High Court Kerala High Court

A.M.M Basheer vs State Of Kerala Represented By … on 2 July, 2010

Kerala High Court
A.M.M Basheer vs State Of Kerala Represented By … on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1481 of 2010()


1. A.M.M BASHEER,S/O.MOIDEENKUNHI BARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

2. M/S FIVE STAR METALS PVT.LTD.,PALLAVUR,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

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

 Dated :02/07/2010

 O R D E R
                    V.K.MOHANAN, J.
                  -----------------------------
                 Crl.R.P.No.1481 of 2010
                ---------------------------------
           Dated this the 2nd day of July 2010


                         O R D E R

The accused in a prosecution for an offence u/s.138 of

the Negotiable Instruments Act is the revision petitioner, as

he is aggrieved by the order of conviction and sentence

imposed by the courts below.

2. The case of the complainant is that towards the

sale of granite metal produced by the complainant company

and in discharge of the liability arise out of the purchase,

the accused have issued a cheque dated 31.3.2000 for an

amount of Rs.1,25,000/- and another cheque with the same

date for an amount of Rs.1,00,000/- and when those

Crl.R.P.No.1481 of 2010

: 2 :

cheques were presented for encashment, dishonoured as

there was no sufficient fund in the account maintained by

the accused. Though a formal demand notice was sent

demanding to repay the cheques amount, no amount was

paid and thus the revision petitioner has committed the

offence punishable u/s.138 of the Negotiable Instruments

Act. With the said allegation, the complainant approached

the Chief Judicial Magistrate, Palakkad by filing a formal

complaint, upon which cognizance was taken u/s.138 of the

Negotiable Instruments Act and instituted

C.C.No.197/2000. During the course of the trial PWs.1 and

2 were examined from the side of the complainant and

produced Exts.P1 to P7 documentary evidences. No

evidence either oral or documentary adduced from the side

of the defence. On the basis of the available materials and

evidence on record, the trial court has found that the

cheque in question was issued by the revision

petitioner/accused for the purpose of discharging his debt

Crl.R.P.No.1481 of 2010

: 3 :

due to the complainant. Thus accordingly the court found

that, the complainant has established the case against the

accused/revision petitioner and consequently found that the

accused is guilty and thus convicted him u/s.138 of the

Negotiable Instruments Act. On such conviction, the trial

court sentenced the revision petitioner/accused to undergo

simple imprisonment for 6 months and to pay a fine of

Rs.2,50,000/- to the complainant as compensation and the

default sentence is fixed as 6 months simple imprisonment.

3. Challenging the above conviction and sentence,

though an appeal was filed by the revision petitioner, by

judgment dated 27.4.2007 in Crl.A.No.62/2004, the Court

of Addl.Sessions Judge, Fast Track-I, Palakkad allowed the

appeal only in part and while confirming the conviction and

the sentence of imprisonment, default sentence is reduced

to 3 months simple imprisonment. It is the above conviction

and sentence challenged in this appeal.


Crl.R.P.No.1481 of 2010

                            : 4 :

      4.    Reiterating  the     stand   taken    by    the

accused/revision petitioner during the trial and appeal,

submitted that the complainant has not established the

transaction and also the execution and issuance of the

cheque. But no case is made out to interfere with the

concurrent findings of the trial court as well as the lower

appellate court. Therefore, I find no merit in the revision

petition and accordingly the conviction was endorsed by the

courts below against the revision petitioner u/s.138 of the

Negotiable Instruments Act.

5. The learned counsel for the revision petitioner

submitted that a breathing time may be granted to the

revision petitioner to pay the compensation amount. The

said submission can be considered favourably but subject to

other facts and circumstances involved in the case. As per

the findings of the courts below, which approved by this

Court the two cheques involved in this case are pertaining

to the year 2000. Thus, a total sum of Rs.2,25,000/- which

Crl.R.P.No.1481 of 2010

: 5 :

belonging to the complainant is with the revision petitioner

for the last 10 years. But the courts below now ordered

only a sum of Rs.2,50,000/- as compensation. The appellate

court disposed of the Crl.Appeal on 27.4.2007 thereafter

also 3 years are over. The Apex Court in the Decision in

Damodar.S.Prabhu v. Sayed Babalal.H [J.T. 2010 (4) SC

457] has held that in the case of dishonour of cheques, the

compensatory aspect of the remedy shall be given

preference than the punitive aspect. Therefore considering

the entire facts and circumstances involved in the case and

the legal position as on today, I am of the view that while

granting some time to make the payment, the amount can

be enhanced slightly and accordingly, sentence of

imprisonment can be reduced and the revision petitioner

can be directed to pay a sum of Rs.2,75,000/- as

compensation to the complainant under Sec.357(3) of

Cr.P.C.

Crl.R.P.No.1481 of 2010

: 6 :

In the result, this revision petition is disposed of

confirming the conviction of the revision petitioner under

Sec.138 of the N.I.Act as recorded by the court below.

Accordingly, the sentence of imprisonment imposed against

the revision petitioner, as modified and fixed by the lower

appellate court, is reduced from 3 months imprisonment to

one day ie; till the rising of the court and the revision

petitioner is directed to pay a sum of Rs.2,75,000/- to the

complainant as compensation under Sec.357(3) of Cr.P.C.

and in case of failure in paying the compensation, the

revision petitioner is directed to undergo simple

imprisonment for a period of 6 months. Accordingly, the

revision petitioner is directed to appear before the trial

court on 4th October, 2010 to receive the sentence and to

pay the compensation amount as directed by this court. In

case any failure on the part of the revision petitioner in

appearing before the court below as directed above and in

making the deposit of compensation amount, the trial court

Crl.R.P.No.1481 of 2010

: 7 :

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

revision petitioner and to execute the sentence awarded

against the revision petitioner. The coercive steps, if any,

taken against the petitioner shall be kept in abeyance till

4.10.2010.

V.K.MOHANAN, JUDGE.

Jvt