High Court Kerala High Court

Sheeba .S vs The State Of Kerala on 21 May, 2010

Kerala High Court
Sheeba .S vs The State Of Kerala on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1588 of 2010()


1. SHEEBA .S, W/O.DINESH
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. G.RAMACHANDRAN NAIR, RESIDING AT

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

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

 Dated :21/05/2010

 O R D E R
                      V.K.MOHANAN, J.
                  -----------------------------------
                 Crl.R.P. No. 1588 of 2010
                 -----------------------------------
                Dated 21st Day of May, 2010

                             ORDER

The challenge in this Crl.R.P is against the judgment

dated 20.2.2010 in Crl.Appeal No.554/ 2007 of the Court of

2nd Addl. Sessions Judge, Kollam and the judgment dated

18.8.2007 in C.C.No.626/2004 of the Judicial First Class

Magistrate Court-II, Kollam. By the above judgments, the

courts below convicted and sentenced the revision

petitioner-accused under section 138 of the Negotiable

Instruments Act.

2. The allegation against the revision petitioner, who is

a lady, is that she had borrowed an amount of Rs.75,000/-

on 9.11.2003 and in order to discharge the said liability, she

issued a cheque dated 6.1.2004 for the same amount.

According to the complainant, when the above cheque

presented for encashment, it was dishonoured on the

ground of insufficient funds in the account maintained by

the accused. As the cheque in question was dishonured,

Crl.R.P.1588/10
-:2:-

the complainant approached the trial court by filing a

complaint, after complying with the statutory formalities,

which was received on file and cognizance was taken and

instituted C.C.No.626/2004. During the trial of the case, PW1

was examined from the side of the complainant and produced

Exts.P1 to P6 documents. Though no document was

produced from the side of the defence, one witness was

examined as DW1. The trial court as well as the lower

appellate court found that the complainant has established the

offence against the accused punishable under section 138 of

the N.I.Act. Accordingly, the trial court convicted the

accused/revision petitioner under section 138 of the

Negotiable Instruments Act and she is sentenced to undergo

simple imprisonment for 40 days and to pay an amount of

Rs.85,000/- as compensation to the complainant under section

357(3) Cr.P.C. It was also ordered that if the compensation

amount is not paid, the accused is to undergo default sentence

of simple imprisonment for a further period of 40 days.

Aggrieved by the above conviction and sentence, the revision

Crl.R.P.1588/10
-:3:-

petitioner had preferred Crl.Appeal No.554/2007 and by

judgment dated 20.2.2010, the lower appellate court

dismissed the appeal confirming the conviction of the lower

appellate court but subject to certain modification with

respect to the sentence. Accordingly, the sentence is

modified and the appellant is sentenced to pay the cheque

amount of Rs.75,000/- as fine and in case of default in

making the payment, it is further directed to undergo simple

imprisonment for 5 days. The sentence of simple

imprisonment for 40 days awarded by the trial court is

reduced to imprisonment till the rising of the court. It is the

above conviction and sentence challenged in this Crl.R.P.

3. I have heard the learned counsel for the revision

petitioner and also perused the judgment of the trial court as

well as the lower appellate court.

4. From the judgments of the courts below, it appears

that the complainant has established his case beyond

reasonable doubt by producing the cheque in question

executed and issued by the accused from his possession.

Crl.R.P.1588/10
-:4:-

The execution and issuance of the cheque is admitted by the

accused. The only defence taken by the accused is to the

effect that there was no transaction between the accused

and the complainant and that the amount was borrowed by

the husband of the accused from the complainant and not by

her and it is also her contention that the actual amount

borrowed by the husband of the revision petitioner-accused

is only Rs.20,000/-. Though such a contention was taken, no

evidence is adduced from the side of the defence to

substantiate the same. The Apex Court has held time and

again that mere denial of execution and issuance of the

cheque is not sufficient to discharge the burden of the

accused in a prosecution for the offence under section 138

of the N.I.Act especially when the complainant has

established his case, who is entitled to get the presumption

under section 139 of the N.I.Act. In the present case, as

indicated above, the cheque in question was signed, executed

and issued by the revision petitioner, but her specific

allegation is that there were certain loan transaction between

Crl.R.P.1588/10
-:5:-

her husband and the complainant and the cheque was issued

in connection with that loan transaction. When the revision

petitioner-accused admits the signature, execution and

issuance of the cheque, it is heavily upon the revision

petitioner to substantiate the plea that there was no

transaction between herself and the complainant and the

transaction was actually between the complainant and the

husband of the revision petitioner. In this connection, no

evidence was adduced. From the attendant circumstances

and the admitted facts, it appears that the parties are not

strangers. Under the above factual background and when

the revision petitioner-accused failed to substantiate her

defence, by producing any materials, I find no illegality or

wrong with the judgments of the trial court as well as the lower

appellate court so as to interfere with the concurrent finding on

facts. Therefore, there is no merit in the Crl.R.P and the

conviction imposed against the revision petitioner is only to

be confirmed and I do so.

6. The learned counsel appearing for the revision

Crl.R.P.1588/10
-:6:-

petitioner submitted that considering the contention raised

by the revision petitioner-accused, some modification may be

made with respect to the sentence, and a breathing time may

be granted. I have carefully considered the above

submission of the learned counsel for the revision petitioner.

The revision petitioner-accused is a lady, who is working as

a teacher in a Government School. It is also relevant to note

that the alleged transaction was taken place on 9.11.2003,

more than 7 years back. The Apex Court in its recent

decision in Damodar S. Prabhu v. Sayed Babalal H

(J.T.2010(4) SC 457), has held that in a case of dishonour

of cheques compensatory aspect of the remedy should be

given priority over the punitive aspect. On a consideration of

the above decision and application of the same in the

present case, I am of the view that while confirming the

conviction of the revision petitioner under section 138 of the

N.I.Act, the sentence of imprisonment awarded by the lower

appellate court can be maintained. But the sentence of fine

amount fixed by the trial court can be enhanced to the tune

Crl.R.P.1588/10
-:7:-

of Rs.85,000/- and the default sentence can be enhanced to

one month simple imprisonment, and on realization of the fine

amount, the same shall be directed to be paid to the

complainant under section 357(3) Cr.P.C.

In the result, this Crl.R.P is disposed of confirming the

conviction of the revision petitioner under section 138 of the

N.I.Act as recorded by the trial court as well as the lower

appellate court. Accordingly, the revision petitioner/accused

is sentenced to undergo simple imprisonment till the rising of

the court and she is also sentenced to pay a fine of

Rs.85,000/- and if the said amount is realised, the same

shall be paid to the complainant under Section 357(3) Cr.P.C

and in case of default in paying the amount, she is directed to

undergo simple imprisonment for a further period of one

month. Accordingly, the revision petitioner is directed to

appear before the trial court on 30.8.2010 to receive the

sentence of imprisonment and to make the payment of fine

as directed above. In case of default on the part of the

revision petitioner in appearing before the court below as

Crl.R.P.1588/10
-:8:-

directed above, the trial court is free to take coercive steps

against the revision petitioner to procure her presence and to

execute the sentence and for realization of the amount.

The Crl.R.P is disposed of accordingly.

V.K.MOHANAN,
JUDGE
kvm/-

Crl.R.P.1588/10
-:9:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..