High Court Kerala High Court

Bhadran vs P.A.Cyril on 12 June, 2009

Kerala High Court
Bhadran vs P.A.Cyril on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 767 of 2003()


1. BHADRAN, S/O. VIJAYAN VAIDYAN,
                      ...  Petitioner

                        Vs



1. P.A.CYRIL, PULIKKATHARA HOUSE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.K.P.SREEKUMAR

                For Respondent  :SRI.JOY THATTIL ITTOOP

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/06/2009

 O R D E R
                               THOMAS P. JOSEPH, J.
                              --------------------------------------
                                Crl.R.P.Nos.767 of 2003
                                        330 of 2005
                                               &
                                        357 of 2005
                              --------------------------------------
                     Dated this the 12th day of June, 2009.

                                           ORDER

These revisions arise at the instance of the convicted accused in

C.C.Nos.405 of 1998, 425 of 1998 and 421 of 1998, respectively of the court of

learned Additional Chief Judicial Magistrate (Economic Offences), Ernakulam.

Since the parties are common in all these cases and the question involved are

also the same, these revisions are being disposed of by this common order.

2. These cases arose on private complaints preferred by respondent

No.1 alleging that petitioner borrowed a total sum of Rs.2,80,000/- on three

different occasions undertaking to repay the same within one month and for the

discharge of that liability, issued three cheques, marked as Ext.P1 in each case.

It is the further case of respondent No.1 that he presented those cheques for

encashment but the same were dishonoured for insufficiency of funds which is

proved by Exts.P2 and P3 in each case. On getting intimation about dishonour,

respondent No.1 issued statutory notice to the petitioner intimating dishonour

and demanding payment. Notices were served on the petitioner. Issue and

service of notices on the petitioner are proved by Exts.P4 and P5 in each

case. Respondent No.1 gave evidence in each case as PW1 and testified to his

case. According to him, petitioner was his close friend and for business

Crl.R.P.Nos.767/2003
& connected cases.

2

purposes of the petitioner, he gave loan of Rs.2,80,000/-. It is also his case that

money arranged for the marriage of his sister was advanced to the petitioner by

way of loan believing the undertaking of petitioner that he would return the

amount within one month. Petitioner claimed that some time back, in connection

with certain income tax purposes he happened to give signed blank cheques to

respondent No.1 as security. In C.C.No.405 of 1998 from which

Crl.R.P.No.767 of 2003 arises petitioner proved Exts.D1 to D7 which are the

copy of plaint in a connected civil suit and copy of complaints filed by

respondent No.1 against him in the two other cases. In C.C.Nos.425 of 1998

and 421 of 1998 from which Crl.R.P.Nos.330 of 2005 and 357 of 2005 arise

petitioner examined the manager of drawee bank as DW1. In C.C.No.425 of

1998, petitioner proved Exts.D1 to D10. Ext.D1 is the copy of ledger extract and

Exts.D2 to D7 are documents similar to Exts.D2 to D6 marked in C.C.No.405 of

1998. In C.C.No.421 of 1998 Exts.D1 to D10 are marked. Ext.D1 is the copy of

ledger extract and Exts.D2 to D10 are copy of plaint or complaint preferred by

respondent No.1 against the petitioner in the two other cases. Learned

magistrate was not inclined to accept the case of the petitioner, found that he

issued the cheques for discharge of a legally enforceable debt/liability, failed to

rebut the presumption under Section 139 of the Negotiable Instruments Act (for

short, “the Act”) and accordingly convicted him for offence punishable under

Section 138 of the Act. Petitioner was sentenced to undergo simple

imprisonment and payment of fine. It was directed that portion of the fine if

Crl.R.P.Nos.767/2003
& connected cases.

3

realized will be paid to respondent No.1 as compensation under Section 357(1)

of the Code of Criminal Procedure (for short, “the Code”). Conviction in all the

cases were confirmed by the appellate court. Sentence awarded in C.C.No.405

of 1998 was also confirmed but the substantive sentence awarded in

C.C.Nos.425 of 1998 and 421 of 1998 were modified as simple imprisonment till

rising of the court. Petitioner is aggrieved and has come up in revision.

3. It is submitted by learned counsel for petitioner that petitioner is

prepared to clear the liability within three months and requested for such time.

Counsel submitted that in the connected cases, petitioner has been given three

months’ time to deposit the fine. Learned counsel for respondent No.1

submitted that the transaction was way back in the year, 1997 and that the

amount arranged for the marriage of sister of respondent No.1 was given to the

petitioner by way of hand loan on account of the thick friendship respondent

No.1 had with the petitioner. It is also submitted by learned counsel that

marriage of sister of respondent No.1 had to be postponed since the petitioner

did not repay the amount, within one month as agreed. According to the

learned counsel, petitioner has already enjoyed the benefit of the loan for the

last 12 years.

4. So far conviction of the petitioner is concerned, it is seen that

petitioner had not set up any definite case as to how the cheques signed by him

and drawn on his account reached respondent No.1. He only stated that in

Crl.R.P.Nos.767/2003
& connected cases.

4

connection with income tax purposes blank cheques were given to respondent

No.1. Being an accused in a criminal case, it is open to the petitioner to take

inconsistent and contradictory pleas. But when evidence of respondent No.1,

that petitioner has no consistent case would assume relevance. Petitioner has

no materials to prove that the transaction between the petitioner and

respondent No.1 was much prior to 1997 or that signed blank cheques were

given as security. Petitioner proved Ext.D1, copy of ledger extract and

examined DW1 in C.C.Nos.425 of 1998 and 421 of 1998. That evidence is only

to the effect that cheques which bore numbers prior to Ext.P1 marked in these

cases were encashed much before the date of Ext.P1. For that reason alone, it

cannot be said that cheques were given as security as claimed by the petitioner.

It is pertinent to note that inspite of being served with notice of dishonour,

petitioner did not reply to such notice. It is seen that notices mentioned fairly

large amounts and demand was made for payment of such amount within

fifteen days but petitioner did not respond to it. Nothing was brought out to

disbelieve the evidence of PW1. In these circumstances I do not find reason

to interfere with the concurrent finding of the courts below as to the due

execution of the cheques in question. Petitioner was not successful in rebutting

the presumption under Section 139 of the Act.

5. So far as substantive sentence awarded in these cases is

concerned, appellate court has modified it as simple imprisonment till rising of

the court in C.C.Nos.425 of 1998 and 421 of 1998. That called for no

Crl.R.P.Nos.767/2003
& connected cases.

5

interference. In C.C.No.405 of 1998 petitioner was sentenced to undergo

simple imprisonment for one month and that was confirmed by the appellate

court. Considering the nature of the offence and also taking into account the fact

that in the connected cases appellate court has modified the sentence as simple

imprisonment till rising of the court, I am satisfied that similar punishment is

sufficient in C.C.No.405 of 1998 also. Hence substantive sentence awarded in

C.C.No.405 of 1998 is modified as simple imprisonment till rising of the court.

6. Second part of the sentence is for payment of fine. Learned

Additional Chief Judicial Magistrate taking into account the fact that cheques

were issued in the year 1997, and the amount covered by the cheques has

imposed appropriate amount as fine and directed that portion of the fine if

realised will be given to respondent No.1 as compensation. Learned counsel for

respondent No.1 requests that fine imposed by the learned Chief Judicial

Magistrate may be converted as compensation payable to respondent No.1

directly. Section 357(4) of the Code permits the High Court in revision to

award compensation. In the circumstances, fine awarded by learned Chief

Judicial Magistrate is converted as compensation. In default of payment of

compensation petitioner has to undergo the same default sentence learned

Chief Judicial Magistrate has imposed for non-payment of fine. On the question

whether the petitioner should be granted three months’ time to deposit the

compensation, it is conceded by learned counsel for respondent No.1 also that

in other connected cases, petitioner had already deposited the fine and that

Crl.R.P.Nos.767/2003
& connected cases.

6

amount has been received by respondent No.1. In the circumstances, I am

inclined to grant three months’ time to the petitioner to deposit the compensation

in the trial court.

Resultantly, these revision petitions are disposed of in the following

lines:

               A.     Crl.R.P.No.767 of 2003

                      i.     Substantive sentence awarded to the petitioner is

modified as simple imprisonment till rising of the court.

ii. Sentence of fine is set aside. Petitioner is directed

to deposit in the trial court for payment to respondent No.1 Rs.2,05,000/-

(Rupees Two lakhs and five thousand only) as compensation within three

months from this day failing which he shall undergo simple imprisonment

for two months.

               B.     Crl.R.P.No.330 of 2005

                i.    Substantive sentence awarded to the petitioner         by the

        appellate court is confirmed.

        ii.    Sentence of fine is set aside. Petitioner is directed to deposit in

the trial court Rs.50,000/- (Rupees fifty thousand only) as compensation

for payment to respondent No.1 under Section 357(3) of the Code.

Petitioner shall deposit that amount in the trial court within three months

from this day failing which he shall undergo simple imprisonment for two

months.

Crl.R.P.Nos.767/2003
& connected cases.

7

               C.     Crl.R.P.No.357 of 2005

                          i.        Substantive    sentence    awarded      to  the

petitioner by the appellate court is confirmed.

ii. Sentence of fine is set aside. Petitioner is directed to

deposit in the trial court Rs.50,000/- (Rupees Fifty thousand only) as

compensation for payment to respondent No.1 under Section 357(3) of

the Code. Petitioner is directed to deposit that amount in the trial court

within three months from this day failing which he shall undergo simple

imprisonment for two months.

D. The default sentence provided for non payment of

compensation shall run consecutively.

E. If petitioner has already deposited any amount in these

cases in any of the courts below, that amount will be adjusted in the

compensation payable in the respective cases. Respondent No.1 is

permitted to withdraw such amount if any deposited in any of the courts

below.

F. It is made clear that it will be sufficient compliance of

direction for deposit of compensation if petitioner paid the amount of

compensation to respondent No.1 through his counsel in the trial court

and respondent No.1 filed a statement in the trial court through his

counsel acknowledging receipt of the compensation within the said

period of three months.

Crl.R.P.Nos.767/2003
& connected cases.

8

G. Petitioner shall appear in the trial court on 15.9.2009 to

receive the sentence.

Crl.M.A.Nos.2784 of 2003 in Crl.R.P.No.767 of 2003, 2205 of 2005

in Crl.R.P.No.330 of 2005 and 2297 of 2005 in Crl.R.P.No.357 of 2005

will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

Crl.R.P.Nos.767/2003
& connected cases.

9

Thomas P.Joseph, J.

Crl.R.P.Nos.767 of 2003,
330 & 357 of 2005.

ORDER

12th June, 2009.