High Court Kerala High Court

Annamma Abraham vs Sajan C.Chacko on 6 August, 2009

Kerala High Court
Annamma Abraham vs Sajan C.Chacko on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2533 of 2009()


1. ANNAMMA ABRAHAM, OLUTHARA HOUSE,
                      ...  Petitioner

                        Vs



1. SAJAN C.CHACKO, PARAKATTIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.GEORGE ZACHARIAH ERUTHICKEL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/08/2009

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                             Crl.R.P.No.2533 of 2009
                            --------------------------------------
                    Dated this the 6th day of August, 2009.

                                         ORDER

Notice to respondent No.1 is dispensed with in view of the order I am

proposing to pass in this revision which is not prejudicial to him. Public

Prosecutor takes notice for respondent No.2.

2. This revision is in challenge of judgment of learned Additional

Sessions Judge(Special), Kottatyam in Crl.Appeal No.325 of 2007 confirming

conviction but modifying sentence imposed on petitioner for offence

punishable under Section 138 of the Negotiable Instruments Act (for short, “the

Act”). Respondent No.1 filed a private complaint alleging that petitioner

borrowed Rs.1,10,000/- from him and for repayment of that amount issued

Ext.P1, cheque dated 10.7.2003. That cheque was dishonoured for

insufficiency of funds as proved by Exts.P2, P3 and P7. Service of statutory

notice on petitioner is proved by Exts.P4 to P6. Respondent No.1 gave

evidence as PW1 and asserted that petitioner borrowed the amount from him

and for its repayment issued the cheque. Contention raised by petitioner is that

her husband got some amount from the brother of respondent No.1 and gave her

cheque as security without her knowledge. That contention did not find favour

with the courts below. It is contended by learned counsel that due execution of

the cheque is not proved. Learned counsel placed reliance on the decision in

Crl.r.p.No.2533/2009

2

Bhaskaran Nair C. v. B. Mohan and another (2009 (2) KLJ 473) in

particular paragraph seven (7) of that decision.

3. No doubt, question of raising a presumption, be it under Section

118 or 139 of the Act would arise only on admission or proof of due execution of

the cheque. It is true that admission or proof of signature did not tantamount to

admission or proof of the instrument but it went a long way in proving due

execution of the cheque. That is because prudence do not permit a reasonable

person to handover signed blank cheque to another person. In this case

respondent No.1 has given evidence as PW1 and stated that petitioner has

signed the cheque in his presence. Ext.P8 is the account opening form of

petitioner. No dissimilarity in the signature could be pointed out by the petitioner.

The drawee bank did not find any dissimilarity in the signature as is evident from

the fact that dishonour is only for insufficiency of funds. Petitioner did not also

reply to the notice served on her. There is no evidence to prove the claim of

petitioner that her husband had borrowed money from the brother of respondent

No.1 and cheque was given in connection with that transaction. In these

circumstances, courts below found that there is no reason to disbelieve the

evidence of respondent No.1 regarding the transaction and execution of the

cheque. I do not find reason to differ from that finding. Thus, due execution of

the cheque is proved. Petitioner has not rebutted the presumption under Section

139 of the Act. Conviction therefore does not require interference.

4. In modification of the sentence awarded by learned magistrate,

appellate court sentenced petitioner for payment of fine of Rs.1,10,000/- and

Crl.r.p.No.2533/2009

3

imposed default sentence of imprisonment for two months. It was directed that if

fine is realized the same will be paid to respondent No.1 as compensation. I do

not find reason to interfere with the sentence as modified by appellate court, at

the instance of petitioner.

5. Learned counsel submitted that petitioner is involved in another

case of similar nature also, is financially not sound and finds it difficult to raise

the entire amount immediately. Learned counsel requested that petitioner may

be granted six months’ time to deposit the fine. Considering the circumstances

stated by learned counsel and the amount involved I am inclined to grant time

to the petitioner till 5.1.2010 to deposit fine in the trial court.

Resultantly, this revision petition fails. It is dismissed. Petitioner is

granted time till 5.1.2010 from today to deposit the fine in the trial court as

ordered by the appellate court. In case of non-compliance petitioner shall

appear in the trial court on 7.1.2010 to receive the default sentence. Until then,

execution of warrant if any against the petitioner will stand in abeyance.

THOMAS P.JOSEPH,
Judge.

cks