High Court Kerala High Court

Abdul Rasheed vs State Of Kerala Represented By on 6 October, 2010

Kerala High Court
Abdul Rasheed vs State Of Kerala Represented By on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2858 of 2010()


1. ABDUL RASHEED,KONDATTUPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. KOTTAYAM URBAN WELFARE CO-OPERATIVE

                For Petitioner  :SRI.R.AZAD BABU

                For Respondent  : No Appearance

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

 Dated :06/10/2010

 O R D E R
                        V.K.MOHANAN, J.
                     -------------------------------
                     Crl. R.P.No.2858 of 2010
                     -------------------------------
            Dated this the 6th day of October, 2010.

                          O R D E R

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

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, the accused availed

a daily collection loan from the complainant bank but there was

default in paying the loan amount and finally the accused issued

a cheque dated 24.7.2006 for an amount of Rs.21,841/-, which

which when presented for encashment dishonoured, as there

was no sufficient fund in the account maintained by the accused

and the cheque amount was not repaid inspite of a formal

demand notice and thus the revision petitioner has committed

the offence punishable u/s.138 of Negotiable Instruments Act.

With the said allegation, the complainant approached the Judl.

First Class Magistrate Court-Kottayam, by filing a formal

2
Crl. R.P.No.2858 of 2010

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

Negotiable Instruments Act and instituted S.T.No.2899/06.

During the trial of the case, the complainant himself was

mounted to the box and gave evidence as PW1 and Exts.P1 to

P9 were marked, from the side of the complainant. From the

side of the defence, Ext.D1 was produced and marked, though

no oral evidence was examined. 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 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 Negotiable Instruments

Act. On such conviction, the trial court sentenced the revision

petitioner to undergo simple imprisonment for 1 month and to

pay a fine of Rs.21,841/- and it is also ordered that if the said

amount is realised, the entire amount shall be given to the

complainant as compensation u/s.357(1)(b) of Cr.P.C. and the

3
Crl. R.P.No.2858 of 2010

default sentence is fixed as 1 month simple imprisonment.

3. Though an appeal was filed, at the instance of the

revision petitioner/accused, by judgment dated 26.7.2010 in

Crl.A.382/09, the Court of Sessions Judge-Kottayam Division,

allowed the appeal only in part, confirming the conviction

imposed against the revision petitioner by the trial court.

Accordingly, the sentence of imprisonment ordered by the trial

court is also confirmed but the direction to pay fine is set asided

and the revision petitioner is directed to pay compensation of

Rs.21,841/- to the complainant u/s.357(3) of Cr.P.C. and in

default to undergo simple imprisonment for 1 month.

Accordingly, the revision petitioner was directed to appear

before the trial court on 27.9.2010 to receive the sentence and

to pay compensation amount. It is the above conviction and

sentence challenged in this revision petition.

4. I have heard the learned counsel appearing for the

revision petitioner and also perused the judgments of the courts

below.

5. Reiterating the stand taken by the accused/revision

4
Crl. R.P.No.2858 of 2010

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 recorded by the

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

Negotiable Instruments Act, is approved.

6. As this court is not inclined to interfere with the order of

conviction recorded by the courts below, the counsel for the

revision petitioner submitted that, the sentence of imprisonment

ordered by the courts below is unreasonable and exorbitant and

the same may be set aside and also submitted that, some

breathing time may be granted to pay the compensation amount.

7. In the present case the complainant is a co-operative

institution and the loan availed by the accused is for an amount

of Rs.15,000/-. The apex court in a recent decision reported in

Damodar S.Prabhu V. Sayed Babalal H. (JT 2010(4) SC 457)

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

5
Crl. R.P.No.2858 of 2010

compensatory aspect of the remedy should be given priority

over the punitive aspects. Therefore, considering the above

settled legal position and the facts referred above, I am of the

view that the sentence of imprisonment ordered by the trial court

and confirmed by the appellate court can be modified and the

revision petitioner can be granted one month time to pay

compensation.

In the result, this revision petition is disposed of confirming

the conviction against the revision petitioner u/s.138 of

Negotiable Instruments Act as recorded by the courts below.

Accordingly, in modification of the sentence of imprisonment

ordered by the trial court, which confirmed by the appellate

court, is reduced and the revision petitioner is directed to

undergo simple imprisonment for one day ie., till the rising of the

court and the revision petitioner is granted one month time to

pay the compensation as ordered by the appellate court and it is

made clear that the default sentence fixed by the appellate court

will attract only in case of any default in paying the

compensation amount within the stipulated period fixed by this

6
Crl. R.P.No.2858 of 2010

court. Accordingly, the revision petitioner is directed to appear

before the trial court on 6.11.2010, to receive the sentence of

imprisonment and to pay the compensation amount, as fixed by

this court. If the compensation amount is realised, the same

shall be given to the complainant u/s.357(3) of Cr.P.C. In case

any failure on the part of the revision petitioner in appearing

before the court below as directed above and in paying the

compensation amount, the trial court is free to take coercive

steps to secure the presence of the revision petitioner and to

execute the sentence awarded against the revision petitioner.

Coercive steps if any, pending against the revision petitioner

shall be deferred till 6.11.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/