High Court Kerala High Court

P.V.Mohan vs State Of Kerala on 8 October, 2010

Kerala High Court
P.V.Mohan vs State Of Kerala on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2958 of 2010()


1. P.V.MOHAN, S/O.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SABIN XAVIER, S/O.XAVIER,

                For Petitioner  :SRI.T.RAJESH

                For Respondent  : No Appearance

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

 Dated :08/10/2010

 O R D E R
                       V.K.MOHANAN, J.
                    - - - - - - - - - - - - - - - - -
                  Crl. R.P. No. 2958 of 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 8th day of October, 2010.


                        J U D G M E N T

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

Negotiable Instruments Act is the revision petitioner, as he

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 received Rs.1,00,000/- from the

complainant towards the sale consideration of gas

cylinders, he issued a cheque dated 05.06.2007 for a sum of

Rs.1,00,000/- (Rupees One lakh only), 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

said allegation, the complainant approached the Court of

Judicial Ist Class Magistrate-II, Kochi by filing a formal

Crl. R.P. No. 2958/2010
2

complaint, upon which cognizance was taken u/s.138 of

Negotiable Instruments Act and instituted

C.C.No.2096/2007. During the trial of the case complainant

himself was examined as PW1 and Exts.P1 to P5 were

marked. No evidence on the side of the defense, either

documentary or oral. 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 the case against the

accused/revision petitioner and consequently found that the

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

Negotiable Instruments Act. On such conviction, the trial

court sentenced the revision petitioner/accused to undergo

simple imprisonment for a period of six months and also

directed to pay a fine of Rs.1,03,000/-. It is also ordered

that if the fine amount is realized, an amount of

Rs.1,00,000/- shall be paid to the complainant as

Crl. R.P. No. 2958/2010
3

compensation u/s.357(1) of Cr.P.C and the default sentence

is fixed as 45 days simple imprisonment.

3. Aggrieved by the above order of conviction and

sentence, the revision petitioner had approached the

appellate court by Judgment dated 03.07.2010 in Crl.Appeal

No.34/2010, the Court of The IV Addl. Sessions Judge,

Ernakulam, allowed the appeal only in part, confirming the

conviction. But the sentence is reduced into imprisonment

of one day i.e till the rising of the court. But the sentence to

pay of the fine, default sentence and provision for payment

of compensation awarded by the trial court are confirmed.

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

Crl. R.P. No. 2958/2010
4

trial court as well as the lower appellate court.

6. As this court is not inclined to interfere the order of

conviction, the learned counsel for the revision petitioner

submitted that some breathing time may be granted to the

revision petitioner to pay the fine amount. I am of the view

that the said submission can be considered favourably and

granted 45 days time to deposit the fine 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

courts below. Accordingly, while confirming the sentence

of imprisonment and the sentence to pay the fine amount,

revision petitioner is granted 45 days time from today to

pay the fine amount and it is made clear that the default

sentence fixed by the trial court will be attracted only in

case of default in paying the fine amount within 45 days

from today. Accordingly, the revision petitioner is directed

to appear before the trial court on 24.11.2010 to receive the

modified sentence and to deposit the fine amount. If there is

Crl. R.P. No. 2958/2010
5

any default in paying the fine amount, the trial court is free

to take coercive steps to execute the sentence and to realize

the fine amount.

Criminal revision petition is disposed of accordingly.

Sd/-

V.K.MOHANAN,
Judge.

ss/.

//True copy//

P.A to Judge