High Court Kerala High Court

D. Murukan vs G. Sreekumari on 16 December, 2008

Kerala High Court
D. Murukan vs G. Sreekumari on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1541 of 2006()


1. D. MURUKAN, S/O. DHARMAN,
                      ...  Petitioner

                        Vs



1. G. SREEKUMARI, D/O. GOMATHY AMMA,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.V.VENUGOPALAN NAIR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :16/12/2008

 O R D E R
                             M.N.KRISHNAN, J
                         =====================
                         CRL.R.P. No.1541 OF 2006
                         =====================

                Dated this the 16th day of December 2008

                                   O R D E R

This revision petition is preferred against the judgment of the III

Addl.District Court, Kollam in Crl.A.No.179 of 2002. The said appeal was

preferred against the conviction and sentence passed by the Judl. I Class

Magistrate Court, Paravoor in CC No.767 of 1998. By the said judgment,

the trial court convicted the accused under Section 138 of the Negotiable

Instruments Act and sentenced him to undergo simple imprisonment for a

period of six months and to pay a compensation of Rs.1, 50,000/-. In appeal,

the appellate court confirmed the conviction and sentence and dismissed the

appeal. It is against that decision, the present revision is filed.

2. Learned counsel for the revision petitioner strongly canvasses only

on one point, viz; that there is a violation of the statutory mandate under

Section 138(b) of the NI Act and therefore the whole prosecution has to fail.

Under Section 138(b) of the NI Act the payee or the holder in due course of

the cheque, as the case may be, makes a demand for the payment of the said

amount of money by giving a notice in writing, to the drawer of the cheque,

CRL.R.P.No.1541/2006 -:2:-

within thirty days of the receipt of information by him from the bank

regarding the return of the cheque as unpaid. So the statutory requirement is

that when a cheque is dishonoured and intimation or information regarding

the dishonour of the cheque comes to the knowledge of the person, who

presents the cheque he is bound to issue a notice within 15 days from such

knowledge or information. What is contended before me is that the cheque

was presented for encashment on 1.9.1998 and there is no evidence to

show when really the complainant got the information of dishonour of the

cheque. Learned counsel for the revision petitioner would submit that when

the cheque presented on 1.9.1998 and it was returned, the complainant has

to come to know about the dishonour of the cheque on the very same date

and therefore the notice issued on 26.9.1998 is much beyond the prescribed

period under the statute and therefore the prosecution is vitiated. He had

brought to my notice the notice received by him where there is an averment

to the effect that the information was received by the complainant only on

17.9.1998 or 19.9.1998. But it is a matter that has to be proved because it

goes into the root of the very prosecution. Therefore on that short point

alone, the matter requires reconsideration. So the conviction and sentence

passed by the trial court and affirmed by the appellate court are set aside

and the matter is remitted back to the trial court for the purpose of

CRL.R.P.No.1541/2006 -:3:-

consideration regarding the statutory compliance under Section 138(b) by

permitting the complainant as well as the accused to let in evidence in

accordance with law. The matter be disposed of after hearing both parties.

Parties are directed to appear before the trial court on 21.1.2009.

Crl.R.P. is disposed of as above.

M.N.KRISHNAN, JUDGE

Cdp/-