High Court Kerala High Court

Viswanathan vs Sree Gokulam Chits & Finance … on 13 September, 2010

Kerala High Court
Viswanathan vs Sree Gokulam Chits & Finance … on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2697 of 2010()


1. VISWANATHAN, S/O.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. SREE GOKULAM CHITS & FINANCE CO.(P) LTD.
                       ...       Respondent

2. KERALA STATE, REPRESENTED BY THE

                For Petitioner  :SRI.THYPARAMBIL THOMAS THOMAS

                For Respondent  : No Appearance

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

 Dated :13/09/2010

 O R D E R
                      V.K.MOHANAN, J.
                  -------------------------------
                 Crl. R.P.No.2697 of 2010
        -----------------------------------------------------
      Dated this the 13th 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 he

is aggrieved by the order of conviction and sentence

imposed by the courts below.

2. The case of the complainant is that the

accused/revision petitioner, towards the discharge of a debt

due to the complainant, issued a cheque dated 26.08.2002

for a sum of Rs.20,650/- (Rupees Twenty thousand six

hundred and fifty only), which when presented for

encashment dishonoured 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 same

allegation, the complainant approached the Judicial First

Class Magistrate Court-II, Kollam, by filing a formal

complaint, upon which cognizance was taken u/s.138 of

Crl. R.P.No.2697/2010
2

Negotiable Instruments Act and instituted S.T.No.597/2000.

During the trial of the case, PW1 was examined from the

side of the complainant and Exts.P1 to P7 were marked. No

evidence either oral or documentary adduced from the side

of the defense. 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 his 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 him u/s.138 of

Negotiable Instruments Act. On such conviction, the trial

court sentenced the revision petitioner to undergo simple

imprisonment for 30 days and to pay a compensation of

Rs.25,000/- to the complainant u/s. 357(3) of Cr.P.C and the

default sentence is fixed as 30 days imprisonment. It is also

ordered that on realisation of fine amount, it shall be paid

to the complainant.

Crl. R.P.No.2697/2010
3

3. In appeal, at the instance of the revision petitioner/

accused, by judgment dated 10.06.2010 in Crl.A.482/2008

the Court of Second Addl. Sessions Judge, Kollam,

dismissed the appeal but the sentence was modified to the

effect that the appellant has to pay Rs.20,650/- as fine and

the appellant has to undergo simple imprisonment till rising

of the court. In default of paying the fine amount, the

accused is directed to undergo simple imprisonment for 7

days. It is also ordered that on realisation of the fine

amount, the same shall be paid to the complainant as

compensation. 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

Crl. R.P.No.2697/2010
4

made out 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, the counsel for the revision petitioner submitted

that, some breathing time may be granted to the revision

petitioner to pay the fine amount. Having regard to the

facts and circumstances involved in this case, I am of the

view that the said submission can be considered favourably

and one month time can be granted to pay the fine amount.

In the result, the conviction of the revision petitioner

u/s.138 of Negotiable Instruments Act is confirmed as

recorded by the courts below. Accordingly, the sentence of

imprisonment as modified and fixed by the appellate court

is also confirmed. Thus while confirming the sentence to

pay the fine of Rs.20,650/- the petitioner is granted one

Crl. R.P.No.2697/2010
5

month time to pay the fine amount and the default sentence

fixed by the appellate court will attract only if there is

failure on the part of the revision petitioner in depositing

the fine amount within one month from today. But default

sentence is enhanced to one month simple imprisonment.

Accordingly, the revision petitioner is directed to appear

before the trial court on 13.10.2010 to receive the sentence

of imprisonment and deposit the fine amount. If any failure

on the part of the revision petitioner in appearing before

the court below as directed above and in making the

payment of fine 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 till 13.10.2010.

Criminal revision petition is disposed of accordingly.

Sd/-

V.K.MOHANAN,
Judge.

ss/.

//True copy//

P.A to Judge