High Court Kerala High Court

K.B.Santhosh Kumar vs K.C.Santhosh on 31 October, 2008

Kerala High Court
K.B.Santhosh Kumar vs K.C.Santhosh on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3507 of 2008()


1. K.B.SANTHOSH KUMAR, AGED 44 YEARS
                      ...  Petitioner

                        Vs



1. K.C.SANTHOSH, S/O.CHANDY
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/10/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                  CRL.R.P.NO. 3507 OF 2008
                    ............................................
      DATED THIS THE            31st       DAY OF OCTOBER, 2008

                                   ORDER

Petitioner is the accused and first respondent, the

complainant in C.C.1161 of 2006 on the file of Judicial First

Class Magistrate, Perumbavoor. Case of first respondent is that

petitioner borrowed Rs.92,000/- and towards its repayment,

issued Ext.P1 cheque drawn in his account maintained in

Perumbavoor branch of State Bank of Travancore dated

25.9.2006 and when the cheque was presented through the

account maintained by first respondent in Perumbavoor branch

of Catholic Syrian Bank, it was dishonoured for want of sufficient

funds. First respondent sent Ext.P4 notice demanding the

amount covered by Ext.P1. Petitioner, instead of paying the

amount, sent Ext.P6 reply disputing the liability and thereby

committed the offence under Section 138 of N.I.Act. Learned

counsel appearing for petitioner was heard. Petitioner pleaded

not guilty. His case was one of total denial. First respondent

was examined as PW1 and Exts.P1 to P6 were marked on his

side. Petitioner did not adduce any evidence.

2. Learned Magistrate, on the evidence, found the

CRRP 3507/2008 2

petitioner guilty. He was sentenced to simple imprisonment for

one month and a compensation of Rs.92,000/- and in default,

simple imprisonment for four months. Petitioner challenged the

conviction and sentence before Sessions Judge, Ernakulam in

Crl.A.71 of 2008. Learned Additional Sessions Judge, on

reappreciation of evidence, confirmed the conviction and

sentence and dismissed the appeal. It is challenged in this

revision petition.

3. Learned counsel appearing for petitioner was heard.

The argument of learned counsel is that there is no notice as

provided under Section 138(b) of N.I.Act and for that sole

reason, the conviction is bad. The argument is built on the basis

that Ext.P4 notice does not contain the number of the cheque or

the number of the account in which the cheque was issued and

therefore it is not a valid notice. Learned counsel also pointed

out that even in the complaint, first respondent did not plead the

details of the cheque and therefore courts below should not have

convicted the petitioner.

4. On going through the judgments of courts below, I do not

find any reason to interfere with the appreciation of evidence.

Evidence of PW1 establishes that Ext.P1 cheque was issued by

CRRP 3507/2008 3

petitioner towards repayment of Rs.92,000/- borrowed earlier.

Evidence also establish that cheque was dishonoured for want of

sufficient funds and within the statutory period, Ext.P4 notice

was sent to petitioner, which was received by him under Ext.P5

acknowledgment card. The only question is whether Ext.P4 is a

notice satisfying the provisions of Section 138(1)(b) of N.I.Act.

5. Though learned counsel argued that as the cheque

number and the account number is not mentioned in Ext.P4 and

so, it is not a valid notice, Section 138(b) only provides for a

written demand by the payee to the drawer of the cheque to pay

the amount covered by the dishonoured cheque. Though the

number of the cheque or the number of the account was not

mentioned in Ext.P4, the date of cheque and the amount covered

by the cheque is mentioned. Case of petitioner could have been

appreciated if in Ext.P6 reply, petitioner had contended that he

had issued several cheques and as the number of the cheque is

not mentioned, petitioner is not in a position to pay that amount.

On the other hand, Ext.P6 reply does not disclose any such

defence. It is clear from Ext.P6 reply itself that petitioner is

aware of the demand made by first respondent in Ext.P4. Under

Ext.P4, first respondent demanded the petitioner to pay amount

CRRP 3507/2008 4

of Rs.92,000/- covered under the dishonoured cheque dated

25.9.2006 which is Ext.P1 cheque. Even if the number of the

cheque and the account of revision petitioner is not mentioned in

the complaint, along with the complaint, the dishonoured cheque

was produced and it should be treated and read as part of the

complaint. Therefore I cannot agree with the argument of

learned counsel that Ext.P4 notice does not satisfy the conditions

provided under Section 138(b) of N.I.Act. The conviction of

petitioner for the offence under Section 138 of the N.I.Act is

perfectly legal.

6. Then the only question is with regard to sentence.

Learned Magistrate sentenced petitioner to simple imprisonment

for one month and it was confirmed by learned Sessions Judge.

Interest of justice will be met if the sentence is modified to

imprisonment till rising of court and a fine. So long as the

sentence is not to be varied or modified as against the interest of

first respondent, it is not necessary to issue notice to him.

7. Revision petition is allowed in part. Conviction of

petitioner for the offence under Section 138 of N.I.Act is

confirmed. Sentence is modified. Petitioner is sentenced to

imprisonment till rising of court and a fine of Rs.25,000/- and in

CRRP 3507/2008 5

default, simple imprisonment for two months. On realisation of

fine, Rs.92,000/- to be paid to first respondent as compensation.

Petitioner is granted three months time from today to pay the

fine. Petitioner is directed to appear before the learned

Magistrate on the expiry of three months from today.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-