High Court Kerala High Court

C.C.Rajan vs Mukkanan Mohammed on 30 July, 2007

Kerala High Court
C.C.Rajan vs Mukkanan Mohammed on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 516 of 2000()



1. C.C.RAJAN
                      ...  Petitioner

                        Vs

1. MUKKANAN MOHAMMED
                       ...       Respondent

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  :SRI.A.MOHAMED MUSTAQUE

The Hon'ble MR. Justice J.B.KOSHY

 Dated :30/07/2007

 O R D E R
                        J.B.KOSHY, J.
                  -------------------------
                   Crl.R.P.No.516 OF 2000
                  -------------------------
                    Dated 30th July, 2007

                            ORDER

On the allegation that the cheque issued by the

petitioner for Rs.20,000/= was dishonoured for insufficiency

of funds, first respondent filed a complaint under Section

138 of the Negotiable Instruments Act before the trial court.

The defence of the accused was that he has not issued the

cheque even though it was from his account maintaining for

`Kavitha Printers’. It is also submitted that his brother

Phalgunan might have issued the cheque to the proprietor of

Shalimar Paper Mart and that was misused by the complainant.

Therefore, a definite defence was taken by the revision

petitioner before the court. But, the revision petitioner

did not adduce any evidence. He did not even examine his

brother or disputing the signature file petition to send the

cheque for opinion of handwriting expert. In the above

circumstances, after considering the evidence of complainant,

the court found that the cheque issued by the petitioner was

dishonoured for insufficiency of funds. It is also noticed

by the trial court that reply notice was not produced. In

the appeal proceedings notice was produced, but, that was not

accepted by the court. I am of the opinion that even though

Crl.R.P.516/2000 2

reply was produced, since the contentions were not proved,

there is no purpose in remanding the matter as he had

ample opportunity to examine Phalgunan and also opportunity

to prove that the signature in the cheque was forged.

But, no effort was made by him. Whereas, complainant has

asserted that the petitioner has executed the cheque in

presence of his household. In the above circumstances,

concurrent conviction made by the courts below cannot be

interfered. With regard to the sentence, six months

imprisonment was imposed by the trial court. In appeal,

sentence was reduced to simple imprisonment for two months.

First respondent is interested in getting back his money

than sending the revision petitioner in prison. Taking all

these facts and circumstances, I reduce the sentence to

simple imprisonment for three days and a compensation of

Rs.25,000/=. If the compensation amount is realised,

Rs.20,000/= shall be given to the complainant. In default

of payment of compensation, petitioner has to suffer

imprisonment for two months. Since now Section 138 matter

is compoundable, I give two months time to settle the

matter. If the matter is compounded and settled between

the parties, they can approach this court for recording the

settlement. Otherwise, the modified sentence shall be

executed by the trial court. This order is certified to

Crl.R.P.516/2000 3

the trial court for implementation after two months.

The revision petition is disposed of accordingly.

J.B.KOSHY
Judge

tks