High Court Kerala High Court

Reena Jose vs State Of Kerala on 22 October, 2008

Kerala High Court
Reena Jose vs State Of Kerala on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 795 of 2007()


1. REENA JOSE, CHEERUVELIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. P.R.NARAYANAN NAIR,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.V.SETHUNATH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/10/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                   CRL.R.P.NO. 795 OF 2007
                    ............................................
      DATED THIS THE            22nd DAY OF OCTOBER, 2008

                                   ORDER

Petitioner is the accused and first respondent, the

complainant in S.T.1578 of 2004 on the file of Judicial First Class

Magistrate-II, Pathanamthitta. Case of second respondent was

that petitioner borrowed Rs.1,75,000/- and towards it repayment,

issued Ext.P1 cheque drawn in his account maintained in

Chandanappally Branch of Federal Bank. When Ext.P1 cheque

was presented for encashment, it was dishonoured for want of

sufficient funds under Ext.P2. Second respondent sent Ext.P4

notice. It was received by petitioner under Ext.P6 postal

acknowledgment card. Petitioner did not pay the amount.

Complaint was lodged, contending that offence under Section

138 of N.I.Act was committed. Chief Judicial Magistrate,

Pathanamthitta took cognizance of the offence. Petitioner was

tried by Judicial First Class Magistrate, Pathanamthitta after the

case was transferred to him. Petitioner pleaded not guilty.

Second respondent was examined as PW1. Exts.P1 to P6 were

marked.

2. Learned Magistrate, on the evidence, found petitioner

CRRP 795/2007 2

guilty. She was sentenced to simple imprisonment for six months

and a compensation of Rs.1,90,000/- and in default, simple

imprisonment for three months. Petitioner challenged the

conviction and sentence before Sessions Court, Pathanamthitta

in Crl.A.338 of 2005. Learned Additional Sessions Judge, on

reappreciation of evidence, confirmed the conviction and

sentence and dismissed the appeal. It is challenged in this

revision petition.

3. Learned counsel appearing for petitioner and second

respondent were heard. The argument of learned counsel is that

learned Magistrate passed the judgment before hearing

petitioner on the date on which the case was posted for

arguments and learned Sessions Judge, in appeal did not

properly consider this aspect. It was also argued that the proof

affidavit filed by second respondent does not disclose when the

notice was sent and when notice was received and in such

circumstances courts below were not justified in convicting the

petitioner, in view of the answer given by PW1 in cross

examination. It was also argued that in any case, there is no

evidence to prove that petitioner borrowed the amount and the

cheque was issued towards its repayment and above all the

CRRP 795/2007 3

sentence awarded is excessive. Learned counsel appearing for

second respondent argued that courts below properly considered

the evidence and there is no reason to interfere with the

conviction and sentence.

4. The proceeding paper of learned Magistrate shows that

on 10.10.2005, petitioner was questioned under Section 313 of

Code of Criminal Procedure and case was posted for defence

evidence to 13.10.2005. On 13.10.2005, no defence evidence was

adduced and the case was posted to 19.10.2005 for hearing.

The proceeding paper only shows that petitioner was absent on

that day and arguments were heard and petitioner was found

guilty and convicted. For the reason that judgment was

pronounced on the same day on which arguments were heard, it

is not possible to hold that petitioner was not heard before the

judgment was passed.

5. The case of second respondent as spoken to by PW1 is

that the husband of petitioner is one of his friends and

Rs.1,75,000/- was borrowed by petitioner for construction of her

house and towards its repayment, Ext.P1 cheque was issued.

The case of petitioner at the time of questioning under Section

313 of Code of Criminal Procedure was that she was an

CRRP 795/2007 4

employee of a financial institution run by second respondent and

she worked there for six months and for that employment, a

signed blank cheque was given as security and it is Ext.P1

cheque. Pw1 denied that he was running such an institution.

Apart from the suggestion no other evidence was adduced either

to prove that second respondent was running a financial

establishment, or that petitioner was an employee therein or that

she had given a signed blank cheque as security. If the defence

case is true, in the ordinary human conduct, when a notice

demanding Rs.1,75,000/- based on Ext.P1 is received, she would

have sent the reply narrating the true facts. In such

circumstances, appreciating the entire evidence, I do not find

any reason to interfere with the finding of courts below that

Ext.P1 cheque was issued by petitioner towards repayment of

the existing liability. Evidence establish that it was dishonoured

for want of sufficient funds. Though PW1 did not give the date on

which Ext.P4 notice was sent, or it was received by petitioner,

both the dates are seen from Ext.P4 and P6. In fact in Ext.P6,

there is a dated signature of petitioner herself. In such

circumstances, failure to give the date in chief examination is

not very material. Evidence establish that within the statutory

CRRP 795/2007 5

period, notice was sent and complaint was also filed. Conviction

of petitioner for the offence under Section 138 of N.I.Act is

perfectly legal.

6. Then the question is with regard to sentence. Ext.P1

cheque is for Rs.1,75,000/-. Interest of justice will be met, if the

sentence is modified to imprisonment till rising of court and a

fine, for the amount covered by the dishonoured cheque with a

direction to pay the same to second respondent as compensation

under Section 357(1) of Code of Criminal Procedure.

7. Revision petition is allowed in part. Conviction of

petitioner under Section 138 of N.I.Act is confirmed. Sentence is

modified to imprisonment till rising of court and a fine of

Rs.1,75,000/- and in default, simple imprisonment for one month.

On realisation of the fine, it is to be paid to second respondent as

compensation under Section 357(1) of Code of Criminal

Procedure. Petitioner is granted two months time to pay the fine.

Petitioner is directed to appear before learned Magistrate on

29.12.2008.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-