High Court Kerala High Court

C.A.Rasheed vs Najeebuddeen.M.H on 27 July, 2010

Kerala High Court
C.A.Rasheed vs Najeebuddeen.M.H on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2038 of 2010()


1. C.A.RASHEED, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. NAJEEBUDDEEN.M.H, AGED 30 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.S.JIJI

                For Respondent  :SRI.T.B.SHAJIMON

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

 Dated :27/07/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                   Crl. R.P.No.2038 of 2010
                     -------------------------------
             Dated this the 27th day of July, 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/revision

petitioner, towards the discharge of a debt due to the

complainant, issued a cheque dated 3.4.2007 for a sum of

Rs.5,00,000/-, 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 Judicial First Class Magistrate

Court-II (Addl. Munsiff), Kasaragod, by filing a formal complaint,

Crl. R.P.No.2038 of 2010
2

upon which cognizance was taken u/s.138 of Negotiable

Instruments Act and instituted C.C.No.2/08. During the trial of

the case, PW1 the complainant himself, was examined from the

side of the complainant and Exts.P1 to P6 were marked. No

evidence either oral or documentary adduced from the side of

the defence. 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 a period of 6 months and to

pay a compensation of Rs.5,00,000/- to the complainant u/s.357

(3) of Cr.P.C. and the default sentence is fixed as 3 months

simple imprisonment.

Crl. R.P.No.2038 of 2010
3

3. Though an appeal is filed at the instance of the revision

petitioner/accused, by judgment dated 28.1.2010 in

Crl.A.145/08, the Court of Sessions, Kasaragod, allowed the

appeal in part, confirming the conviction of the revision

petitioner u/s.138 of Negotiable Instruments Act but the

sentence is modified and reduced to 10 days simple

imprisonment and the compensation amount was confirmed but

the default sentence was fixed as 6 months simple

imprisonment. 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

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

Crl. R.P.No.2038 of 2010
4

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. The counsel for the revision petitioner submitted that,

some breathing time may be granted to him to pay the

compensation amount and also submitted that as the

imprisonment ordered is unreasonable, the same may be

reduced. I am of the view that the said submission can be

considered favourably but subject to other relevant materials

and circumstances involved in the case.

7. 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

compensatory aspect of the remedy should be given priority

over the punitive aspects. In the present case, the cheque in

question is dated 3.4.2007, for an amount of Rs.5,00,000/-.

Thus as per the records and the findings of the courts below,

Crl. R.P.No.2038 of 2010
5

which approved by this court, a sum of Rs.5,00,000/-, which

belonged to the complainant, is in the hands of the revision

petitioner for the last 3 years. Considering the above facts and

legal position, I am of the view that, the sentence of

imprisonment can be reduced and at the same time, the

compensation amount fixed by the courts below can be slightly

enhanced and the revision petitioner can be granted 3 months

time to pay the compensation amount.

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, the sentence of imprisonment ordered by the lower

appellate court is modified and reduced to one day simple

imprisonment ie., till the rising of the court and the revision

petitioner is directed to pay compensation of Rs.5,15,000/- to

the complainant, within 3 months from today. In case, any

default in paying the compensation amount within the stipulated

period, the revision petitioner is directed to undergo simple

Crl. R.P.No.2038 of 2010
6

imprisonment for a period of 6 months. Accordingly, the

revision petitioner is directed to appear before the trial court on

27.10.2010 to receive the sentence and to pay the

compensation amount. 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 him. If, any coercive steps is pending against the

revision petitioner, the same shall be deferred till 27.10.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/