High Court Kerala High Court

Chandrashekhara Holla vs Anil Kumar on 22 June, 2010

Kerala High Court
Chandrashekhara Holla vs Anil Kumar on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1875 of 2010()


1. CHANDRASHEKHARA HOLLA,ART MASTER,
                      ...  Petitioner

                        Vs



1. ANIL KUMAR,S/O.KUMARAN NAIR,
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

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

 Dated :22/06/2010

 O R D E R
                      V.K.MOHANAN, J.
                     ~~~~~~~~~~~~~
                   Crl.R.P.No.1875 of 2010
                 ~~~~~~~~~~~~~~~~~
           Dated this the 22nd day of June 2010


                           O R D E R

The accused in a prosecution for an offence u/s.138 of the

Negotiable Instruments Act is the revision petitioner, who 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 30.12.2007 for

Rs.1,10,000/-, 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, (Addl.

Munsiff), Kasaragod, by filing a formal complaint, upon which

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

instituted C.C.No.400/08. During the trial of the case, PW1 was

Crl.R.P.No.1875 of 2010

: 2 :

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 his debt due to

the complainant. Thus accordingly the court found that, the

complainant has established his case against the

accused/revision petitioner and consequently found that the

accused is guilty and thus convicted him u/s.138 of the

Negotiable Instruments Act. On such conviction, the trial court

sentenced the revision petitioner to undergo simple

imprisonment for 3 months and also directed the revision

petitioner to pay an amount of Rs.1,10,000/- as compensation to

the complainant under Sec.357(3) of Cr.P.C and default sentence

is fixed as one month simple imprisonment.

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

accused in Crl.A.43/09, by judgment dated 12.3.2010 in the

Court of Sessions, Kasaragod, allowed the appeal only in part

and the sentence of imprisonment reduced to 10 days and while

Crl.R.P.No.1875 of 2010

: 3 :

confirming the amount of compensation ordered by the trial

court, the default sentence is enhanced to 3 months simple

imprisonment. 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

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 confirmed.

6. The learned counsel submitted that some breathing time

may be granted to the revision petitioner to pay the

compensation amount and also submitted that the sentence of

imprisonment may be set aside. Having regard to the facts and

Crl.R.P.No.1875 of 2010

: 4 :

circumstances involved in the case, I am of the view that the said

submission can be considered favourably with slight

modifications with respect to 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 trial court as well

as the lower appellate court. Accordingly, the revision petitioner

is sentenced to undergo simple imprisonment till rising of the

court and he is also directed to pay a sum of Rs.1,15,000/- as

compensation to the complainant u/s.357(3) of Cr.P.C. If there is

any failure on the part of the revision petitioner in paying the

compensation, he is directed to undergo simple imprisonment for

a period of 3 months. Accordingly, the revision petitioner is

directed to appear before the trial court on 22nd September,

2010 to pay the compensation amount as directed by this court.

In case any failure on the part of the revision petitioner in

appearing before the court below as directed above and in

making the deposit 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

Crl.R.P.No.1875 of 2010

: 5 :

revision petitioner. The execution of warrant, if any, is pending

against the revision petitioner, shall be deferred till 22.9.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN, JUDGE.

Jvt