High Court Kerala High Court

Padmavathi K.V. vs Rajesh on 2 September, 2010

Kerala High Court
Padmavathi K.V. vs Rajesh on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2328 of 2010()


1. PADMAVATHI K.V., W/O.KOTTANKUNHI,
                      ...  Petitioner

                        Vs



1. RAJESH, AGED 32 YEARS, S/O.KUMARAN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.S.JIJI

                For Respondent  : No Appearance

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

 Dated :02/09/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                   Crl. R.P.No.2328 of 2010
                     -------------------------------
          Dated this the 2nd day of September, 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 she is

aggrieved by the order of conviction and sentence imposed by

the courts below.

2. The case of the complainant is that, towards the

discharge of a liability connected with a visa transaction, the

accused/revision petitioner issued a cheque dated 17.1.2008 for

a sum of Rs.50,000/-, 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 initially approached the Chief Judl. Magistrate

Court-Kasaragod, by filing a formal complaint, upon which

Crl. R.P.No.2328 of 2010
2

cognizance was taken u/s.138 of Negotiable Instruments Act and

instituted C.C.No.400/08 and subsequently the case was made

over to the Court of Judicial First Class Magistrate-II (Addl.

Munsiff), Kasaragod, wherein the case is renumbered as

C.C.No.296/08. During the trial of the case, PW1, the

complainant himself was examined from the side of the

complainant and Exts.P1 to P5 were marked. No evidence either

oral or documentary 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 her

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 her u/s.138 of Negotiable

Instruments Act. On such conviction, the trial court sentenced

the revision petitioner to undergo simple imprisonment for 3

months and to pay a compensation of Rs.50,000/- to the

complainant u/s.357(3) of Cr.P.C. and the default sentence is

Crl. R.P.No.2328 of 2010
3

fixed as one month simple imprisonment.

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

revision petitioner/accused, by judgment dated 20.2.2010 in

Crl.A.364/08, the Court of Sessions, Kasaragod, allowed the

appeal only in part, confirming the conviction against the revision

petitioner u/s.138 of Negotiable Instruments Act. The sentence of

imprisonment was reduced to one day simple imprisonment ie.,

till the rising of the court. The compensation amount and the

default sentence were confirmed by the appellate court and

directed the revision petitioner to appear before the trial court on

24.3.2010. 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

Crl. R.P.No.2328 of 2010
4

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.

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

recorded by the courts below, the learned counsel for the revision

petitioner submitted that, some breathing time may be granted to

pay the compensation amount and also to permit the revision

petitioner to pay the compensation amount directly to the

complainant. 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 materials 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

Crl. R.P.No.2328 of 2010
5

17.1.2008, that too for an amount of Rs.50,000/-. Thus as per

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

by this court, a sum of Rs.50,000/- which belonged to the

complainant is in the hands of the revision petitioner for the last 2

years. Considering the above facts and legal position, I am of the

view that, the sentence of imprisonment and the compensation

amount ordered by the appellate court can be confirmed and the

revision petitioner can be granted some time to pay the

compensation amount.

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, while confirming the sentence of imprisonment as

revised and refixed by the appellate court, the revision petitioner

is directed to pay the compensation amount as fixed by the courts

below, within one month from today and in case of default in

paying the compensation amount, the revision petitioner is

directed to undergo simple imprisonment for 1 month.

Accordingly, the revision petitioner is directed to appear before

Crl. R.P.No.2328 of 2010
6

the trial court on 4.10.2010, to receive the sentence of

imprisonment and to pay the compensation amount as directed

by this court. The revision petitioner is free to pay the

compensation amount either directly to the complainant or by

remitting the same in the trial court, which ever subject to the

satisfaction of the learned Magistrate. 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. The execution of warrant

if any, pending against the revision petitioner shall be deferred till

4.10.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/