High Court Kerala High Court

K.Sajitha vs Sadath on 7 September, 2010

Kerala High Court
K.Sajitha vs Sadath on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2661 of 2010()


1. K.SAJITHA, W/O.JAFER ALI, 2/104,
                      ...  Petitioner

                        Vs



1. SADATH, S/O.HAMZA, VELLUR KAVIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.P.K.MOHANAN(PALAKKAD)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :07/09/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                    Crl. R.P.No.2661 of 2010
                     -------------------------------
           Dated this the 7th day of September, 2010.

                          O R D E R

The accused in a prosecution for an offence u/s.138 of

Negotiable Instruments Act is the revision petitioner, as she is

aggrieved by the order of conviction and sentence imposed by

the courts below.

2. The case of the complainant is that, the accused/revision

petitioner borrowed a sum of Rs.75,000/- from the complainant

and towards the discharge of the debt due to the complainant,

the accused issued a cheque dated 19.9.2007 for a sum of

Rs.75,000/-, which when presented for encashment dishonoured,

as there was no sufficient fund in the account maintained by the

accused and the cheque amount was not repaid inspite of a

formal demand notice and thus the revision petitioner has

committed the offence punishable u/s.138 of Negotiable

Instruments Act. With the said allegation, the complainant

approached the Judl. First Class Magistrate Court-III, Palakkad,

by filing a formal complaint, upon which cognizance was taken

Crl. R.P.No.2661 of 2010
2

u/s.138 of Negotiable Instruments Act and instituted

S.T.No.96/08. During the trial of the case, the complainant

himself was mounted to the box and gave evidence as PW1 and

Exts.P1 to P4 were marked, from the side of the complainant. No

evidence either oral or documentary adduced from the side of the

defence. On the basis of the available materials and evidence on

record, the trial court has found that the cheque in question was

issued by the revision petitioner/accused for the purpose of

discharging her debt due to the complainant. Thus accordingly

the court found that, the complainant has established the case

against the accused/ revision petitioner and consequently found

that the accused is guilty and thus convicted her u/s.138 of

Negotiable Instruments Act. On such conviction, the trial court

sentenced the revision petitioner to pay a fine of Rs.75,000/- and

the default sentence was fixed as 1 month simple imprisonment.

3. Though an appeal was filed, at the instance of the

revision petitioner/accused, by judgment dated 28.5.2010 in

Crl.A.51/09, the Court of Addl. Sessions Judge (Ad hoc)-I,

Palakkad, dismissed the appeal, confirming the conviction and

Crl. R.P.No.2661 of 2010
3

sentence imposed against the revision petitioner. It is the above

conviction and sentence challenged in this revision petition.

4. I have heard the learned counsel appearing for the

revision petitioner and also perused the judgments of the courts

below.

5. Reiterating the stand taken by the accused/revision

petitioner during the trial and appeal, submitted that the

complainant has not established the transaction and also the

execution and issuance of the cheque. But no case is made out

to interfere with the concurrent findings of the trial court as well

as the lower appellate court. Therefore, I find no merit in the

revision petition and accordingly the conviction recorded by the

courts below against the revision petitioner u/s.138 of Negotiable

Instruments Act, is approved.

6. As this court is not inclined to interfere with the order of

conviction recorded by the courts below, the counsel for the

revision petitioner submitted that, some breathing time may be

given to the revision petitioner to pay the fine amount. Having

regard to the facts and circumstances involved in the case, I am

Crl. R.P.No.2661 of 2010
4

of the view that the said submission can be considered but

subject to other relevant inputs involved in the case.

7. The apex court in a recent decision reported in Damodar

S.Prabhu V. Sayed Babalal H. (JT 2010(4) SC 457) has held

that, in the case of dishonour of cheques, the compensatory

aspect of the remedy should be given priority over the punitive

aspects. In the present case, the cheque in question is dated

19.9.2007, for an amount of Rs.75,000/-. Thus as per the

records and the findings of the courts below, which approved by

this court, a sum of Rs.75,000/-, which belonged to the

complainant is with the revision petitioner for the last 3 years. So,

while granting some time to pay the fine amount, the same can

be enhanced slightly.

In the result, this revision petition is disposed of confirming

the conviction and sentence imposed against the revision

petitioner u/s.138 of Negotiable Instruments Act as recorded by

the courts below. Accordingly, the fine amount fixed by the

courts below is enhanced to the tune of Rs.80,000/- and 3

months time is granted to the revision petitioner to deposit the

Crl. R.P.No.2661 of 2010
5

said fine amount. The default sentence fixed by the court below

will attract only if the revision petitioner fails to deposit the fine

amount, within 3 months from today. Accordingly, the revision

petitioner is directed to deposit the above fine amount on or

before 7.12.2010. In case any failure on the part of the revision

petitioner in paying the fine amount, the trial court is free to take

coercive steps to secure the presence of the revision petitioner

and to execute the sentence awarded against the revision

petitioner. If the fine amount is realised, a sum of Rs.77,500/-

shall be paid to the complainant as compensation u/s.357(1)(b) of

Cr.P.C. and the remaining amount shall be paid to the State

Exchequer. The coercive steps if any, pending against the

revision petitioner shall be deferred till 7.12.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/