High Court Kerala High Court

A.T.Noushad vs Karunakaran on 23 October, 2007

Kerala High Court
A.T.Noushad vs Karunakaran on 23 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4444 of 2006()


1. A.T.NOUSHAD, S/O.N.P.ABOOTTY,
                      ...  Petitioner

                        Vs



1. KARUNAKARAN, MOULAVI AGENCIES,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :SRI.C.P.PEETHAMBARAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/10/2007

 O R D E R
                       V.RAMKUMAR, J.
              =========================
                     Crl.R.P. No. 4444 OF 2006
              ==========================
             Dated this the 23rd day of October, 2007

                               O R D E R

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the petitioner who was the accused in C.C. No.892 of 2001 on

the file of the Addl. Chief Judicial Magistrate, Thalassery challenges

the conviction entered and the sentence passed against him for an

offence punishable under Sec. 138 of the Negotiable Instruments Act,

1881 (hereinafter referred to as ‘the Act’).

2. I heard the learned counsel for the Revision Petitioner and

the learned Public Prosecutor.

3. The learned counsel appearing for the Revision Petitioner

re-iterated the contentions in support of the Revision. The courts

below have concurrently held that the cheque in question was drawn

by the petitioner in favour of the complainant on the drawee bank,

that the cheque was validly presented to the bank, that it was

dishonoured for reasons which fall under Section 138 of the Act, that

the complainant made a demand for payment by a notice in time in

accordance with clause (b) of the proviso to Section 138 of the Act

and that the Revision Petitioner/accused failed to make the payment

within 15 days of receipt of the statutory notice.

4. The learned counsel for the revision petitioner made the

following further submissions before me:-

Ext.D1 series of order forms will clearly show that the liability

under Ext.P1 cheque does not subsist. The specific case of the revision

petitioner has been that the cheque in question was not entrusted with

the complainant but with DW2 and there is no liability for the accused

CRL.R.P. NO. 4444/2006 : 2:

towards the complainant examined as PW1. Exts. D2 and D3 post

cards will show that Ext.D4 notice was preceded by two other notice

and if time is reckoned from Ext.D3 post card, the complaint filed was

hopelessly time barred.

5. Both the courts below have considered the above contentions

and have rejected the same. Ext.D1 series of order forms have not

been shown to pertain to the transaction in question. DW2 with whom

the cheque in question was allegedly entrusted did not support the

defence. If the cheque was really entrusted with DW2 as alleged by

the accused, it has not been shown as to how the cheque came into

the hands of the complainant particularly when DW2 does not have a

case that the accused had entrusted the cheque with him while

availing a loan which is alleged to have been discharged also.

6. As for the contentions based on Exts.D2 and D3 post cards

the first of them only show that the complainant is going to present

the cheque before the drawee bank. The second post card only states

that the bank has dishonoured the cheque and the complainant will be

initiating proper legal steps. Both these post cards do not amount to

notice as contemplated under Section 138 of the Negotiable

Instruments Act. Moreover, there is no demand of the cheque amount

as well. As against this Ext.P4 notice conforms to the requirements of

Section 138 of the Act and that alone can be reckoned as the valid

statutory notice. The complainant was well within the period of

Limitation.

7. Both the courts have considered and rejected the defence set

up by the revision petitioner while entering the above finding. The

said finding has been recorded on an appreciation of the oral and

CRL.R.P. NO. 4444/2006 : 3:

documentary evidence. I do not find any error, illegality or

impropriety in the finding so recorded concurrently by the courts

below. The conviction was thus rightly entered against the petitioner.

8. What now survives for consideration is the question as to

whether a proper sentence has been imposed on the Revision

Petitioner. Having regard to the facts and circumstances of the case, I

am, however, inclined to modify the sentence in the light of the recent

pronouncement by the Supreme Court that no default sentence can be

imposed for an order for compensation under Section 357(3) Cr.P.C.

The sentence imposed on the revision petitioner is set aside and

instead he is sentenced to pay fine of Rs.25,000/-(Rupees twenty five

thousand only) which shall be deposited within two months from today

and on default to make the payment, he shall suffer simple

imprisonment for three months. The fine amount shall be paid as

compensation to the complainant under Section 357(1) Cr.P.C.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

V. RAMKUMAR, JUDGE.

rv