High Court Kerala High Court

Chellappan N.C. vs State Of Kerala on 18 June, 2010

Kerala High Court
Chellappan N.C. vs State Of Kerala on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1786 of 2010()


1. CHELLAPPAN N.C., NEDUMCHIRAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE KOTTAYAM DISTRICT CO-OPERATIVE

                For Petitioner  :SRI.K.M.VARGHESE

                For Respondent  :SRI.T.A.SHAJI

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

 Dated :18/06/2010

 O R D E R
                    V.K.MOHANAN, J.
                  ------------------
               Crl.R.P.No.1786 of 2010
            -----------------------------
         Dated this the 18th day of June, 2010.

                      O R D E R

The accused/revision petitioner challenges his

conviction and sentence u/s.138 of the Negotiable

Instruments Act.

2. The case of the complainant is that the accused

availed a trade loan of Rs.50,000/- from the Bank and

he defaulted the repayment and as on 28.07.2006, there

was a balance of Rs.47,077/- and towards discharge of

the said liability, the accused issued Ext.P1 cheque,

which when presented for encashment, dishonoured for

want of sufficient money in the account maintained by

the accused. Though a formal notice was sent, no

payment was made. Thus according to the complainant,

the accused committed the offence u/s.138 of the

Negotiable Instruments Act. During the trial, one

witness was examined for the complainant and Exts.P1

to P6 were produced and marked. Ext.D1 passbook was

produced from the side of the defence towards

Crl.R.P.No.1786/2010
2

evidence, though no witness was examined. On the basis

of the materials on record, trial court found that the

revision petitioner is guilty of the said offence and

accordingly he is sentenced to undergo simple

imprisonment for a period of three months and to pay

fine of Rs.10,000/- and the default sentence fixed as

one month simple imprisonment. By judgment dated

30.06.2009 in Crl.Appeal No.132/2008, the Court of

Sessions, Kottayam dismissed the appeal, confirming the

conviction and sentence. The appellate Court has

specifically stated that a sum of Rs.26,014/- shall be

given credit towards the loan arrears.

3. The above conviction and sentence are

challenged in this revision petition.

4. I have heard Mr.K.M.Varghese, learned counsel

for the revision petitioner and Mr.T.A. Shaji, Standing

Counsel for the respondent Bank.

Crl.R.P.No.1786/2010
3

5. Learned counsel for the petitioner submitted

that the entire amount has already been credited but

the payment made by the revision petitioner was not

considered by the trial court but the lower appellate

Court has already directed the Bank/complainant to give

credit of the amount paid. It is also the submission of

the learned counsel that the revision petitioner is a

cardiac patient and he is undergoing treatment. Thus

according to the learned counsel, lenient view may be

taken in the matter of sentence and the compensation.

6. Learned counsel for the respondent Bank

submitted that he received a certificate issued from

the Manager Gandhinagar Branch of the Kottayam District

Co-operative Bank stating that the entire loan amount

(Traders Account No.223) availed from the said branch

by Mr.Chellappan cleared and loan account is closed. If

that be so, I am of the view that without going into

the merits of the case, this revision petition can be

disposed of confirming the conviction of the revision

Crl.R.P.No.1786/2010
4

petitioner u/s.138 of the N.I.Act and reducing the

sentence of imprisonment till raising of the Court and

deleting the sentence of fine ordered by the trial

court as approved by the lower appellate court.

In the result, this revision petition is disposed

of confirming the conviction of the revision petitioner

u/s.138 of the N.I. Act as recorded by the trial court

as well as the lower appellate court. He is sentenced

to undergo simple imprisonment till raising of the

court and as the bank has already admitted that the

entire loan transaction is closed, the sentence of fine

imposed against the revision petitioner is set aside.

Accordingly, the revision petitioner is directed to

appear before the trial court on 19.07.2010 to receive

the sentence of imprisonment.

Revision petition is disposed of accordingly.

V.K.MOHANAN,
JUDGE.

ss/.