High Court Kerala High Court

P.Jayaram vs K.Gopalan on 3 November, 2008

Kerala High Court
P.Jayaram vs K.Gopalan on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3189 of 2005()


1. P.JAYARAM,
                      ...  Petitioner

                        Vs



1. K.GOPALAN, S/O.IMBICHIKUTTAN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/11/2008

 O R D E R
                           M.N.KRISHNAN, J.
                           --------------------------
                      Crl.R.P. No. 3189 OF 2005
                             ---------------------
             Dated this the 3rd day of November, 2008

                                  ORDER

This revision petition is preferred against the judgment in

Crl. Appeal 531/04 of Sessions Judge, Kozhikode. It was an appeal

preferred against S.T. 377/04 of the Special Judaical First Class

Magistrate, Kozhikode, whereby the learned Magistrate convicted the

accused under section 138 of the Negotiable Instruments Act and

directed him to undergo simple imprisonment for six months and also

to pay a compensation of Rs.89,000/-. In appeal, the learned

Sessions Judge modified the sentence of imprisonment by reducing

it from six months to two months. It is against that decision, the

criminal revision petition is preferred.

2. I have heard the learned counsel for the revision petitioner

and also perused the judgments of both the courts below. Ext.P1 is

the cheque said to have been issued for discharging the liability. It

was dishonoured and that was followed by initiation of prosecution

under section 138 of the Negotiable Instruments Act. Evidence has

been tendered that the amount was borrowed and cheque has been

Crl.R.P. No.3189/05
2

issued. Both the courts below, on appraisal of the evidence, had

arrived at the decision regarding the execution of the cheque and

that it was issued for discharging the liability. It also held that the

presumptions under sections 118 and 139 of the Negotiable

Instruments Act remained unrebutted. Therefore, there is no

illegality, irregularity or perversity or misappreciation of evidence to

arrive at a decision regarding the offence. So, I confirm the sentence

under section 138 of the Negotiable Instruments Act.

3. Learned counsel for the revision petitioner then submits that

there has not been a deliberate act and it was the circumstances

beyond control that have led to the delay in making payment and

therefore prays for some leniency. I feel the said request requires

consideration. Interest of justice can be met by awarding nominal

imprisonment with a further direction to pay the fine which on

realisation can be given to the complainant. Therefore the revision

petition is disposed of as follows:

(i) The conviction under section 138 of the Negotiable

Instruments Act is confirmed.

(ii) The revision petitioner is directed to undergo imprisonment

Crl.R.P. No.3189/05
3

for a day, i.e., till the rising of the court, and to pay the fine of

Rs.89,000/- which on realisation can be given to the complainant. If

the fine amount is not paid, the revision petitioner has to undergo

simple imprisonment for a period of two months.

(iii) The revision petitioner shall appear before the court below

on 2.2.2009 to receive the sentence and for payment of fine. If the

petitioner commits default, the trial court is directed to execute the

sentence. The amount, if any, in deposit shall be treated as part of

fine and it can be disbursed to the complainant.

M.N.KRISHNAN, JUDGE
vps

Crl.R.P. No.3189/05
4