High Court Kerala High Court

Baiju vs Mathew Joseph on 27 August, 2009

Kerala High Court
Baiju vs Mathew Joseph on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2796 of 2009()


1. BAIJU, AGED 38 YRS.,
                      ...  Petitioner

                        Vs



1. MATHEW JOSEPH, AGED 40 YRS.,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.K.ANAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/08/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO.2796 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
                Dated this the 27th day of August,      2009

                                 O R D E R

————–

Notice to Respondent No.1 is dispensed with in view of the order

I am proposing to pass which is not prejudicial to him. Public

Prosecutor takes notice for respondent No.2.

2. This revision is in challenge of judgment of learned

Additional Sessions Judge (Adhoc-III), North Parur in Crl. Appeal

No.558 of 2007 confirming conviction and sentence of petitioner

for offence punishable under Section 138 of the Negotiable

Instruments Act (for short, “the Act”).

3. According to respondent No.1, petitioner borrowed

Rs.60,000/- from him and on his demanding repayment issued Ext.P1,

cheque dated 25.6.2003. That cheque was dishonoured as account

was closed which is proved by Exts.P2 and P3. Service of statutory

notice on petitioner is proved by Exts.P4 and P5. Respondent No.1

gave evidence as P.W.1 and claimed that petitioner borrowed the

amount and issued the cheque. According to the petitioner, he had no

transaction with respondent No.1. He denied signature in Ext.P1,

cheque. It is contended that due execution of the cheque is not

proved. Respondent No.1 in his evidence as P.W1 stated that at the

CRL. R.P. No.2796 of 2009

-: 2 :-

time of borrowal petitioner had also issued a promissory note

undertaking to pay the amount but that demand promissory note is not

produced. According to learned counsel for petitioner, non-production

of that demand promissory note is fatal. But law does not require

proof of original cause of action in all cases. What is required to be

pleaded and proved in a prosecution under Section 138 of the Act is

the due execution of the cheque. Though petitioner disputed

signature in Ext.P1 and examined D.W.1, Manager of drawee bank and

proved Ext.D1, fact remained that dishonour of the cheque was not for

the reason of dissimilarity in the signature but as account was closed.

Petitioner has no satisfactory explanation as to how the cheque leaf

reached the hands of respondent No.1. When the cheque is drawn on

the account maintained by petitioner he ought to have taken steps to

show that the signature in Ext.P1 is not of his. Petitioner did not reply

to the statutory notice. There is no evidence or circumstance to show

that cheque leaf happened to be in the custody of respondent No.1 in

any manner otherwise than as told by him. Court below found no

reason to disbelieve the evidence of respondent No.1 and found in

favour of due execution of the cheque. I do not find reason to

interfere with that finding.

CRL. R.P. No.2796 of 2009

-: 3 :-

4. Learned magistrate sentenced petitioner to undergo simple

imprisonment for three months. Petitioner was directed to pay

compensation of Rs.61,000/- with a default sentence of simple

imprisonment for forty five days. Appellate court did not interfere

with the sentence, direction for payment of compensation or the

default sentence. It is contended that sentence imposed is excessive.

Learned counsel requested four months’ time to deposit

compensation in the trail court. He submitted that petitioner is out of

station and it would take time for him to pay compensation and that

petitioner may be permitted to pay the compensation directly to

respondent No.1. Considering the circumstances stated by counsel I

am inclined to grant time till 21.12.2009. Having regard to the nature

of offence substantive sentence can be modified as simple

imprisonment till rising of the court. There is no reason to interfere

with the direction for payment of compensation or the default

sentence.

Resultantly, this revision petition 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.

CRL. R.P. No.2796 of 2009

                                  -: 4 :-




                   (ii)  Petitioner  is  granted   time    till

            21.12.2009     to deposit compensation in the

            trial court as ordered         by the learned

            magistrate.

                   (iii) It is made clear that    it shall be

            sufficient compliance with      the direction for

            deposit     of compensation if petitioner paid

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

compensation within the said period.

Petitioner shall appear in the trial court on 23.12.2009 to

receive the sentence. It is made clear that it will be open to the

petitioner to deposit/pay compensation and appear in the trial court to

receive the sentence on any day prior to 21.12.2009. Until

appearance as above stated, execution of warrant if any, against

petitioner will remain in abeyance.

THOMAS P.JOSEPH, JUDGE.

vsv