High Court Kerala High Court

Anilkumar vs Abdul Rehman on 12 June, 2009

Kerala High Court
Anilkumar vs Abdul Rehman on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1829 of 2009()


1. ANILKUMAR,S/O.ANANDAN,AGRICULTURAL
                      ...  Petitioner

                        Vs



1. ABDUL REHMAN,S/O.MUHAMMED,
                       ...       Respondent

2. STATE REPRESENTED BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.K.SHIBILI NAHA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/06/2009

 O R D E R
                      THOMAS P. JOSEPH, J.
                  ------------------------------------
                     Crl.R.P.NO.1829 OF 2009
                ----------------------------------------
                  Dated this the 12th day of June, 2009

                               ORDER

Public Prosecutor takes notice for respondent No.2. Notice

to respondent No.1 is dispensed with in view of the order I am

proposing to make which is not prejudicial to him.

2. Heard counsel for petitioner and Public Prosecutor.

3. This revision is in challenge of judgment of learned

Additional Sessions Judge (Adhoc -I), Manjeri in Criminal Appeal

No.18 of 2008. Case arose on a private complaint preferred by

respondent No.1 alleging that petitioner committed offence

punishable under Section 138 of the Negotiable Instruments Act

(for short, “the Act”). According to him, petitioner borrowed

Rs.2 = lakhs from him on 20.5.2005 and for the discharge of

that liability issued cheque, dated 14.8.2006. That cheque was

dishonoured for insufficiency of funds. Respondent No.1 issued

notice to the petitioner intimating dishonour and demanding

payment of the amount. Petitioner did not pay the amount in

spite of service of notice on him. Respondent No.1 gave

Crl.R.P.No.1829/09 2

evidence as PW1 and testified to his case. Case pleaded by

petitioner is that he had no transaction with respondent No.1.

He had some transaction with one Saidalavi to whom a blank

cheque was given. That blank cheque is misused, according to

him. Petitioner did not adduce any evidence in support of that

contention. Respondent No.1 when examined as PW1 testified

to his case. He claimed that petitioner borrowed the amount

from him on 20.5.2005 and for the discharge of that liability

issued Ext.P1, the cheque. He denied that he got the cheque

from the said Saidalavi. Courts below found in favour of due

execution of cheque for the discharge of legally enforceable

debt/liability. That finding is under challenge in this revision.

Learned counsel contended that due execution of the cheque is

not proved.

4. It is not disputed and proved by respondent No.1

that Ext.P1 contained the signature of petitioner and is drawn

on the account maintained by him. According to the

petitioner, he had given that cheque to Saidalavi from whom

respondent No.1 got it stealthily. But apart from merely

suggesting so to respondent No.1, petitioner did not take any

steps to prove or probabilise that contention. Even Saidalavi

Crl.R.P.No.1829/09 3

to whom petitioner is said to have handed over the cheque was

not cited as a witness. Nor did petitioner give a reply to

respondent No.1 on being served with notice of dishonour of

the cheque for Rs.2 = lakhs and demand to pay the said

amount. There is no reason to disbelieve the evidence of

respondent No.1. I do not find reason to interfere with the

concurrent finding entered by the courts below regarding

execution of the cheque, its dishonour for insufficiency of funds

and failure of petitioner to pay the amount in spite of

dishonour intimation and demand. Petitioner was not

successful in rebutting the presumption under Section 139 of

the Act. Hence conviction cannot be assailed.

5. Learned Chief Judicial magistrate sentenced

petitioner to undergo Simple Imprisonment for five months

and imposed cost of Rs.1,000/- with a default sentence for one

day. In appeal learned Additional Sessions Judge while

modifying the substantive sentence as Simple Imprisonment

till rising of the court directed the petitioner to pay Rs.2 =

lakhs under Section 357(3) of the Code of Criminal Procedure

(for short, “the Code”) as compensation and in default of

payment to undergo Simple Imprisonment for three months.

Crl.R.P.No.1829/09 4

Learned counsel contends that appellate court could not have

enhanced the sentence on an appeal preferred by the

convicted accused. It is also contended by learned counsel

that facts and circumstances did not justify awarding

compensation of Rs.2 = lakhs. It is also argued that appellate

court could not have enhanced th default sentence.

6. So far as substantive sentence is concerned,

appellate court took a lenient view and modified the same to

Simple Imprisonment till rising of the court. There is no

challenge to the reduction of the substantive sentence.

7. Learned Chief Judicial magistrate observed that this

is not a case where respondent No.1 has been put to loss by

any act of the petitioner in that, respondent No.1 could recover

the amount by filing a suit. As there is no loss, there is no

need for awarding compensation to respondent No.1 in the

opinion of learned Chief Judicial magistrate. Appellate court

invoking Section 357(4) of the Code directed payment of

compensation.

8. Time and again this Court has pointed out the

necessity to award compensation following conviction in cases

involving under Section 138 of the Act to compensate the loss

Crl.R.P.No.1829/09 5

caused to the payee or holder in due course as the case may

be. Those directions were issued taking into account the

object of legislation as well. Appellate court has observed

that the view taken by learned Chief Judicial magistrate that

respondent No.1 is not put to loss on account of dishonour of

the cheque is not correct. I do not find reason to interfere with

that finding of the appellate court in view of the object of

legislation and the decisions of this Court.

9. Then the question is whether appellate court could

have directed payment of compensation. Compensation

payable under Section 357(3) of the Code is not part of the

sentence. Section 357(3) is provided in the Code to

compensate the victims who suffered at the hands of offender

who has been found guilty. Therefore a direction for payment

of compensation cannot be treated on part with the sentence.

Section 357(4) of the Code specifically empowers the appellate

and revisional courts to award compensation. Hence

notwithstanding that learned Chief Judicial magistrate had

refused to award compensation, it was well within the power of

the appellate court to invoke Section 357(4) and award

compensation. The default sentence provided for non-

Crl.R.P.No.1829/09 6

payment of compensation cannot also treated as sentence

since providing such default sentence is only to enforce

payment of compensation.

10. Then the question is whether amount of

compensation awarded to respondent No.1 is excessive.

Ext.P1, cheque is dated 14.8.2006 and is for Rs.2 = lakhs.

Evidence of respondent No.1 which the Courts below accepted

is that petitioner borrowed Rs.2 = lakhs from him and for the

discharge of that liability issued the cheque. There is no case

for petitioner that at any time after 14.8.2006 he paid any

amount to respondent No.1. Appellate court disposed of the

appeal only on 31.3.2009, ie. almost three years after the

transaction and execution of the cheque. Hence the

compensation awarded, cannot be said to be excessive.

11. Learned counsel requested that petitioner may be

given four months’ time to deposit compensation as directed

by the appellate court. Considering the amount involved, I am

inclined to allow that request.

12. Resultantly, this revision fails. It is dismissed.

Petitioner is granted four months’ time from today to deposit

compensation in the trial court as ordered by the appellate

Crl.R.P.No.1829/09 7

court. In case of default, he shall undergo imprisonment as

ordered by the appellate court. It is made clear that it will be

sufficient compliance with the direction for payment of

compensation if petitioner paid the compensation to

respondent No.1 through his counsel in the trial court and

respondent No.1 filed statement in the trial court through his

counsel acknowledging receipt of the compensation within the

aforesaid time.

Petitioner shall appear in the trial court on 14.10.2009 to

receive the sentence.

THOMAS P. JOSEPH, JUDGE

Acd

Crl.R.P.No.1829/09 8