High Court Kerala High Court

G.Ramachandran Nair vs C.Varghese And Another on 12 June, 2009

Kerala High Court
G.Ramachandran Nair vs C.Varghese And Another on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1855 of 2009()



1. G.RAMACHANDRAN NAIR
                      ...  Petitioner

                        Vs

1. C.VARGHESE AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/06/2009

 O R D E R
                    THOMAS P. JOSEPH, J.
               ------------------------------------
                  Crl.R.P.NO. 1855 OF 2009
             ----------------------------------------
               Dated this the 12th day of June, 2009

                             ORDER

This revision is in challenge of judgment of learned IInd

Additional Sessions Judge, Kollam in Criminal Appeal No.1 of

2005 confirming conviction and sentence of the petitioner for

offence punishable under Section 138 of the Negotiable

Instruments Act (for short, “the Act”). A complaint was preferred

by respondent No.1 alleging that petitioner borrowed Rs.75,000/-

from him and for its re-payment, petitioner issued Exts.P1 and

P2, cheques dated 31.7.2000 for Rs.60,000/- and Rs.15,000/-

respectively. Respondent No.1 presented those cheques for

encashment but the same were dishonoured for insufficiency of

funds as proved by Exts.P3 and P4. Respondent No.1 issued

notice to the petitioner intimating him about dishonour and

demanding payment of the amount. Notice was served. Issue

and service of notice are proved by Exts.P5 and P6. There is no

challenge to the finding of the courts below regarding cause of

dishonour of Exts.P1 and P2 and issue and service of statutory

Crl.R.P.No.1855/09 2

notice on the petitioner. Challenge is only to the finding

regarding execution of Exts.P1 and P2, cheques.

2. Respondent No.1 gave evidence as PW1 and stated

that he is acquainted with petitioner and used to go to the

ration shop run by the petitioner and while so, in October

1998, petitioner borrowed the amount from him in connection

with the marriage of his daughter, undertaking that the

amount will be re-paid soon. On his demanding re-payment

petitioner issued Exts.P1 and P2. Case pleaded by the

petitioner is that he had no transaction with respondent No.1

and instead, had given Exts.P1 and P2 to one Ramachandran

Pillai who was working as Peon in the Indian Bank. It was also

contended in the courts below that Exts.P1 and P2 are invalid

on account of material alteration in that, the year of the

cheques have been altered by respondent No.1 without the

knowledge or authority of petitioner.

3. So far as execution of the cheques is concerned, it

is not disputed by petitioner that Exts.P1 and P2 contained his

signature and that those cheques are drawn on his account.

His case that he had given the cheques to Ramachandran Pillai

in the circumstances pleaded by him is not proved or even

Crl.R.P.No.1855/09 3

probabilised. Nothing is brought out to disbelieve the evidence

of respondent No.1 regarding the transaction which culminated

in Exts.P1 and P2. Petitioner did not adduce any evidence in

support of his contention. Nor did he reply to the statutory

notice served on him which stated that he borrowed

Rs.75,000/- from respondent No.1 and issued the cheques

for repayment of that amount. In these circumstances I do

not find reason to interfere with the concurrent finding entered

by the courts below that petitioner issued the cheques for the

discharge of a legally enforceable debt/liability.

4. So far as contention regarding alleged material

alternation is concerned, learned magistrate has observed and

that is not disputed before me that at the portion where the

year is corrected there is proper authentication by the

petitioner by putting his full signature. That signature also is

not disputed by the petitioner. Hence petitioner cannot

contend that the cheques are materially altered without his

consent or authority. On going through the judgments under

challenge I do not find reason to interfere with conviction of

the petitioner.

5. Learned magistrate sentenced the petitioner to

Crl.R.P.No.1855/09 4

undergo Simple Imprisonment for four months and directed

him to pay Rs.75,000/- (Rupees seventy five thousand only) to

respondent No.1 as compensation. Default sentence of six

months was also provided. Appellate Court did not interfere

with the sentence. Learned counsel submits that substantive

sentence awarded to the petitioner is excessive and requested

for leniency. He also requested for six months’ time to deposit

compensation in the trial court.

6. Having regard to the nature of offence proved

against petitioner and the object of legislation, I am inclined to

think that Simple Imprisonment till rising of the court is

sufficient in the ends of justice. However, there is no reason

to interfere with the direction issued by learned magistrate, as

confirmed by the appellate court, for payment of compensation

and the default sentence provided. Considering the

circumstances stated by learned counsel and the amount

involved, petitioner is granted three months’ time to deposit

compensation in the trial court.

7. I have dispensed with notice to respondent No.1 in

view of the order I proposed to pass which is not prejudicial to

him.

Crl.R.P.No.1855/09 5

Resultantly, this revision is allowed in part to the

following extent:

i) Substantive sentence awarded to the petitioner is

modified as Simple Imprisonment till rising of the court.

ii) Petitioner is granted three months’ time from today

to deposit compensation in the trial court. In case of failure he

shall undergo imprisonment as ordered by learned magistrate.

iii) It is made clear that it will be sufficient compliance

with the direction for payment to compensation if petitioner

paid the compensation to respondent No.1 through his counsel

in the trial court and respondent No.1 filed a statement in the

trial court through his counsel acknowledging receipt of the

compensation within the aforesaid time.

iv) Petitioner shall appear in the trial court on

15.9.2009 to receive the sentence.

THOMAS P. JOSEPH, JUDGE

Acd

Crl.R.P.No.1855/09 6