High Court Kerala High Court

Xavier vs K.Madhavan Pillai on 17 December, 2008

Kerala High Court
Xavier vs K.Madhavan Pillai on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3731 of 2008()



1. XAVIER
                      ...  Petitioner

                        Vs

1. K.MADHAVAN PILLAI
                       ...       Respondent

                For Petitioner  :SRI.A.AHZAR

                For Respondent  :SRI.B.RAGUNATHAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/12/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                CRL.R.P. NO. 3731 & 3732 OF 2008
                   ------------------------------------------
            Dated this the 17th day of December, 2008


                               O R D E R

Revision petitioner is the accused and first respondent

the complainant in C.C.13 of 2002 and C.C.15 of 2002 on the file

of Judicial First Class Magistrate, Thiruvananthapuram. First

respondent lodged the complaint contending that revision

petitioner issued Ext.P1 cheque towards repayment of

Rs.70,000/- borrowed and Ext.P8 cheque was issued towards

repayment of Rs.60,000/- borrowed and when the cheques were

presented for encashment, they were dishonoured for want of

sufficient funds and in spite of notices demanding the amount

covered by the dishonoured cheques, revision petitioner did not

pay and thereby committed the offence under section 138 of

Negotiable Instruments Act. Revision petitioner resisted the

complaint contending that Ext.P1 and P8 cheques were not

issued by him to the first respondent towards discharge of any

debt or liability. According to the revision petitioner his sister,

DW1, was liable to pay amount to first respondent and towards

its security had executed Ext.D1, sale deed, and as demanded by

CRRP3731/08 & 3732/08 2

first respondent she had given Exts.P1 and P8 cheques of her

brother, the revision petitioner, and they were not issued

towards discharge of any liability but as security. Learned

Magistrate tried both the cases together. On the evidence of

first respondent as PW1 and Exts.P1 to P14 and the sister of the

revision petitioner as DW1 and Exts.D1 and D2, accepted the

case of first respondent and rejected the case of the revision

petitioner and held that Exts.P1 and P8 cheques were issued

towards discharge of legally recoverable debt and convicted

revision petitioner in both cases for the offence under section

138 of Negotiable Instruments Act. He was sentenced to simple

imprisonment for three months in addition to a compensation by

the learned Magistrate. Petitioner challenged the conviction

before Sessions Court, Thiruvananthapuram in Crl.Appeal

442/2003 & 443/2003. Learned Additional Sessions Judge on

reappreciation of evidence confirmed the conviction but

modified the sentence to imprisonment till rising of Court in

both the cases, in addition to a compensation of Rs.75,000/- in

C.C.13/2002 and a compensation of Rs.60,000/- in C.C.15/2002.

Revisions are filed challenging the conviction and sentence.

2. Learned counsel appearing for revision petitioner was

CRRP3731/08 & 3732/08 3

heard.

3. Learned counsel argued that Courts below did not

properly appreciate the evidence and there is no evidence to

prove that Exts.P1 and P8 cheques were issued towards

discharge of existing liability and evidence of DW1 should have

been accepted and it should have been found that those cheques

were given as security for the liability of DW1.

4. On hearing the learned counsel and going through

the judgments of Courts below I find no reason to interfere with

the conviction or the sentence. Case of first respondent as

proved by the evidence of PW1 is that revision petitioner had

borrowed Rs.70,000/- and Rs.60,000/- and issued Exts.P1 and P8

cheques towards repayment of the said debts. Though revision

petitioner had raised a contention that Exts.P1 and P8 cheques

were issued as security by his sister, who was examined as DW1,

learned Magistrate and learned Sessions Judge for valid and

sufficient reasons held that, that case cannot be accepted. If the

defence case sought to be proved by DW1 is to be believed,

Ext.D1 is not a sale deed, but a deed executed as security and in

addition to that security as demanded by first respondent,

cheques of her brother were given. The Courts below on

CRRP3731/08 & 3732/08 4

reappreciation of evidence found that it is highly improbable.

Added to this, in spite of notice demanding the amount covered

by the dishonoured cheques, revision petitioner did not send any

reply, which is not the case if those cheques were given as

security by his sister and there was no liability on the part of the

revision petitioner. When the entire evidence is appreciated in

the proper perspective, the view taken by the Courts below is

definitely a reasonable and possible view that could be taken on

the evidence. I find no reason to interfere with that finding.

Evidence establish that Exts.P1 and P8 cheques were issued

towards discharge of the amount borrowed earlier and those

cheques were dishonoured for want of sufficient funds and in

spite of notices served on the petitioner demanding the amount

he did not pay. It is also established that first respondent had

complied with all the statutory formalities provided under

section 138 and 142 of Negotiable Instruments Act. Conviction

of the revision petitioner for the offence under section 138 of

N.I. Act is perfectly legal.

5. Then the only question is regarding the sentence.

Learned Sessions Judge took a very lenient view and modified

the substantive sentence to imprisonment till rising of Court in

CRRP3731/08 & 3732/08 5

addition to a compensation, which was only for the amount

covered by the dishonoured cheque. In such circumstances I

find no reason to interfere with the sentence also.

Revision petitions are dismissed. Revision petitioner is

granted two months time to pay the compensation. Revision

petitioner is directed to appear before the Magistrate on

19.2.2009.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-