High Court Kerala High Court

Gigi vs Joseph Thomas on 16 March, 2009

Kerala High Court
Gigi vs Joseph Thomas on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 301 of 2002()


1. GIGI, S/O.JOSE, AGED 33,
                      ...  Petitioner

                        Vs



1. JOSEPH THOMAS, AGED 45, RESIDING AT
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.J.JOY

                For Respondent  :SRI.M.J.THOMAS

The Hon'ble MR. Justice R.BASANT

 Dated :16/03/2009

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                      Crl.R.P No.301 of 2002
                      -------------------------------------
              Dated this the 16th day of March, 2009

                                  ORDER

In this revision petition, the accused assails the concurrent

verdict of guilty, conviction and sentence in a prosecution under

Section 138 of the Negotiable Instruments Act. The petitioner

now faces a sentence of S.I for a period of 6 months. No

direction for payment of fine or compensation is issued.

2. The prosecution relates to 2 cheques, each of

Rs.40,000/- issued by the accused to the complainant.

Signatures in the cheques are admitted. The cheques when

presented were dishonoured by the bank on the ground of

insufficiency of funds. Notice of demand Ext.P5 was duly

despatched and acknowledged under Ext.P6. The same did not

evoke any response. It is, in these circumstances, that the

complainant came to court with a complaint under Section 138

of the Negotiable Instruments Act observing the statutory time

table scrupulously. The complainant examined himself as PW1

and proved Exts.P1 to P11.

3. In the course of cross examination the accused took

up a contention that the cheques were issued not for the due

discharge of a legally enforcible debt/liability. It was contended

Crl.R.P No.301 of 2002 2

that the cheques were stealthily obtained by the complainant

from the accused on the promise that he shall make visa for

employment abroad available to the accused. There was later a

disagreement/dispute between the accused and the complainant

regarding construction of a road. On account of that animosity

the cheques were being misutilised by the complainant to stake a

false claim, it was contended.

4. The courts below concurrently came to the conclusion

that the complainant has succeeded in establishing all

ingredients of the offence punishable under Section 138 of the

N.I.Act. Accordingly they proceeded to pass the impugned

concurrent judgments.

5. There is no representation for the revision petitioner.

The learned counsel for the respondent has been heard. I have

been taken through the impugned judgments. I have gone

through the Memorandum of Revision. The verdict of guilty and

conviction are assailed on the ground that the cheques were not

issued for the due discharge of any legally enforcible

debt/liability.

6. The less said about this contention, the better.

Signatures in Exts.P1 and P2 are not disputed. Handing over of

Crl.R.P No.301 of 2002 3

the cheques is also not disputed. We have the oral evidence of

PW1 to explain the circumstance under which Exts.P1 and P2

were received by the complainant. The presumption under

Section 139 of the Negotiable Instruments Act does also stare at

the petitioner/accused. The conduct of the accused of not

responding to Ext.P5 notice corroborates the version of the

complainant convincingly. Though a vague and general plea is

raised that cheques were obtained for the purpose of securing

employment abroad for the accused, there is nothing to

substantiate such a plea. That suggestion thrown at PW1 when

he was facing the cross examination is not even asserted by the

accused in the 313 statement given by him.

7. I do not, in these circumstances, find any merit in the

challenge raised against the verdict of guilty and conviction

under Section 138 of the Negotiable Instruments Act on merits.

The challenge on merit must hence fail.

8. There is a contention that the sentence imposed is

excessive. The prosecution is under Section 138 of the

Negotiable Instruments Act. Cheques are for a total amount of

Rs.80,000/-. Cheques were issued as early as in 1996. I have

already adverted to the principles governing imposition of

Crl.R.P No.301 of 2002 4

sentence in a prosecution under Section 138 of the N.I.Act in the

decision in Anilkumar vs.Shammi [2002(3)KLT 852]. I am

satisfied that leniency can be shown on the question of sentence

after zealously ensuring that the complainant who has been

compelled to fight three rounds of legal battle and wait from

1996 is adequately compensated.

9. In the result:

a) This revision petition is allowed in part.

b) The impugned verdict of guilty and conviction of the

petitioner under Section 138 of the N.I.Act are upheld.

c) But the sentence imposed is modified and reduced. In

supersession of the sentence imposed on the petitioner by the

courts below, he is sentenced to undergo imprisonment till rising

of court. He is further directed under Section 357(3) Cr.P.C to

pay an amount of Rs.1,00,000/- (Rupees one lakh only) as

compensation and in default, to undergo S.I for a period of three

months. If realised, the entire amount shall be released to the

complainant as compensation.

10. The petitioner shall have time till 30/04/2009 to make

the payment. The impugned sentence shall not be executed till

that date. The petitioner shall appear and his sureties shall

Crl.R.P No.301 of 2002 5

produce him before the learned Magistrate on or before

02/05/2009 to serve the modified sentence hereby imposed.

(R.BASANT, JUDGE)