High Court Kerala High Court

A.M.Kumari vs Vinodhan on 15 June, 2009

Kerala High Court
A.M.Kumari vs Vinodhan on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1475 of 2009()


1. A.M.KUMARI, W/O GOPINATH,
                      ...  Petitioner

                        Vs



1. VINODHAN, S/O THINDIYATH PARAN,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :SRI.RAJIT

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/06/2009

 O R D E R
                              THOMAS P. JOSEPH, J.
                             --------------------------------------
                               Crl.R.P.No.1475 of 2009
                             --------------------------------------
                       Dated this the 15th day of June, 2009.

                                          ORDER

This revision is in challenge of judgment of learned I Additional Sessions

Judge, Thrissur in Crl.Appeal No.330 of 2006 confirming conviction but modifying

sentence of petitioner for offence punishable under Section 138 of the

Negotiable Instruments Act (for short, “the Act).

2. Case of respondent No.1 is that petitioner borrowed Rs.1,50,000/-

from him to meet educational expenses of her son and for the discharge of that

liability issued Ext.P1, cheque dated 30.4.2001. That cheque was dishonoured

for insufficiency of funds as proved by Ext.P2. On getting dishonour intimation,

respondent No.1 issued statutory notice to the petitioner. Issue and service of

statutory notice on petitioner are proved by Exts.P3 and P4. Ext.P5 is a letter

said to be issued by the husband of petitioner to respondent No.1. Petitioner

denied that she had any transaction with respondent No.1 and claimed that a

few signed blank cheques of herself and her husband were given to one

Raghavan on a promise that the latter will take her husband as a partner in the

web site business. Raghavan did not comply with the promise. Later she learnt

that Raghavan borrowed money from several persons making use of those

signed cheques. Thereon in the year, 2001 petitioner preferred a complaint to

the police against Raghavan. That case is pending against Raghavan as

Crl.R.P.No.1475/2009

2

C.C.No.105 of 2001. Since Raghavan absconded case was included in the long

pending register. Her further case is that respondent No.1 is a friend of

Raghavan and one of the signed blank cheque leaves has been misused.

Petitioner proved Exts.D1 to D5. Learned magistrate was not impressed by the

contention raised by petitioner, found her guilty, convicted and sentenced to

undergo simple imprisonment till rising of court and pay Rs.1,50,000/- as

compensation to respondent No.1. Petitioner took up the matter in appeal.

When the matter was pending in the appellate court, petitioner filed an affidavit

requesting that hearing of appeal be adjourned towards the end of January,

2008 to facilitate her paying the amount covered by cheque. She stated in the

affidavit that she is not capable to raise money. She had applied for a loan from

provident fund but the staff in the office of Accountant General are on strike and

hence she is unable to get it. When the appeal was taken up for hearing, both

sides argued in support of their contention. Learned I Additional Sessions Judge

after referring to the contentions raised, observed in paragraph ten (10) of the

judgment that since liability under the cheque is admitted by petitioner in the

affidavit dated 27.11.2007 it is not necessary to go into the other contentions

raised by both sides and accordingly, appeal was dismissed. That judgment is

under challenge.

3. Learned counsel for petitioner would contend that judgment of

appellate court is illegal in that, points raised for consideration in appeal have not

been dealt with. Instead, appellate court has proceeded on the assumption that

there is a plea of guilty by petitioner. It is also submitted by counsel that there

Crl.R.P.No.1475/2009

3

is no admission of guilt in the affidavit dated 27.11.2007. Counsel for

respondent No.1 contended that appellate court was competent to look into the

affidavit of the petitioner which admitted liability under the cheque which is the

very substratum of the complaint and hence petitioner is no justified in

contending that her affidavit should not have been looked into.

4. I have gone through the affidavit dated 27.11.2007 filed by

petitioner in the appellate court. That affidavit stated that petitioner is prepared

to pay the amount covered by cheque and for the reasons stated therein and

already indicated above, requested that hearing of the appeal be postponed till

the end of January, 2008. I am unable to understand that affidavit was

amounting to a plea of guilt as understood under law. What is stated in the

affidavit is only that petitioner is prepared to pay the amount covered by cheque.

Non-payment of amount by itself would not constitute an offence under Section

138 of the Act. Necessary requirements to make out an offence as provided in

the said section, one of which being that petitioner issued the cheque in favour of

respondent No.1 for a legally enforceable debt/liability are to be established. It

is for respondent No.1 to prove that those necessary ingredients to constitute

offence under Sectio0n 138 of the Act are proved and, if he has adduced

evidence in that line, it is for the appellate court to consider whether verdict of

guilt entered by learned magistrate is justified in law and on facts. Going by

Sections 353 and 354 of the Code of Criminal Procedure, judgment of appellate

court must state the points for consideration and the decision arrived at on such

points. Even if it is assumed that the appeal which is already admitted is stated

Crl.R.P.No.1475/2009

4

to be not pressed, as it is a matter involving conviction and sentence affecting

liberty of the person concerned it is the duty of the appellate court to consider

whether on the evidence on record conviction of that person is sustainable and

if not, notwithstanding that the appellant does not want to pursue the appeal, the

appeal has to be allowed. In this case appellate court for the reason of

petitioner offering to pay the amount covered by cheque if given time, has not

gone into the records before it and satisfied itself whether the conviction and

sentence imposed on petitioner are legally sustainable. To that extent judgment

of the appellate court suffered from illegality.

5. Learned counsel for respondent No.1 argued that assuming that

appellate court has illegally or irregularly exercised the jurisdiction, this Court in

revision can consider the case on its merits and a remand is not called for. This

is not a case where the appellate court has exercised its jurisdiction illegally or

irregularly. Instead it is a case where appellate court has not at all exercised

the power conferred on it as an appellate court. Therefore I do not consider it

just, legal or proper for this Court to consider whether there was merit in the

appeal preferred by the petitioner. That being the function of the appellate court

has to be done by that court.

6. In the light of what I have stated above, judgment of the appellate

court which is under challenge in this revision is not sustainable and is liable to

be set aside.

7. Learned counsel for petitioner submitted that this matter was

pending in the appellate court from the year 2006 onwards and that cheque

Crl.R.P.No.1475/2009

5

itself is dated 30.4.2001. Learned counsel requested that direction be issued to

the appellate court for a time bound disposal of appeal. In the facts and

circumstances of the case, I am inclined to accept that request.

Resultantly this revision succeeds. Judgment of learned I Additional

Sessions Judge, Thrissur in Crl.Appeal No.330 of 2006 is set aside and the

appeal is remitted to that court for fresh disposal on merit. Learned I Additional

Sessions Judge shall dispose of the appeal as expeditiously as possible and at

any rate within two months from the date of receipt of records in that court.

Registry is directed to send the records to the appellate court forthwith. Parties

shall appear in the appellate court on 15.7.2009.

Crl.M.A.No.4449 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks