High Court Kerala High Court

Sathyan vs Ramanathan on 10 November, 2008

Kerala High Court
Sathyan vs Ramanathan on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3186 of 2005()


1. SATHYAN, S/O. VELUKUTTY,
                      ...  Petitioner

                        Vs



1. RAMANATHAN, S/O. SARASWATHI AMMA,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.SREELAL WARRIER

                For Respondent  :SRI.G.D.PANICKER

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

 Dated :10/11/2008

 O R D E R
                    M.N. KRISHNAN, J.
             = = = = = = = = = = = = = =
            CRIMINAL.R.P. NO. 3186 OF 2005
            = = = = = = = = = = = = = = =
      Dated this the 10th day of November, 2008.

                         O R D E R

This revision is preferred against the judgment of the

Sessions Judge, Thrissur in Crl.A.699/03. The said appeal

had been preferred against the conviction and sentence

passed by the Judicial First Class Magistrate, Chalakudy in

C.C.756/00. It was an action initiated u/s 138 of the N.I.

Act. The trial court found the accused guilty u/s 138 and

convicted and sentenced him to undergo simple

imprisonment for a period of three months and to pay a

compensation of Rs.2,00,000/- in default to undergo simple

imprisonment for three months. In appeal the conviction

was confirmed, sentence was modified into one of

imprisonment till the raising of the Court and to pay a

compensation of Rs.2,25,000/- and in default to undergo

simple imprisonment. It is against that decision the accused

has come up in revision.

Cr.R.P. 3186 OF 2005
-:2:-

2. Heard the learned counsel for the revision

petitioner as well as the counsel for the respondent. At the

out set the limitation of revisional Court has to be

mentioned. i.e, Unless there is illegality, irregularity,

perversity or total mis-appreciation of evidence the revisional

Court is not expected to entertain any question on facts. The

learned counsel for the revision petitioner would submit

before me that he moved an application u/s 311 for

comparing the signatures in Exts.D1 and D2 which was

dismissed for non payment of the amount for sending it to

the expert. The appellate court also did not entertain the

plea and at this revisional stage this Court may not be able

to entertain the case especially when there are other

circumstances pointed out.

3. It is the case of the complainant that the accused

had borrowed a sum of 2,00,000/- on 2.3.00 and in

discharge of the liability had issued Ext.P1 cheque which

when presented for encashment returned with endorsement

insufficiency of funds. Thereafter a statutory notice was

Cr.R.P. 3186 OF 2005
-:3:-

issued and as no payment was made action was initiated u/s

138.

4. The defence of the revision petitioner appears to

be that in the year 1997 he had borrowed a sum of

Rs.75,000/- and at that time has handed over a cheque to

the complainant as security which has been misused by him

for filing the complaint. The Court below appreciated the

evidence of the complainant as well as the accused and

found in favour of the complainant. The Courts below found

that even according to the accused the discharge was made

as early as in June, 1998 and the substantial documents

relied on for the purpose of proving the discharge are

thereafter and if the amount has been already paid there was

no necessity for the mother to execute the document in

favour of the complainant towards discharge of the liability.

5. So far as the slips were concerned namely Exts.D2

and D3 the Courts below found that the complainant had

denied its execution and the revision petitioner did not

succeed in proving the same. So taking into consideration

Cr.R.P. 3186 OF 2005
-:4:-

the negotiable instrument namely Ext.P1 cheque and the

presumption u/Ss. 118 and 139 of N.I. Act in the absence of

acceptable evidence to rebut the presumption under those

Sections the Courts below found in favour of the complainant

and held that the accused had committed an offence u/s 138.

One cannot find any irregularity, illegality or perversity in

such a finding and therefore there is no scope to interfere

with the conviction u/s 138.

6. Learned counsel lastly submits that some leniency

may be shown in the case of punishment. Appellate court has

already shown leniency by reducing three months

imprisonment to one of imprisonment till the raising of the

Court but enhanced the compensation u/s 357(3)Cr.P.C.

from 2 lakhs to 2.25 lakhs. Being a criminal prosecution I

feel some leniency can be shown in 138 matters and

therefore it will be only just to reduce the amount to

Rs.2,00,000/- and further to convert it as fine.

In the result the Criminal Revision is disposed of as

follows:

Cr.R.P. 3186 OF 2005
-:5:-

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

(2) The sentence is modified and the revision

petitioner is directed to undergo simple imprisonment for one

day, i.e. till the raising of the Court and to pay a fine of

Rs.2,00,000/- which on realisation be paid to the

complainant in the case.

(3) In case of default of payment of fine the revision

petitioner has to undergo imprisonment for a period of two

months.

(4) The revision petitioner shall appear before the trial

court to receive the sentence on 5.2.2009 and also for

payment of fine. In default the trial court is directed to

execute the sentence.

The Crl.R.P. is disposed of as above.

M.N. KRISHNAN, JUDGE.

ul/-