High Court Kerala High Court

Chandrashekhara Holla vs Praveen.G on 22 June, 2010

Kerala High Court
Chandrashekhara Holla vs Praveen.G on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1869 of 2010()


1. CHANDRASHEKHARA HOLLA,ART MASTER,
                      ...  Petitioner

                        Vs



1. PRAVEEN.G,S/O.GOPALAN,GANESH HOUSE,
                       ...       Respondent

2. STATE OF KERLA,REPRESENTED BY THE

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

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

 Dated :22/06/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                   Crl. R.P.No.1869 of 2010
                     -------------------------------
             Dated this the 22nd day of June, 2010.

                          O R D E R

The accused in prosecution for an offence u/s.138 of

Negotiable Instruments Act is the revision petitioner, who 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 30.12.2007 for

Rs.1,05,000/-, which when presented for encashment

dishonoured 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 same allegation, the complainant

approached the Judicial First Class Magistrate Court-II, (Addl.

Munsiff), Kasaragod, by filing a formal complaint, upon which

cognizance was taken u/s.138 of Negotiable Instruments Act

and instituted C.C.No.401/08 by judgment dated 17.1.2009.

Crl. R.P.No.1869 of 2010
2

During the trial of the case, PW1 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 3 months and to a sum of Rs.1,05,000/- as

compensation u/s.357(3) of Cr.P.C, which when realised,

ordered to pay to the complainant. The default sentence is fixed

as 1 month simple imprisonment.

3. In appeal, at the instance of the revision petitioner/

accused in Crl.A.48/09, by judgment dated 12.3.2010 in the

Crl. R.P.No.1869 of 2010
3

Court of Sessions, Kasaragod, confirmed the conviction of the

revision petitioner u/s.138 of Negotiable Instruments Act.

Whereas the sentence of imprisonment reduced to 10 days and

while maintaining the compensation amount, the default

sentence is enhanced to 3 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

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

Crl. R.P.No.1869 of 2010
4

Instruments Act, is confirmed.

6. The learned counsel submitted that some breathing time

may be granted to the revision petitioner to pay the

compensation amount and also submitted that the sentence of

imprisonment may be set aside. Having regard to the facts and

circumstances involved in the case, I am of the view that the said

submission can be considered favourably with slight

modifications with respect to the compensation amount.

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 for an

amount of Rs.1,05,000/-. Thus as per the records, as on today

and the findings of the courts below, which approved by this

court, a sum of Rs.1,05,000/- belonged to the complainant is in

the hands of the revision petitioner for the last 2 = years.

Considering the above facts and legal position, I am of the view

Crl. R.P.No.1869 of 2010
5

that the sentence of imprisonment can be reduced but the fine

amount ordered by the courts below can be enhanced and the

revision petitioner can be granted 3 months time to pay the fine

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 trial court as well

as the lower appellate court. Accordingly, the revision petitioner

is sentenced to undergo simple imprisonment till rising of the

court and he is also directed to pay a sum of Rs.1,10,000/- as

compensation to the complainant u/s.357(3) of Cr.P.C. If there

is any failure on the part of the revision petitioner in paying the

compensation, he is directed to undergo simple imprisonment for

a period of 3 months. Accordingly, the revision petitioner is

directed to appear before the trial court on 22.9.2010 to pay the

compensation amount as directed by this court. In case any

failure on the part of the revision petitioner in appearing before

the court below as directed above and in making the deposit of

Crl. R.P.No.1869 of 2010
6

fine 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 the revision petitioner. The execution

of warrant if any is pending against the revision petitioner, shall

be deferred till 22.9.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/