High Court Kerala High Court

Komalam Gopi vs T.K.Mohankumar on 22 August, 2008

Kerala High Court
Komalam Gopi vs T.K.Mohankumar on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 90 of 2001()



1. KOMALAM GOPI
                      ...  Petitioner

                        Vs

1. T.K.MOHANKUMAR
                       ...       Respondent

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  :K.B.SURESH [DELAY]

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/08/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                      Crl.R.P.No.90 OF 2001
                   -------------------------------------------
              Dated this the 22nd day of August, 2008


                                O R D E R

This revision is by the accused in a case taken cognizance

of on the basis of a private complaint alleging offences

punishable under Section 138 of the Negotiable Instruments Act.

The trial court convicted the accused and sentenced her to

undergo rigourous imprisonment for six months and to pay fine

of Rs.60,000/-. The court of session allowed her appeal on the

question of sentence, modified it and sentenced her to pay a fine

of Rs.60,000/-, in default of which, to undergo simple

imprisonment for two months. Out of the fine amount collected,

an amount of Rs.45,000/- was to be paid to the complainant as

compensation.

2. The allegation against the petitioner was that she and her

husband informed the complainant that employment opportunity

is available in the Cochin Port Trust that could be obtained for

her, for which purpose, an amount of Rs.45,000/- has to be paid

Crl.R.P.90/01

Page numbers

to the accused. Believing those words, the complainant parted

with that amount and paid it to the accused and her husband by

borrowing it from the relatives of the complainant. No job was

secured as agreed. The complainant wanted return of money.

With the intervention of mediators, a cheque dated 31.10.1992

for an amount of Rs.45,000/- was issued by the accused in favour

of the complainant. On presentation, that cheque was returned

with the endorsement “payment stopped by the drawer” and that

on enquiry, it was revealed that the accused did not have

sufficient funds in her account to honour the cheque. Though

the accused received the statutory notice, a reply was sent

stating only that the cover contained only a blank paper.

Alleging non-payment of the fund covered by the cheque, a

complaint was instituted. The Additional Chief Judicial

Magistrate took cognizance of the sworn statement of the

complainant on record. At trial, the complainant gave evidence

as PW1. PW2 spoke of the entrust of money by the complainant

to the accused. PW3, an officer of the bank, spoke in relation to

Crl.R.P.90/01

Page numbers

the cheque and its dishonour and also that from Ext.P5, the

balance outstandings in the account of the accused was only

Rs.50/- and that the accused had written to the bank stopping

payment of Ext.P1 cheque.

2. The essential ingredients of the issuance of the cheque, its

presentation and dishonour not being in dispute and having been

proved on the basis of legal evidence, the consideration of the

court of first instance focused on the defence version regarding

the transaction. DW1, the Assistant Manager of the Syndicate

Bank, Kalamassery where the petitioner had the S.B. Account;

DW2, one Watson Titus; DW3, one Lalan; DW4, Gopi, husband of

the accused and DW5, the accused were examined on the side of

the defence. The version attempted to be projected by the

defence was that the account itself was opened at the instance of

the complainant and utilising the amount given by him on the

basis of the evidence of PW4, the husband of the accused and

DW5, the accused. The court of first instance, as also the court

Crl.R.P.90/01

Page numbers

of session, concluded that the receipt of the amount of

Rs.45,000/- and the issuance of the cheque by the complainant to

discharge that liability cannot be disputed.

3. The short issue that ultimately raises for decision is as to

whether the issuance of Ext.P1 cheque by the accused could be

treated as one in discharge of a liability. The argument

advanced on her behalf is that there was no debt or liability that

the accused owe to the complainant and debt, if any, was that of

her husband, DW4. It needs to be noticed that Section 138 of

the N.I. Act comes into play in relation to cheques issued by a

person to another person for the discharge, in whole or in part,

of any debt or other liability. The explanation at the foot of that

section provides that “debt or other liability” means a legally

enforceable debt or other liability. Neither does that

explanation, nor the charging provision in Section 138 confines

its operation to be only in relation to cases where cheques are

issued in discharge of debt or liability of the person issuing the

Crl.R.P.90/01

Page numbers

cheque. The law provides for discharge of debt by a person,

even if it is a debt of another. Such transactions, where one

discharges debt of another, is an instance of discharge of debt or

other liability. If ‘A’ discharges a legally enforceable debt or

other liability of ‘B’, by making a payment to ‘C’, then, if that is

done by ‘A’ issuing a cheque to ‘C’, it becomes a cheque issued in

discharge of the legally enforceable debt or other liability of ‘B’

and is therefore, debt or other liability for the purpose of Section

138 of the N.I. Act. So much so, the arguments on behalf of the

accused that she issued the cheque for discharge of liability of

her husband DW4 would not save her from the penal provision of

Section 138 of the N.I. Act.

4. On to the question of sentence, the court of session has

been extremely benevolent in vacating the sentence of

imprisonment and imposing only a sentence of fine with a default

sentence of simple imprisonment.

Crl.R.P.90/01

Page numbers

For the foregoing reasons, I find no ground to interfere

either with the conviction or sentence. The revision petition

fails. The same is accordingly dismissed. The accused will

appear before the court of first instance on 31.10.2008 to suffer

sentence. Otherwise, the appropriate court will take necessary

steps for due execution of the sentence.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.26/8.

Crl.R.P.90/01

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

Crl.R.P.NO.90 OF 2001

O R D E R

22nd AUGUST, 2008.

=======================