High Court Kerala High Court

B.Sankappa Ala vs F.J.Rodrigues on 26 October, 2007

Kerala High Court
B.Sankappa Ala vs F.J.Rodrigues on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 384 of 2000()



1. B.SANKAPPA ALA
                      ...  Petitioner

                        Vs

1. F.J.RODRIGUES
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :26/10/2007

 O R D E R
                        K.R.UDAYABHANU, J
                   ---------------------------------------------
                      Crl.R.P.No.384 of 2000
                   ---------------------------------------------
              Dated this the 26th day of October, 2007



                                 O R D E R

The revision petitioner who is the accused stands convicted

for the offence under Section 138 of the Negotiable Instruments

Act and sentenced to undergo simple imprisonment for three

months and to pay a fine of Rs.5,55,000/- and in default, to

undergo simple imprisonment for three months.

2. The case of the complainant is that the accused had

borrowed amounts from him and towards discharge of the

liability issued the impugned cheque dated 6.4.1996 for a sum

of Rs.4,70,000/- and when it was presented for collection the

same was dishonoured for want of funds in the account of the

accused. The lawyer notice issued was received but there was

no reply nor was any amount paid.

3. The evidence adduced in the matter consisted of the

testimony of PWs’ 1 and 2 and Exts. P1 to P6.

4. PW1 has testified as to the execution of the cheque

and dishonour for want of funds in the account of the accused.

CRRP384/2000 2

PW2, the bank manager, has proved Ext. P6 ledger extract of

the account of the accused to establish the fact that the cheque

was returned for want of funds in the account of the accused.

PW1 has proved Exts. P1 to P5, the cheque, memo received,

intimation, copy of the lawyer notice and postal

acknowledgment. The defence case is that the accused had sold

his son’s jeep to the complainant and the signed blank cheque

leaves kept in the jeep was taken by the complainant and

misused. It is also suggested in the cross examination that the

complainant was a partner in the Abkari business of the accused.

PW1 has denied the same. The alleged transaction of the sale of

the jeep was also denied by PW1. No rebuttal evidence has been

adduced to dislodge the statutory presumption. He has also

stated in the cross examination that the amount was given to the

accused by taking a loan from the account of his brother from

Canara Bank, Bangalore branch. It is the contention that the

above documents were not produced. I find that the accused has

no case that the complainant who is engaged in the business of

vessels as brought out in the cross examination that the accused

is a person who is not having means to lend the amount. In the

CRRP384/2000 3

circumstances, I find no reason to deviate from the concurrent

findings of the court below. The conviction is confirmed.

5. Considering the plea of the counsel for the revision

petitioner, the sentence is modified to imprisonment till the

rising of the court and to pay a compensation of Rs.5,55,000/- to

the complainant and in default, to undergo simple imprisonment

for three months. The revision petitioner is granted four months’

time to remit the amount of compensation. He shall appear

before the Chief Judicial Magistrate Court, Kasaragod on

26.2.2008 to receive the sentence.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,
JUDGE

csl