High Court Kerala High Court

John Joseph vs K.A.Hameed on 17 October, 2008

Kerala High Court
John Joseph vs K.A.Hameed on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 381 of 2006()


1. JOHN JOSEPH, S/O.GEORGE,
                      ...  Petitioner

                        Vs



1. K.A.HAMEED, KOLLAPPARAMBIL HOUSE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.J.DEVADANAM

                For Respondent  :SRI.K.V.SABU

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/10/2008

 O R D E R
                      M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
              CRIMINAL.R.P. NO. 381 OF 2006
            = = = = = = = = = = = = = = =
       Dated this the 17th day of October, 2008.

                          O R D E R

This revision is preferred against the judgment of the

4th Additional Sessions Judge, Ernakulam in Crl.A.1141/05.

The said appeal arose out of the conviction and sentence

passed in C.C.358/99 of the Addl. Chief Judl. Magistrate,

Ernakulam. The revision petitioner was convicted and

sentenced to undergo simple imprisonment for three months

and to pay a fine of Rs.3,10,000/- and in default to undergo

simple imprisonment for one month. The matter when taken

up in appeal, was dismissed by the appellate court. It is

against that decision the present revision is preferred.

2. Heard the learned counsel for the revision

petitioner as well as the respondent. It is the case of the

complainant that the accused had borrowed a sum of

Rs.3,00,000/- and towards discharge of the same, had

issued a cheque drawn on South Indian Bank Ltd. which

when presented for encashment returned with the

Crl.R.P. NO. 381 OF 2006
-:2:-

endorsement of insufficiency of funds. Therefore statutory

notice was issued and on account of the non payment

prosecution has been launched u/s 138 of the N.I. Act.

3. The case of the revision petitioner is that he was

an employee under the complainant and there was some

misunderstanding between the two and on the day when he

went to the house of the complainant to deposit the chitty

amount collected, he was restrained, manhandled and was

forced to write a cheque and it is on the basis of that cheque

action has been initiated.

4. In the trial court PW1 and DWs.1 to 6 were

examined. Exts.P1 to P9 and D1 and D1(a) were marked.

Both the Courts concurrently found against the revision

petitioner on facts. The learned counsel for the revision

petitioner has mainly argued on two points, one namely, the

non receipt of notice and secondly lack of evidence regarding

the transaction alleged in the complaint.

5. Let me first consider about the notice. Ext.P6 is

the copy of the notice issued on 9.7.98 by Advocate K.V.

Crl.R.P. NO. 381 OF 2006
-:3:-

Sabu and it is addressed to Mr.John Joseph, son of George,

Anjiparambil house, Vennala now residing at Cardinal

Quarters, Thrikkakara, B.M.C.P.O. Exts.P7 and P8 would

reveal that it was entrusted to universal couriers for service

and Ext.P7 indicates that the revision petitioner had received

notice. It is argued by the learned counsel that there is no

address shown in the courier document and there has not

been any tender of notice and therefore has disputed its

existence. It can be seen from the notice, in the complaint

as well as in the revision petition the very same address is

given and therefore there is always a presumption that it has

been duly tendered unless concrete rebuttable evidence is

adduced against that. It has also come out in evidence that

courier service was utilized for the reason that there was

some postal strike at that point of time. It is a well settled

proposition under the law if a letter is addressed with proper

address there is a presumption of service and the Apex Court

has even held that in such cases it is the duty of the

addressee who is leaving out of the place to furnish these

Crl.R.P. NO. 381 OF 2006
-:4:-

details before the postal authorities for the purpose of

serving notice in new address. But as stated by me earlier

there is no such change of address in this case and address

is exactly the same in all the documents and therefore the

contention of the learned counsel for the revision petitioner

that notice has not been received cannot be accepted.

6. Now, let me consider about the factual matrix.

Sitting in revisional jurisdiction the power to re-appreciate

evidence is limited and unless there is manifest illegality or

mis appreciation it may not be proper for a revisional Court

to substitute its views on the concurrent finding on facts.

But for the sake of satisfaction I had gone through the

evidence of PW1 and the evidence of defence witnesses.

PW1 is the power of attorney holder of the complainant. It is

a settled proposition of law that the power of attorney holder

is not competent to give evidence with respect to the matter

unless he is personally aware of the transaction. Here a

reading of the evidence of PW1 would reveal that he had

personal knowledge about the transaction and his

Crl.R.P. NO. 381 OF 2006
-:5:-

acquaintance with the complainant is even put in cross-

examination in the form of a question that he along with the

complainant had restrained the accused in this case. It is

true that he is not able to give minutest details asked for

with respect to the other transactions of the complainant.

That is not possible at any rate and therefore I find the

evidence of PW1 who has got personal knowledge has been

properly analysed by the Courts below.

7. Regarding the accused, namely the revision

petitioner, only his wife had been examined and what she

has deposed about the cheque according to herself is only

hearsay. She does not have any personal knowledge. The

other witnesses are examined just to establish that the

revision petitioner was working as an employee of the

complainant. The crux of the case is regarding the execution

of the cheque. Suppose a person is wrongfully restrained

and he is made to execute a cheque necessarily he would

have approached appropriate authorities for redressal of the

grievance. There is no other case for the revision petitioner

Crl.R.P. NO. 381 OF 2006
-:6:-

in this case. Secondly the case of the revision petitioner is

that he had gone to the house of the complainant when he

was restrained and forced to write a cheque. One cannot

accept the story that this man will always carry a cheque-leaf

with him so as to sign it and give it to the complainant. So

the evidence tendered is not trustworthy. I am conscious of

the fact that u/s 315 Cr.P.C. the accused shall not be

compelled to give evidence and one is not expected to pick

holes on them. But at the same time it has been held in

catena of decisions that when evidence is adduced by both

sides it is the preponderance of probabilities that is to be

looked into to arrive at the credibility of the evidence.

8. So far as Ext.P1 cheque is concerned PW1 who

has been associated with the complainant and who was

present at the time of the transaction had given evidence

regarding its execution and therefore execution of Ext.P1

stands proved. When it is proved then there is a

presumption under the provisions of the N.I.Act which of

course is rebuttable. But the rebuttable evidence is not

Crl.R.P. NO. 381 OF 2006
-:7:-

satisfactory so as to discharge the burden cast on the person

who denies the same. Therefore on an analysis of the entire

materials I have no hesitation to hold that there was a

proper service of notice and that the complainant had

satisfactorily established the case of execution of the cheque,

presentation of the cheque for encashment, return of cheque

for insufficiency of funds and compliance of other statutory

requirements under the N.I.Act. Therefore the conviction

passed by both the Courts below has to be confirmed.

9. Now on the question of sentence. Learned

counsel for the revision petitioner requests for leniency on

the sentence. If there is a mind to pay the amount he need

not be unnecessarily send to jail. Therefore I am inclined to

show leniency in modifying the sentence by reducing it to

one till the raising of the Court and alter the compensation

u/s 357(3) to one as fine with a direction to pay the amount

to the defacto complainant. In the result the revision is

disposed of as follows:

Crl.R.P. NO. 381 OF 2006
-:8:-

(1) The conviction u/s 138 of the N.I. Act is

confirmed.

(2) The revision petitioner is sentenced to undergo

simple imprisonment till the raising of the Court and to pay a

fine of Rs.3,00,000/- which on realisation shall be paid to the

defacto complainant. In the event of any default the revision

petitioner shall undergo simple imprisonment for a period of

one month. He is directed to appear before the trial court for

receiving the sentence on 14.1.09 and also to pay the fine.

In default of it, the trial court is directed to execute the

sentence.

M.N. KRISHNAN, JUDGE.

ul/-