High Court Kerala High Court

M.S.Subramanian vs K.K.Shekaran on 1 April, 2009

Kerala High Court
M.S.Subramanian vs K.K.Shekaran on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 378 of 2002()


1. M.S.SUBRAMANIAN, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. K.K.SHEKARAN, S/O.KUNJUMON,
                       ...       Respondent

2. KERALA STATE, REPRESENTED BY

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SRI.T.M.CHANDRAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :01/04/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P.No.378 of 2002
               - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 1st April, 2009

                                   ORDER

Challenge in the revision is against the concurrent verdict of

guilty rendered against the revision petitioner/accused for the offence

under Section 138 of the Negotiable Instruments Act (for short ‘the

N.I.Act’). The first respondent, hereinafter referred to as the

complainant, filed a complaint to prosecute the accused for the

offence under Section 138 of the N.I.Act. Negativing the plea of not

guilty raised by the accused, the learned Magistrate, after trial, found

him guilty and convicted and, sentenced him to undergo simple

imprisonment for three months and to pay a fine of Rs.51,000/- with

default term of simple imprisonment for three months more. Out of

the fine amount, if realised, Rs.50,000/- was directed to be paid as

compensation to the complainant. The learned Sessions Judge in

revision confirmed the conviction, but modified the sentence retaining

the substantive term of simple imprisonment for three months

directing the accused to pay compensation of Rs.50,000/- to the

complainant under Section 357(3) of the Cr.P.C. Aggrieved by the

conviction and sentence, the accused has preferred this revision

questioning its legality, propriety and correctness.

Crl.R.P.No.378/02 – 2 –

2. The case of the complainant in brief is that the accused

towards discharge of a loan issued Ext.P1 cheque for a sum of

Rs.50,000/- promising its encashment on presentation in due course.

The cheque when presented was dishonoured due to insufficiency of

funds in the account of the accused. Statutory notice issued

intimating dishonour and demanding the sum covered by the cheque

was acknowledged, but not responded with reply or payment. The

complainant thereupon launched prosecution against the accused

under Section 138 of the N.I.Act.

3. The accused, on appearance, pleaded not guilty when the

particulars of the offence were made known. Complainant examined

two witnesses, P.Ws.1 and 2 and got marked Exts.P1 to P7 to prove

the case. The accused questioned under Section 313 of the Cr.P.C.

maintained his innocence. He examined one witness as D.W.1.

4. I heard the learned counsel for the revision

petitioner/accused and also the learned counsel for the complainant.

Learned counsel for the accused assailing the conviction contended

that the complainant had not let in any evidence to prove that Ext.P1

cheque had been issued in discharge of a debt or liability due from

the accused. The evidence of D.W.1 who witnessed the transaction

over the cheque, as admitted by the complainant, it is submitted,

Crl.R.P.No.378/02 – 3 –

runs contrary to the evidence of the complainant that the cheque was

received in the month of September, 1996. D.W.1 in his evidence has

stated that the transaction took place in January, 1996 and two

months later the cheque was issued to the complainant at the house

of the accused. Since the version of the complainant over the

transaction is found not established and further disproved by the

evidence of D.W.1, it is the submission of the counsel that better

evidence on the transaction leading to the issue of Ext.P1 cheque was

required to sustain the prosecution under Section 138 of the N.I.Act.

On the other hand, learned counsel for the complainant submitted

that there is no merit in the challenges raised against the conviction

of the accused, which, according to the counsel, is fully supported by

the legal evidence. It is further submitted that D.W.1, the witness

examined by the accused also supported the version of the

complainant that the cheque had been handed over by the accused

towards discharge of a liability arising out of a loan transaction.

5. I have perused the records of the case giving consideration

to the submissions made by the counsel on both sides. First of all, it

has to be pointed out revisional jurisdiction is supervisory in character

and intended to avoid failure of justice. Concurrent finding entered by

the two inferior courts is not liable to be interfered with in revision

Crl.R.P.No.378/02 – 4 –

unless it is shown such finding is so perverse and not supported by

the materials tendered in the case. Even if a different view on the

materials produced is permissible, the revisional court cannot

supplement its view as different from the view taken by the inferior

courts. The learned Magistrate who had the opportunity to watch the

demeanour and deportment of the complainant examined as P.W.2,

found his testimony reliable, trustworthy and credible. Perusing the

evidence of P.W.2, I find no reason to take a different view. Further

more, it is seen, during his cross examination, the accused had no

definite defence to impeach his assertion that the cheque had been

issued in discharge of liability arising out of a loan advanced to him.

This has to be viewed in the backdrop that despite receiving statutory

notice intimating dishonour of the cheque, no reply was given. Other

than contending that the accused had not received any loan from the

complainant, the defence projected was that he had handed over

Ext.P1 cheque as security to a chitty company. He had no information

how the complainant had collected the cheque from the chitty

company or any explanation how the cheque landed in the hands of

the complainant. While giving evidence P.W.2 stated that the

transaction was witnessed by one Sankaranarayanan. Though the

accused had not advanced any specific defence other than putting

Crl.R.P.No.378/02 – 5 –

forth some suggestive questions to the complainant, during his

cross examination, not even when he was questioned under Section

313 when his attention was invited to the incriminating circumstances

appearing in the prosecution evidence, he proceeded to examine the

person named by the complainant, who was stated as present when

the transaction between them took place. The witness examined by

the accused as D.W.1, it is seen, supported the case of the

complainant. Of course, there is some discrepancy in his evidence as

regards the date when the cheque was handed over, which in the

given facts of the case, has got only innocuous value. On the

materials produced in the case, the conviction founded against the

accused for the offence under Section 138 of the N.I.Act is not liable

to be interfered with as it is found fully supported by legal evidence.

Conviction of the accused is only to be upheld and I do so. Now,

considering the sentence imposed against the accused, it is true that

normally incarceration of an offender found guilty of the offence

under Section 138 of the N.I.Act for a term in prison is not warranted

to meet the ends of justice. Accused is stated to be an Executive

Officer in Panchayat Department. Having regard to the post held by

him as a public servant which command respect in the society, it

cannot be stated that the courts below have erred in awarding a

Crl.R.P.No.378/02 – 6 –

deterrent punishment directing him to undergo substantive term of

imprisonment for three months. Learned counsel for the accused,

however, made a fervent plea for avoiding the prison term on the

ground that he had already retired from service. Having regard to the

facts involved and the submissions made, sentence imposed against

the accused is modified directing him to undergo imprisonment till the

rising of the court and to pay compensation of Rs.55,000/- to the

complainant under Section 357(3) of the Cr.P.C. within two months

from the date of this order. In default of payment of compensation

within the stipulated time as directed, the accused shall undergo

simple imprisonment for two months. The accused shall appear and

his sureties shall produce him before the Judicial First Class

Magistrate, Kunnamkulam on 1st June, 2009 and the learned

Magistrate shall execute the sentence as directed. Revision is

disposed of as above.

srd                          S.S. SATHEESACHANDRAN, JUDGE