High Court Kerala High Court

A.P.Mammad vs K.P.Abdul Azeez on 22 October, 2008

Kerala High Court
A.P.Mammad vs K.P.Abdul Azeez on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3441 of 2008()


1. A.P.MAMMAD, S/O.POCKER, MUNNAYIKAD
                      ...  Petitioner

                        Vs



1. K.P.ABDUL AZEEZ, S/O.ABDUL HAMMEED HAJI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/10/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3441     OF 2008
            ===========================

      Dated this the 22nd day of October,2008

                       ORDER

Petitioner is the accused and first respondent

the complainant in S.T.165/2006 on the file of

Judicial First Class Magistrate II (Forest

Offences), Manjeri. Case of the first respondent

was that petitioner approached him for purchase of

gold ornaments and gold ornaments was arranged from

one Jaffer a friend and he purchased them and then

sold to the petitioner for an amount of

Rs.2,03,000/- out of which petitioner paid

Rs.37,000/- in cash and towards the balance issued

Ext.P1 post dated cheque drawn in his account

maintained in Manjeri Co-operative Bank. When it

was presented for encashment, it was dishonoured

for want of sufficient funds. Inspite of notice

served on the petitioner, demanding the amount

covered by Ext.P1, he did not pay the amount and

thereby committed the offence under section 138 of

CRRP 3441/2008 2

Negotiable Instruments Act. Petitioner pleaded not

guilty. Learned Magistrate on the evidence of

first respondent as PW1 and Jaffer from whom the

gold ornaments were purchased as PW2 and Exts.P1 to

P7 and the evidence of the petitioner as DW1 and

Ext.D1 advertisement in the newspaper, found the

petitioner guilty. He was convicted and sentenced

to simple imprisonment for three months and a

compensation of Rs.1,66,000/- and in default simple

imprisonment for two months. Petitioner challenged

the conviction and sentence before Sessions Court,

Manjeri in Crl.A.313/2007. Learned Sessions Judge

on reappreciation of evidence confirmed the

conviction but modified the sentence to

imprisonment till rising of the court and a

compensation of Rs.1,66,000/- and in default simple

imprisonment for two months. The revision is filed

challenging the conviction and sentence.

2. Learned counsel appearing for petitioner

was heard.

3. The argument of the learned counsel for

CRRP 3441/2008 3

petitioner is that courts below did not properly

appreciate the evidence. It was pointed out that

the inherent improbability of the case was not

properly born in mind while appreciating the

evidence. It was also argued that evidence of PW1

was that Ext.P1 cheque was written and brought by

the petitioner to the shop of first respondent and

when the case is that the cheque was issued towards

the balance amount payable for the purchase of

gold ornaments, a cheque could not have been

written and brought to the shop of PW1 without

ascertaining the price of the goods which could be

fixed only after purchasing the gold ornaments and

therefore evidence of PW1 should have been

disbelieved and so the conviction of the petitioner

is not sustainable. Learned counsel finally

submitted that in any case petitioner may be

granted six months time to pay the amount as

directed by the Sessions Judge.

4. The evidence of first respondent as PW1 was

fully corroborated by the evidence of PW2. Evidence

CRRP 3441/2008 4

of Pws.1 and 2 establish that for the purpose of

selling the gold ornaments to the petitioner, on

his request, gold ornaments of PW2 was purchased by

PW1 and was then sold to the petitioner. Evidence

of Pws.1 and 2 also establish that towards the

value of the gold ornaments Rs.37,000/- was paid by

the petitioner and for the balance Ext.P1 cheque

was issued. Though PW1 deposed that Ext.P1 cheque

was not written in his presence and it was written

and brought to the shop, the improbability

canvassed by the counsel was cleared by the

further evidence of PW1 on reexamination stating

that after fixing the price to be paid, petitioner

had brought the cheque written and then signed in

the presence. I find no reason to disbelieve the

evidence of PW1 corroborated by PW2 and accepted

by the court below. Though petitioner has a case

that along with some other cheques Ext.P1 cheque

was also lost and Ext.D1 advertisement was pressed

into service, courts below rightly disbelieved

Ext.D1 as the publication was subsequent to the

CRRP 3441/2008 5

dishonour of Ext.P1 cheque and also because only

the number of the dishonoured cheque was mentioned

therein eventhough case of the petitioner is that

several cheques were lost. In such circumstance,

on appreciating the evidence, I find no reason to

differ with the findings of the courts below.

Evidence establish that Ext.P1 cheque was

dishonoured for want of sufficient funds and first

respondent has complied with all the statutory

formalities provided under section 138 of

Negotiable Instruments Act. Conviction of the

petitioner for the offence under section 138 of

Negotiable Instruments Act is therefore perfectly

legal.

5. Then the only question is with regard to

the sentence. The substantive sentence was reduced

by the Sessions Judge to imprisonment till rising

of the court. The compensation was confirmed. But

in view of the decision of the Apex Court that when

compensation is awarded under section 357(3) of the

Code of Criminal Procedure, a default sentence

CRRP 3441/2008 6

cannot be awarded the sentence is not legal to that

extent. That defect could be cured if the sentence

is modified to a fine with a direction to pay the

compensation to first respondent under sub section

(1) of Section 357 of the Code of Criminal

Procedure.

Criminal Revision Petition is allowed in part.

The conviction for the offence under section 138 of

Negotiable Instruments Act is confirmed. Sentence

is modified to imprisonment till rising of the

court and a fine of Rs.1,66,000/- to be paid within

six months from today and in default simple

imprisonment for two months. On realisation of the

fine, it shall be paid to first respondent as

compensation under section 357(1) of Code of

Criminal Procedure. Petitioner is directed to

appear before the Magistrate on the expiry of six

months from today.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

CRRP 3441/2008    7

M.SASIDHARAN NAMBIAR, J.




   ---------------------
    W.P.(C).NO. /06
   ---------------------


       JUDGMENT




    SEPTEMBER,2006