High Court Kerala High Court

S.P.Abdul Rasheed vs P.Suresh Kumar on 22 October, 2010

Kerala High Court
S.P.Abdul Rasheed vs P.Suresh Kumar on 22 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3034 of 2004(D)


1. S.P.ABDUL RASHEED,
                      ...  Petitioner

                        Vs



1. P.SURESH KUMAR, S/O.THEYYAN,
                       ...       Respondent

2. STATE OF KERALA REP. BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.R.BINDU (SASTHAMANGALAM)

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :22/10/2010

 O R D E R
                           P.Q.BARKATH ALI, J.
                       - - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.3034 OF 2004
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 22nd day of October, 2010

                                     ORDER

Challenge in this revision petition by the accused in

C.C.No.410/1999 on the file of Judicial First Class Magistrate Court V,

Kozhikode and appellant in Crl.Appeal No.1/2003 on the file of

Sessions Court, Kozhikode is to the judgment of the Magistrate dated

December 12, 2002 convicting the revision petitioner/accused under

Section 138 of Negotiable Instruments Act and sentenced to undergo

simple imprisonment for three months. The accused was also directed

to pay a compensation of Rs. 20,000/- to the complainant, in default to

undergo simple imprisonment for one month. On appeal by the

accused, the lower appellate court confirmed his conviction and

sentence by judgment dated August 17, 2004.

2. The case of the revision first respondent/complainant as

testified by him as PW1 before the trial court and as detailed in the

complaint in brief is this :

Crl.R.P.No.3034/2004 2

The accused availed a loan of Rs. 1,40,000/- from the

complainant. In discharge of that debt, the accused transferred the

chitty fund standing in his name in the Kerala State Financial

Enterprises for Rs. 70,000/- . For the balance amount of Rs. 70,000/-,

the accused issued two cheques, one for Rs. 20,000/- and another for

Rs.50,000/-. Ext.P2 is the cheque for Rs.20,000/- issued by the

accused in favour of the complainant dated December 5, 1998 on the

understanding that Ext.P2 cheque will be encahsed after March 1,

1999. The cheque when presented for collection was returned

dishonoured for want of sufficiency of funds in the account of the

accused in the bank and that inspite of the notice Ext.P5 dated April 9,

1999, the accused did not repay the amount. Therefore, the

complainant filed the complaint before the trial court under Section 138

of Negotiable Instruments Act.

3. On receipt of the complaint, the learned Magistrate

recorded the sworn statement of the complainant and took cognizance

of the offence. The accused on appearance before the trial court

pleaded not guilty to a charge under Section 138 of Negotiable

Crl.R.P.No.3034/2004 3

Instruments Act. Complainant was examined as PW1 and Ext.P1 to

P5 series were marked on his side. When questioned under Section

313 of Cr.P.C., the accused denied the entire transaction. Ext.D1 was

marked on his side.

4. The learned Magistrate on an appreciation of evidence

found the revision petitioner guilty of the offence punishable under

Section 138 of Negotiable Instruments Act, convicted him thereunder

and sentenced him as aforesaid which is confirmed in appeal. The

accused has now come up in revision challenging his conviction and

sentence.

5. Heard the counsel for the revision petitioner/accused and

the counsel for the revision first respondent/complainant.

6. The following points arise for consideration :

1) Whether the conviction of the revision
petitioner under Section 138 of Negotiable
Instruments Act rendered by the trial court which is
confirmed in appeal can be sustained ?

                 2)   Whether      the  sentence    imposed   is
           excessive or unduly harsh ?

      Point No.1

7. Complainant as PW1 testified in a convincing manner

Crl.R.P.No.3034/2004 4

before the trial court regarding the transaction. Nothing was brought

out during his cross examination to disbelieve his evidence. Further his

evidence is supported by Exts.P1 to P5 series.

8. The specific case of the accused as suggested during the

cross examination of PW1 and as stated by him when questioned under

Section 313 Cr.P.C. was that he has discharged the debt due to the

complainant. In an attempt to prove his case, the accused produced

Ext.D1, a note book containing several entries. But Ext.D1 does not

help the accused to prove his case. No other evidecne was adduced by

the accused before the trial court. That apart, as the execution of the

cheque Ext.P1 was admitted by the accused, presumption as envisaged

under Section 118 and 139 of Negotiable Instruments Act is available

to the complainant. No evidence was adduced by the accused to rebut

the above presumption.

9. For all these reasons, I hold that the trial court as well as

the lower appellate court is perfectly justified in accepting the evidence

of PW1 and finding that the accused has committed the offence

punishable under Section 138 of Negotiable Instruments Act and

Crl.R.P.No.3034/2004 5

convicting him thereunder. Therefore I confirm the conviction of the

revision petitioner under Section 138 of Negotiable Instruments Act.

Point No.2

10. As regards the sentence, the Trial court imposed a sentence

of simple imprisonment for three months and to pay a compensation of

Rs.20,000/-, in default to undergo simple imprisonment for one month,

which is confirmed in appeal. Taking into consideration the fact that

the transaction is of the year 1999, a lenient view is taken. I feel that a

sentence of imprisonment till the rising of court and a compensation of

Rs.25,000/- with default sentence would meet the ends of justice.

In the result, revision petition is allowed in part. The conviction

of the revision petitioner under Section 138 of Negotiable Instruments

Act is confirmed. The sentence imposed by the trial court which is

confirmed by the lower appellate Court is modified to the effect that

revision petitioner is sentenced to undergo imprisonment till the rising

of court and to pay a compensation of Rs.25,000/- to the complainant

as provided under Section 357(3) Cr.P.C., in default to undergo simple

imprisonment for one month. The revision petitioner shall surrender

Crl.R.P.No.3034/2004 6

before the trial court on or before 15/11/2010 to receive the sentence.

Time is granted till 15/11/2010 for payment of compensation. His bail

bonds are cancelled.

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P.No.3034/2004 7

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P.No.3034/2004 8