High Court Kerala High Court

E.N.Phalgunan vs P.G.Premnath on 26 September, 2006

Kerala High Court
E.N.Phalgunan vs P.G.Premnath on 26 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3109 of 2006()


1. E.N.PHALGUNAN, STATE BANK OF TRAVANCORE,
                      ...  Petitioner

                        Vs



1. P.G.PREMNATH, DEVASWAMCHIRA,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.V.K.PRAVEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/09/2006

 O R D E R
                                 R. BASANT, J.
                         - - - - - - - - - - - - - - - - - - - -
                        Crl.R.P.No.  3109 of   2006
                         -  - - - -  - - - - - - - - - - - - - - -
              Dated this the  26th day of   September, 2006


                                     O R D E R

This revision petition is directed against a concurrent verdict

of guilty, conviction and sentence in a prosecution under Section 138

of the N.I. Act.

2. The cheque is for an amount of Rs. 48,500/-. It bears the

date 26.2.2003. The petitioner now faces a sentence of

imprisonment till rising of court and to pay the actual cheque amount

of Rs. 48,500/- as compensation and in default to undergo S.I. for a

period of one month.

3. The signature in the cheque is admitted. The notice of

demand, though duly received and acknowledged, did not evoke

any response. The complainant examined himself as PW1 and

proved Exts.P1 to P8. The accused did not adduce any evidence,

nay he admittedly did not take any specific stand in the course of the

trial. The courts below took note of the fact that the accused has not

Crl.R.P.No. 3109 of 2006 2

advanced any specific defence when he was examined under Section 313

Cr.P.C. They held concurrently that the complainant has succeeded

in establishing all ingredients of the offence punishable under Section

138 of the N.I. Act. Accordingly they proceeded to pass the

impugned concurrent judgments.

4. Called upon to explain the nature of challenge which the

petitioner wants to mount against the impugned concurrent judgments, the

learned counsel for the petitioner submits that the courts below appear to

have been obsessed by the fact that the accused did not take any specific

stand in his S.313 examination. The trial court as well as the appellate

court has harped on this aspect in the judgment. The learned counsel for the

petitioner submits that the mere fact that the accused does not take any

specific stand in the course of his S.313 examination does not ipso facto

entail a conviction. I have no quarrel with the proposition of law advanced

by the learned counsel. The silence of the accused in S.313 examination or

in the course of the trial cannot by itself be a sufficient or satisfactory

reason to persuade a court to enter a verdict of guilty and conviction against

such accused. But that is not the fact scenario in this case. PW1 had

Crl.R.P.No. 3109 of 2006 3

asserted in evidence the circumstances under which the cheque with the

corrected date was available in his possession. The accused offered no

explanation either in the course of cross examination or when examined

under S. 313 Cr.P.C.

5. Under Section 3 of the Evidence Act, the Court is to hold a fact to

be proved if on the basis of all the materials before it, it believes in the

existence of such fact or considers its existence so probable that an

ordinarily prudent man would proceed on the supposition that such fact

exists. In the absence of a satisfactory explanation, the omission/failure to

take a specific stand in the 313 examination and in the course of cross

examination, though not by themselves sufficient, are certainly factors

which every Judge of facts would consider while appreciating the evidence

tendered by the complainant. In that view of the matter, the courts below

have not committed any error. On the materials available, reliance can be

placed on the evidence of PW1. When believed, the evidence of PW1

unerringly establishes all ingredients of the offence punishable under

Section 138 of the N.I. Act. The challenge on merits must and does in

these circumstances, fail.

Crl.R.P.No. 3109 of 2006 4

6. The learned counsel for the petitioner prays for leniency. I note

that indulgence and leniency to a fault has already been shown in favour of

the petitioner. There is no space for this court to show any leniency.

7. The learned counsel for the petitioner submits that an amount of

Rs.15,000/- has already been deposited before the trial court as directed by

the appellate court. If that be so, needless to say, credit shall be given to

such amount by the trial court.

8. This revision petition is hence dismissed. But I accept the request

of the learned counsel for the petitioner and direct that the sentence shall

not be executed till 30.11.2006. The petitioner shall appear before the

learned Magistrate on or before that date. If he does not so appear, the

learned Magistrate shall thereafter proceed to take necessary steps to

execute the impugned sentence.

(R. BASANT)
Judge

tm