left the

Crl.A. No. 1958 of 200

7

place and on 18.12.1994 the notice was returned to the complainant’s

Advocate.

11. In the decision reported in C.C. Alavi Haji v. Palapetty

Muhammed ((2007) 6 SCC 555) it was held that:

“The Supreme Court has already held that when

a notice is sent by registered post and is returned with

a postal endorsement ‘refused’ or ‘not available in the

house’ or ‘house locked’ or ‘shop closed’ or ‘addressee

not in station’, due service has to be presumed.”

In view of the principles laid down in this ruling, due service of

Ext.P5 notice has to be presumed. The accused has not adduced any

evidence to show that she had no knowledge that the notice was

brought to her address or that the address mentioned on the cover was

incorrect or that the letter was never tendered or that the report of the

Postman was incorrect. Since the complainant has proved all the

Crl.A. No. 1958 of 200

8

ingredients of the offence under Section 138 of the N.I. Act, the

learned Additional Sessions Judge is not justified in acquitting the

accused and the conviction entered by the learned Magistrate has to be

maintained.

12. In the decision reported in Damodar S. Prabhu v.

Sayed Babalal H (2010(2) KHC 428 (SC)), it was held that in a

case of dishonour of cheques, compensatory aspect of the remedy

should be given priority over the punitive aspect. Considering the

facts and circumstances of the case, I am of the view that

sentencing the accused to pay a fine of Rs.60,000/- would meet

the ends of justice. The said fine shall be paid as compensation

under Section 357(1) of Cr.P.C.

13. Accordingly this appeal is allowed. The judgment in

Crl.A.No. 161 of 1997 on the file of the First Additional Sessions

Court, Trivandrum acquitting the accused is set aside and the

Crl.A. No. 1958 of 200

9

accused in C.C.No. 252 of 1995 on the file of the J,.F.C.M.,

Varkala is found guilty and she is convicted under Section 138 of

the N.I. Act and sentenced to pay a fine of Rs.60,000/- The said

fine shall be paid to the appellant as compensation under Section

357(1) of Cr.P.C. The accused is permitted either to deposit the

fine amount before the court below or directly pay the

compensation to the appellant within four months from today and

produce a memo to that effect before the court below in case of

direct payment. If the accused fails to deposit or pay the said

amount within the aforesaid period, she shall suffer S.I. for a

period of one month by way of default sentence.

(M.L. JOSEPH FRANCIS)
Judge
tm