High Court Kerala High Court

Komaleswaran vs Nissar on 28 January, 2010

Kerala High Court
Komaleswaran vs Nissar on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 323 of 2010()


1. KOMALESWARAN,S/O.R.S.MANI,VALLI NIVAS,
                      ...  Petitioner

                        Vs



1. NISSAR,S/O.NAVIRU,BISMILLA HOUSE,
                       ...       Respondent

2. STATE OF KERALA REP.BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :28/01/2010

 O R D E R
                           V.K.MOHANAN, J.
                        -------------------------------
                        Crl.R.P.No.323 of 2010
                        -------------------------------
               Dated this the 28th day of January, 2010


                                  ORDER

This revision petition is prefrred against the judgment dated

29.10.2009 in Crl.A.756/2008 of the Sessions Court, Palakkad by

which the conviction and the sentence, passed by the Judicial First

Class Magistrate Court-III, Palakkad, against the revision petition

under Section 138 of the Negotiable Instruments Act, were confirmed.

2. The case of the complainant is that the revision

petitioner/accused borrowed an amount of Rs.30,000/- from him and

towards the discharge of the said liability, a cheque dated 3.1.2007

for an amount of Rs.30,000/-, was given to the complainant, which

when presented for encashment has dishonoured for want of fund in

the account maintained by the accused. Thus according to the

complainant, the accused has committed the offence punishable under

Section 138 of the Negotiable Instruments Act.

3. During the trial of the case an affidavit was filed by the

complainant, but he was not cross examined. Apart from the affidavit

Exts.P1 to P5 documents were produced during the trial. No evidence

either documentary or oral were adduced by the accused. On the

basis of the available materials, the trial court found that the accused

is guilty of the offence charged. Accordingly, the trial court convicted

the accused under Section 138 of the Negotiable Instruments Act and

2

sentenced him to pay a fine of Rs.30,000/- and the default sentence

was fixed as one month. It is ordered that the fine amount if realised

shall be given to the complainant. Though the accused/revision

petitioner has filed Crl.A.756/2008 before the Sessions Court, the

order of conviction and sentence passed by the trial court is

confirmed in the appeal and accordingly the appeal was dismissed.

4. The learned counsel for the revision petitioner submitted that

the petitioner could not cross examine the complainant and therefore,

the case may be remanded to the trial court for cross examining the

complainant. In view of the facts and circumstances involved in the

case, I find no reason to interfere with the orders of the court below.

It is a fact beyond dispute that on receiving the memo from the bank

about dishonour of cheque, the complainant had sent a statutory

notice to the accused which was received by him as evidenced by the

documents produced. But the accused/revision petitioner did not care

even to send a reply to the said notice. Though the complainant filed

a detailed affidavit elaborating the transaction and the liability of the

accused, the accused did not cross examine the complainant. The

learned counsel for the petitioner submits that the complainant could

not be cross examined because the accused was absent. The above

submission cannot be entertained even for a moment. The accused

was defended by the counsel and for cross examining the complainant

3

atleast based upon the available facts which are within the knowledge

of the counsel for the accused, the presence of the accused not at all

necessary. It is also pertinent to note that, no list of witness was

produced and no documents are also produced by the defence to

substantiate the plea, if any. Only at the stage of 313, the accused set

up a plea that the accused had no acquaintance with the complainant

and the case was filed misusing the cheque given, when a sum of

Rs.5,000/- was borrowed. From the above case of the defence itself it

is clear that, there is no dispute regarding handing over of the cheque

which bearing the signature of the accused. Of course, regarding the

amount, there is a dispute. But the complainant has established his

case by producing relevant documentary evidence and by filing an

affidavit and the contents of the affidavit remain as uncontroverted.

In this juncture, it is also relevant to note that the statutory notice

sent by the complainant was received by the accused on 16.2.2007,

but no reply was given. No evidence whatsoever was adduced to

substantiate the defence eventhough such plea was feeble and

unacceptable. It is under the above circumstances, the trial court as

well as lower appellate court found that the complainant has

established the case against the accused beyond doubt.

5. As per the averments in the complaint and the materials on

record, the cheque in question was dishonoured on 27.1.2007 and

4

accordingly, the trial court found that the accused is guilty of the

offence under Section 138 of the Negotiable Instruments Act and

passed the judgment as early as on 12.11.2008. It is also relevant to

note that, inspite of such finding no sentence of imprisonment was

awarded but only a fine of Rs.30,000/- was imposed, because the

cheque in question was for an amount of Rs.30,000/-. Suffice to say no

sentence of imprisonment was awarded. The default sentence is only

for one month. The appellate court has also found that the sentence

imposed against the accused/revision petitioner is not heavier or

excessive.

6. In the light of the above facts and circumstances of the case,

I find no reason to interfere with the orders of the court below and

accordingly, the conviction and sentence passed by the court below

are confronted.

Revision Petition is accordingly dismissed.

V.K.Mohanan, Judge
cms