High Court Kerala High Court

B.M.Moideen Kunhi vs State Of Kerala Represented By The on 2 July, 2009

Kerala High Court
B.M.Moideen Kunhi vs State Of Kerala Represented By The on 2 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2564 of 2004()


1. B.M.MOIDEEN KUNHI S/O. PAKRU,
                      ...  Petitioner

                        Vs



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

2. A.M.ABDULLA S/O. C.A.MOHAMMAD SARANG,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  :SRI.T.B.SHAJIMON

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/07/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO.2564 of 2004
              = = = = = = = = = = = = = = = = = = = = = = = = =
                   Dated this the 2nd   day of July,  2009

                                 O R D E R

————–

Heard both sides.

2. This revision is in challenge of judgment of learned

Sessions Judge, Kasargod in Crl. Appeal No.257 of 2001 confirming

conviction of petitioner for offence punishable under Section 138 of

the Negotiable Instruments Act but modifying the sentence. Case

arose on a private complaint preferred by respondent No.2. He

alleged that petitioner borrowed Rs.75,000/- from him and for

repayment of that amount issued Exts.P2 and P3, cheques dated

25.11.1997 for Rs.25,000/- and dated 10.12.1997 for Rs.50,000/-. He

presented the cheques for encashment but the same were

dishonoured for insufficiency of funds. Respondent No.2 served the

statutory notice on petitioner intimating dishonour and demanding

payment. He neither replied nor repaid the amount. Power of

Attorney holder of respondent No.2 gave evidence as P.W.1. Exhibit

P1 is the Power of Attorney. Exhibits P4 and P6 are produced to prove

dishonour of the cheques for insufficiency of funds. Issue and service

of notice are proved by Exts.P7 and P8. There is no challenge before

me to the finding of the courts below regrading cause of dishonour

CRL. R.P. No.2564 of 2004

-: 2 :-

and issue and service of notice. It is contended by learned counsel for

petitioner that there is no evidence to prove the alleged execution of

the cheques. According to petitioner cheques were stolen from his

office. Petitioner gave evidence as D.W.1 and proved Exts.D1 and

D2. Exhibit D1 is the copy of the complaint dated 10.12.1997

allegedly given by the petitioner to the Circle Inspector, Kasargod.

Exhibit D2 is copy of letter dated 10.12.1997 allegedly given by the

petitioner to the drawee bank requesting stoppage of payment. Courts

below were not impressed by the evidence of D.W.1 and Exts.D1 and

D2 and found in favour of due execution of the cheques. It is

contended by learned counsel that the finding is not correct.

3. It is not disputed that cheques are drawn on the account

maintained by the petitioner. Counsel contends that signature in the

cheques are disputed by the petitioner. I have gone through the

evidence of D.W.1, petitioner. He has not stated that cheques did not

contain his signature. It is seen from Exts.P4 and P5 that dishonour of

the cheques was merely for insufficiency of funds and not on account

of any difference in the signature with the specimen signature of the

account holder. Therefore that contention of the counsel cannot

stand. On the question whether Power of Attorney holder was

CRL. R.P. No.2564 of 2004

-: 3 :-

competent to give evidence, Power of Attorney of respondent No.2

stated that petitioner borrowed Rs.75,000/- from respondent No.2 and

for repayment of that amount he issued the cheques. It is not

disputed as seen from the cross-examination of P.W.1 that he had

direct knowledge about the transaction and execution of the cheques.

There is no cross-examination of P.W.1 in that line. Hence there is no

reason to think that P.W.1 was not aware of the transaction or

execution of the cheques.

4. I shall refer to Exts.D1 and D2. They are only copies of the

complaint and letter stated to have been given by the petitioner to

the Circle Inspector and the drawee bank respectively. There is no

evidence to show that complaint or letter were actually given to the

Circle Inspector and drawee bank respectively. What is produced is

only copy of the complaint and letter stated to have been given by the

petitioner. It is seen from Exts.P4 and P5 that dishonour of the

cheques was not for the reason of payment being stopped. If Exhibit

D2 had reached the drawee bank in time, necessarily dishonour would

have been for the reason of payment being stopped. It is to be

remembered that cheques are dated 25.11.1997 and 10.12.1997

whereas Exts.D1 and D2 are dated 10.12.1997. In these

CRL. R.P. No.2564 of 2004

-: 4 :-

circumstances courts below did not accept Exts.D1 and D2.

5. So far as evidence of petitioner as D.W.1 is concerned,

what he stated is that he had not issued any cheque and he had no

transaction with respondent No.2. As per Exts.D1 and D2, one

J.C.Thomas is stated to have broke open office of petitioner and

taken away valuable securities. In Ext.D1 there is no reference to any

cheque being taken by the said J.C.Thomas. What is stated is only that

valuable securities are taken away. Even if it is assumed that valuable

securities include the cheques in question I stated that there is no

evidence to show that the complaint was actually given to the Circle

Inspector. In the circumstances I am unable to act upon the evidence

of petitioner as D.W.1 and Exts.D1 and D2. There is evidence of

P.W.1, Power of Attorney holder regarding the transaction and due

execution of the cheques. Further fact to be noted is that in spite of

being served with statutory notice petitioner did not reply. In the

circumstances courts below are justified in rejecting the evidence of

D.W1. Courts below have considered the evidence and concluded that

petitioner issued the cheques in favour of respondent No.2 for the

discharge of a legally enforceable debt/liability. There is no reason

why this Court in revision should interfere with the concurrent finding

CRL. R.P. No.2564 of 2004

-: 5 :-

which rested on a proper appreciation of the evidence let in by the

parties. Hence there is no reason to interfere with the conviction of

the petitioner.

6. Learned magistrate sentenced the petitioner to undergo

simple imprisonment for eight months. Appellate court modified the

sentence as simple imprisonment till rising of the court. Petitioner was

directed to pay compensation of Rs.75,000/- (Rupees Seventy five

thousand only) and in case of default to undergo simple imprisonment

for three months. There is no reason to interfere with the judgment of

the appellate court as well.

Revision fails. It is dismissed. Petitioner is granted one month

from this day to deposit the compensation in the trial court. He shall

appear in the trial court on 4.8.2009 to receive he sentence.

THOMAS P.JOSEPH, JUDGE.

vsv