High Court Kerala High Court

James Abraham vs Sathyan T.V. on 19 August, 2010

Kerala High Court
James Abraham vs Sathyan T.V. on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2499 of 2010()


1. JAMES ABRAHAM, S/O.ABRAHAM,
                      ...  Petitioner

                        Vs



1. SATHYAN T.V., S/O.A.V.AMBU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :19/08/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                    Crl. R.P.No.2499 of 2010
                     -------------------------------
            Dated this the 19th day of August, 2010.

                          O R D E R

The accused in a prosecution for an offence u/s.138 of

Negotiable Instruments Act is the revision petitioner, as he is

aggrieved by the order of conviction and sentence imposed by

the courts below.

2. The case of the complainant is that the accused/revision

petitioner borrowed a sum of Rs.33,000/- from the complainant

and towards the discharge of the debt due to the complainant, he

issued a cheque dated 28.2.2004, for a sum of Rs.33,000/-,

which when presented for encashment dishonoured, as there

was no sufficient fund in the account maintained by the accused

and the cheque amount was not repaid inspite of a formal

demand notice and thus the revision petitioner has committed the

offence punishable u/s.138 of Negotiable Instruments Act. With

the said allegation, the complainant approached the Judl. First

Class Magistrate Court-II, Kasaragod, by filing a formal

Crl. R.P.No.2499 of 2010
2

complaint, upon which cognizance was taken u/s.138 of

Negotiable Instruments Act and instituted C.C.No.617/05.

During the trial of the case, PW1, the complainant himself was

examined from the side of the complainant and Exts.P1 to P6

were marked. No oral or documentary evidence adduced from

the side of the defence. On the basis of the available materials

and evidence on record, the trial court has found that the cheque

in question was issued by the revision petitioner/accused for the

purpose of discharging his debt due to the complainant. Thus

accordingly the court found that, the complainant has established

the case against the accused/revision petitioner and

consequently found that the accused is guilty and thus convicted

him u/s.138 of Negotiable Instruments Act. On such conviction,

the trial court sentenced the revision petitioner to undergo simple

imprisonment for 2 months and to pay a compensation of

Rs.33,000/- u/s.357(3) of Cr.P.C. and the default sentence was

fixed as 1 month simple imprisonment.

3. Though an appeal was filed, at the instance of the

Crl. R.P.No.2499 of 2010
3

revision petitioner/accused, by judgment dated 19.12.2009 in

Crl.A.148/06, the Court of Addl. District & Sessions Judge (Ad

hoc-III), Kasaragod, dismissed the appeal, confirming the

conviction and sentence of the revision petitioner u/s.138 of

Negotiable Instruments Act. It is the above conviction and

sentence challenged in this revision petition.

4. I have heard the learned counsel appearing for the

revision petitioner and also perused the judgments of the courts

below.

5. Reiterating the stand taken by the accused/revision

petitioner during the trial and appeal, submitted that the

complainant has not established the transaction and also the

execution and issuance of the cheque. But no case is made out

to interfere with the concurrent findings of the trial court as well

as the lower appellate court. Therefore, I find no merit in the

revision petition and accordingly the conviction recorded by the

courts below against the revision petitioner u/s.138 of Negotiable

Instruments Act, is approved.

Crl. R.P.No.2499 of 2010
4

6. As this court is not inclined to interfere with the order of

conviction recorded by the courts below, the counsel for the

revision petitioner submitted that, the sentence of imprisonment

ordered by the courts below is unreasonable and exorbitant and

the same may be set aside and further submitted that, some

breathing time may be granted to deposit the compensation

amount. Having regard to the facts and circumstances involved

in the case, I am of the view that the said submission can be

considered but subject to other relevant facts and circumstances

involved in the case.

7. The apex court in a recent decision reported in Damodar

S.Prabhu V. Sayed Babalal H. (JT 2010(4) SC 457) has held

that, in the case of dishonour of cheques, the compensatory

aspect of the remedy should be given priority over the punitive

aspects. In the present case, the cheque in question is dated

28.2.2004, for an amount of Rs.33,000/-. Thus as per the

records and the findings of the courts below, which approved by

this court, a sum of Rs.33,000/-, which belonged to the

Crl. R.P.No.2499 of 2010
5

complainant is with the revision petitioner for the last 6 years.

Therefore, considering the above facts and the settled legal

position, I am of the view that, the sentence of imprisonment

ordered by the courts below, can be modified and at the same

time, the revision petitioner can be granted some time to pay the

compensation amount but subject to slight enhancement with

respect to the compensation amount, considering the fact that

the amount was due from 2004 onwards.

In the result, this revision petition is disposed of confirming

the conviction against the revision petitioner u/s.138 of

Negotiable Instruments Act as recorded by the courts below.

Accordingly, the sentence of imprisonment ordered by the courts

below is modified and reduced to one day simple imprisonment

ie., till the rising of the court and the revision petitioner is directed

to pay a compensation of Rs.37,000/- to the complainant u/s.357

(3) of Cr.P.C., within 3 months from today and in case of default

in paying the compensation amount, the revision petitioner is

directed to undergo simple imprisonment for 3 months.

Crl. R.P.No.2499 of 2010
6

Accordingly, the revision petitioner is directed to appear before

the trial court on 16.11.2010, to receive the sentence of

imprisonment and to pay the compensation amount, as fixed by

this court. In case any failure on the part of the revision

petitioner in appearing before the court below as directed above

and in making the payment of compensation amount, the trial

court is free to take coercive steps to secure the presence of the

revision petitioner and to execute the sentence awarded against

the revision petitioner.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/