High Court Kerala High Court

P.Anilkumar vs Mulamoottil Consumer Credits Ltd on 17 June, 2009

Kerala High Court
P.Anilkumar vs Mulamoottil Consumer Credits Ltd on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1884 of 2009()


1. P.ANILKUMAR,S/O.PRABHAKARAN NAIR,
                      ...  Petitioner

                        Vs



1. MULAMOOTTIL CONSUMER CREDITS LTD,REG;
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/06/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO.1884 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
                   Dated this the 17th day of June,   2009

                                 O R D E R

————–

Public Prosecutor takes notice for respondent No.2. Notice to

respondent No.1 is dispensed with in view of the order I am proposing

to make and which is not prejudicial to it.

2. Petitioner stands convicted for offence punishable under

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

a concurrent finding entered by the courts below that he issued the

cheque in discharge of a legally enforceable debt/liability and he did

not pay the amount in spite of dishonour intimation and demand.

Respondent No.1 is a limited company engaged in hire purchase

business. It is alleged that petitioner issued the cheque dated

25.11.2004 for Rs.17,900/- in partial discharge of his liability to it in

connection with a hire purchase transaction and that the cheque was

dishonoured for insufficiency of funds when presented by respondent

No.1. It got dishonour intimation on 30.11.2004. Thereon notice was

given to the petitioner intimating dishonour and demanding payment.

That notice was served on petitioner on 6.12.2004. Petitioner did not

pay the amount. Nor did he reply. Hence the complaint.

3. Power of Attorney holder of respondent No.1 gave

CRL. R.P. No.1884 of 2009
-: 2 :-

evidence as P.W.1 on the strength of the authorisation letter. He

stated to the transaction between respondent No.1 and petitioner and

the latter issuing the cheque in partial discharge of his liability.

Exhibit P1 is that cheque. Its dishonour for insufficiency of funds and

issue and service of notice are proved by Exts.P2 to P6. Finding of the

courts below as to the cause of dishonour and issue and service of

notice is not challenged. Challenge is only against execution of the

cheque.

4. According to the petitioner he had given a blank cheque as

security at the time of transaction and that has been misused. P.W.1

however denied that suggestion. Petitioner does not dispute the fact

that he had business transaction with respondent No.1 and owed

money to it. Nor has he denied fact of giving the cheque to

respondent No.1 which according to him was merely as a security.

Petitioner was not successful in his challenge to the evidence of P.W.1

on behalf of respondent No1. Nothing was brought out to disbelieve

the evidence of P.W.1. Petitioner did not reply to the statutory notice

served on him demanding payment of Rs.17,900/- as per the

dishonoured cheque. Courts below have considered the evidence and

circumstances to hold that petitioner issued the cheque for discharge

of legally enforceable debt/liability. Petitioner failed to rebut the

CRL. R.P. No.1884 of 2009
-: 3 :-

presumption under Sec.139 of the Act.

5. Learned magistrate sentenced the petitioner to undergo

simple imprisonment for one month. He was directed to pay fine of

Rs.17,900/- and in default of payment to undergo simple

imprisonment for 15 days. Appellate court modified the substantive

sentence as simple imprisonment for 10 days. Direction for payment

of compensation was converted as fine with a default sentence of

simple imprisonment for 10 days. It was also directed that fine if

realised will be given to respondent No.1 as compensation. Learned

counsel for petitioner submitted that substantive sentence imposed on

the petitioner may be modified.

6. In the nature of the offence committed I am satisfied that

simple imprisonment till rising of the court will be sufficient in the ends

of justice. At the same time there is no reason to interfere with the

direction for payment of fine. However in default of payment of fine

petitioner shall undergo simple imprisonment for one month.

7. Learned counsel requested three months’ time to deposit

the fine in the trial court. Counsel submitted that petitioner is unable

to raise the money immediately. Considering the submission of

learned counsel and circumstances of the case, petitioner is granted

two months’ time to deposit the fine in the trial court.

CRL. R.P. No.1884 of 2009
-: 4 :-

Resultantly, this revision is allowed in part to the following

extent:

(i) Substantive sentence awarded to
the petitioner is modified as simple
imprisonment till rising of the court.

(ii) Sentence to the extent it concerned
payment of fine of Rs.17,900/-(Rupees
Seventeen thousand and nine hundred only) is
retained. Petitioner is granted two months’
time from this day to pay the fine in the trial
court failing which he shall undergo simple
imprisonment for one month.


                  (iii) Fine if realised shall be given to
           respondent     No.1    as  compensation    under
           Section     357(1)  of  the   Code   of Criminal
           Procedure.


Petitioner shall appear in the trial court on 20.8.2009 to receive

the sentence.

THOMAS P.JOSEPH, JUDGE.

vsv