High Court Kerala High Court

Radha Vijayakumar vs A.V.Mohandas on 26 June, 2009

Kerala High Court
Radha Vijayakumar vs A.V.Mohandas on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2043 of 2009()


1. RADHA VIJAYAKUMAR, W/O.VIJAYAKUMAR,
                      ...  Petitioner

                        Vs



1. A.V.MOHANDAS, S/O.VELUKUTTY,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :26/06/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO.2043 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
                  Dated this the 26th day of June,    2009

                                 O R D E R

————–

Notice to respondent No.1 is dispensed with in view of the order

I am proposing to pass which is not prejudicial to him. Public

Prosecutor took notice for respondent No.2.

2. This revision is in challenge of judgment of learned

Additional Sessions Judge (Adhoc-I), Palakkad in Crl. Appeal No.683 of

2007 confirming conviction of petitioner for offence punishable under

Section 138 of the Negotiable Instruments Act but modifying sentence.

3. Case arose on a private complaint preferred by respondent

No.1. He alleged that for discharge of a liability to him petitioner

issued Ext.P1, cheque dated 26.7.2006 for Rs.75,000/-. That cheque

was dishonoured for insufficiency of funds which is proved by Exts.P2

and P3. Respondent No.1 issued statutory notice to the petitioner

intimating dishonour and demanding payment. Issue and service of

statutory notice are proved by Exts.P3 and P4 series. Respondent

No.1 gave evidence as P.W.1 and stated that petitioner borrowed

Rs.85,000/- from him and in partial discharge of that liability issued

cheque for Rs.75,000/-. Case pleaded by petitioner in the trial court

CRL. R.P. No.2043 of 2009
-: 2 :-

is that she had no transaction with respondent No.1, nor had she

issued any cheque. She had left a blank cheque in her vehicle and

respondent No.1 who stealthily got it misused the same. Courts below

were not impressed by that contention of petitioner and found her

guilty. That finding is under challenge in this revision. Learned counsel

for petitioner contends that due execution of the cheque is not

proved.

4. It is true that going by the suggestion to P.W.1 in cross-

examination petitioner does not admit that she signed Ext.P1. The

contention of petitioner cannot be accepted since assuming that

petitioner had lost unsigned blank cheque from her vehicle she would

have in the normal course preferred a complaint to the authorities

concerned. Nothing of that sort was done. She would have also

informed her bank about the loss of cheque and given instruction for

stopping payment as per that cheque. That also did not happen. A

further fact to be noted is that in spite of respondent No.1 informing

petitioner about dishonour of the cheque for Rs.75,000/- and claiming

that petitioner issued that cheque for repayment of the loan and

demanding payment of the amount petitioner did not reply to the

notice. Learned magistrate has observed that none of the contesting

parties took steps to get the signature in the cheque examined by

expert. Learned magistrate was constrained to compare the

CRL. R.P. No.2043 of 2009
-: 3 :-

signature with the admitted signature of petitioner. Learned

magistrate observed that no dissimilarity could be noticed between

the disputed and admitted signatures of petitioner. Learned

magistrate further observed that there is no reason to disbelieve the

evidence of P.W1 about the transaction and issue of cheque in his

favour. So holding, petitioner was found guilty. Appellate court has

confirmed that finding. I have gone through the judgments under

challenge and I do not find reason to disbelieve the evidence of P.W1

regarding the transaction and due execution of the cheque. Petitioner

cannot successfully challenge her conviction.

5. Learned magistrate sentenced petitioner to undergo simple

imprisonment for six months and directed her to pay Rs.75,000/- as

compensation. In default of payment, sentence of two months’ simple

imprisonment was also was ordered. Appellate court while retaining

the direction for payment of compensation and default sentence

modified substantive sentence as simple imprisonment till rising of

the court. I do not find reason to interfere with the sentence as

modified by the appellate court, direction for payment of

compensation and the default sentence as confirmed by that court.

6. Counsel for petitioner requested six months’ time to

deposit the compensation. Counsel submits that petitioner is a lady

and is unable to raise the amount immediately. Considering the

CRL. R.P. No.2043 of 2009
-: 4 :-

circumstances stated by learned counsel I am inclined to grant five

months’ time to the petitioner to deposit compensation in the trial

court.

Resultantly, this revision fails. It is dismissed. Petitioner is

granted five months’ time from this day to deposit compensation in

the trial court. It is made clear that it shall be sufficient compliance

of the direction for deposit of compensation if petitioner paid the

compensation to respondent No.1 through her counsel in the trial court

and respondent No.1 filed a statement in the trial court through his

counsel acknowledging receipt of compensation within the said

period.

Petitioner shall appear in the trial court on 28.11.2009 to

receive the sentence.

THOMAS P.JOSEPH, JUDGE.

vsv