High Court Kerala High Court

Thomas Joseph vs Sree Gokulam Chit & Finance Co.(P) … on 8 February, 2010

Kerala High Court
Thomas Joseph vs Sree Gokulam Chit & Finance Co.(P) … on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 391 of 2010()


1. THOMAS JOSEPH, S/O.JOSEPH
                      ...  Petitioner
2. MERCY THOMAS, W/O.THOMAS JOSEPH

                        Vs



1. SREE GOKULAM CHIT & FINANCE CO.(P) LTD.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :08/02/2010

 O R D E R
                       V.K.MOHANAN, J.
                    -------------------------------
                    Crl.R.P.No.391 of 2010
                    -------------------------------
           Dated this the 8th day of February, 2010


                              ORDER

The revision petitioners are the accused in a prosecution

for the offence punishable under Section 138 of the Negotiable

Instruments Act. The court below found that they are guilty of

the offence charged against them and accordingly they were

convicted and sentenced under Section 138 of the Negotiable

Instruments Act and also directed to pay a compensation to the

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

2. The first respondent is the complainant. The case of the

complainant is that the first revision petitioner was a subscriber

of the chitty conducted by the complainant and the second

revision petitioner stood as a guarantor for the said transaction.

Towards the payment of the balance amount due in the chitty

transaction, both the accused jointly issued a cheque for an

amount of Rs.8,12,363/- and when the said cheque presented for

encashment the same was returned as dishonoured for the

reason want of sufficient funds in the account maintained by the

accused. With the above allegation after complying with the

statutory requirement, a formal complaint was filed before the

2

trial court wherein S.T.No.283/2007 was instituted. During the

trial of the case PWs.1 and 2 were examined from the side of the

complainant and Exts .P1 to P12 were produced and marked. No

evidence was adduced from the side of the defence either as oral

or documentary. After considering the evidence and materials

on record the trial court by its judgment dated 5.8.2008 in

S.T.No.283/2007, found that the accused are guilty under

Section 138 of the Negotiable Instruments Act and accordingly,

they were convicted and further sentenced to undergo

imprisonment till rising of court and to pay a sum of

Rs.4,50,000/-each as compensation and in default in paying the

compensation directed to undergo simple imprisonment for six

months each.

3. Aggrieved by the above order of conviction, sentence and

order of compensation, the revision petitioners/accused

preferred Crl.A.269/2008 before the Sessions Court, Thodupuzha

and by judgment dated 6.7.2008 the court of Additional Sessions

Judge/Special Judge for NDPS Act cases, Thodupuzha dismissed

the appeal, confirming the conviction, sentence and order to pay

compensation. It is the above judgments of the courts below

challenged in this revision petition.

3

4. I have heard Mr.V.G.Arun, counsel appearing for the

revision petitioners. The learned counsel emphatically submitted

that out of the chitty transaction the entire amount were paid of

and inspite of the fact of repayment of the amount the cheque

which was obtained as a security misused by the complainant for

filing the present complaint.

5. I have gone through the judgments of the trial court as

well as lower appellate court. The materials and evidence on

record which are relied on by the trial court as well as the

appellate court are sufficient to hold the guilt of the revision

petitioners for which offence thus faced the trial.

6. In this case it is relevant to note that the revision

petitioners did not challenge the chitty transaction with the

complainant. It is the case of the complainant also that the first

revision petitioner was a subscriber of the chitty conducted by

the complainant company and the second revision petitioner,

who is none other than the wife of the first revision petitioner,

stood as a guarantor for the liability of the first revision

petitioner. Towards the discharge of the said liability, both the

revision petitioner as subscriber of the chitty and the second

revision petitioner as the guarantor for the liability of the first

4

revision petitioner, jointly issued a cheque pertained to an

account jointly maintained by both the revision petitioners. Thus

on the basis of the evidence of the trial court as well as the

appellate court found that the complainant has established its

case against the accused/revision petitioners. Such findings are

not liable to be interfered in this revision proceedings since no

case is made out to arrive different finding.

7. When the revision petitioners/accused admitted the

transaction it is up to them to adduce evidence to substantiate

their contention whatsoever and thereby to rebut the

presumption which is available to the complainant under Section

118A and Section 139 of the Negotiable Instruments Act.

Admittedly, except the bare pleading, no evidence was adduced

by the accused/revision petitioners to substantiate their case. In

this juncture it is relevant to note that though the revision

petitioners have got an opportunity to dispute the claim of the

complainant by sending a proper reply to the lawyer notice, no

attempt was made to make use of such earlier opportunity to

challenge the claim of the complainant. Beside the above,

during the trial also, no evidence was adduced. Therefore, I find

no reason to interfere with the orders of the courts below.

5

8. The learned counsel for the revision petitioners

submitted that the revision petitioners/accused who are

agriculturist are not in a position to raise the fund to comply with

the direction issued by the courts below and to make the

compensation. Admittedly, the transaction pertains to the period

2007 and the trial court judgment is dated 5.8.2008 and the

lower appellate court judgment is dated 6.7.2009. But so far no

amount is seen paid to the complainant by the revision

petitioners/accused. Under the above circumstances, six

months’ time as sought by the counsel for the revision petitioner

to make the payment cannot be granted. But considering the

particular facts and circumstances involved in the case, I am of

the view that two months’ time can be granted from today for

making the payments of compensation ordered by the court

below.

9. In the result this Crl. Revision Petition is disposed of

confirming the conviction, sentence and also the order for

payment of compensation. The revision petitioners are directed

to appear before the trial court on 8.4.2010 to receive the

sentence and to make the payment of compensation. If there is

any failure on the part of the revision petitioner to appear before

6

the trial court as directed and to make the payment, the trial

court is free to take coercive steps to secure the presence of the

revision petitioners and to execute the sentence and also to takes

steps to realise the compensation as ordered.

V.K.Mohanan, Judge

cms