High Court Kerala High Court

Dileep Kumar vs T.N.Sanu on 7 September, 2010

Kerala High Court
Dileep Kumar vs T.N.Sanu on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2662 of 2010()


1. DILEEP KUMAR, S/O.K.R.DIVAKARAN,
                      ...  Petitioner

                        Vs



1. T.N.SANU, S/O.NARAYANAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  : No Appearance

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

 Dated :07/09/2010

 O R D E R
                        V.K.MOHANAN, J.
                      -------------------------------
                     Crl. R.P.No.2662 of 2010
                      -------------------------------
            Dated this the 7th day of September, 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 borrowed a sum of Rs.75,000/- from the complainant

and towards the discharge of the debt due to the complainant, he

issued a cheque dated 11.8.2006 for a sum of Rs.75,000/-, 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 Judl. First Class

Magistrate Court-Ramankary, by filing a formal complaint, upon

2
Crl. R.P.No.2662 of 2010

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

Act and instituted C.C.No.61/07. During the trial of the case, the

complainant himself was mounted to the box and gave evidence

as PW1 and Exts.P1 to P6 were marked, from the side of the

complainant. 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 3

months and to pay a compensation of Rs.75,000/- to the

complainant u/s.357(3) of Cr.P.C. and the default sentence was

fixed as 2 months simple imprisonment.

3
Crl. R.P.No.2662 of 2010

3. Though an appeal was filed, at the instance of the

revision petitioner/accused, by judgment dated 31.7.2010 in

Crl.A.327/09, the Court of Addl. Sessions Judge (Fast Track-II),

Alleppey, dismissed the appeal, confirming the conviction and

sentence imposed against the revision petitioner. 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

Instruments Act, is approved.

4
Crl. R.P.No.2662 of 2010

6. As this court is not inclined to interfere with the order of

conviction recorded by the courts below, the counsel for the

revision petitioner submitted that, the sentence of imprisonment

ordered by the courts below is exorbitant and unreasonable and

the same may be set aside and also further submitted that, some

breathing time may be granted to pay the compensation amount.

Having regard to the facts and circumstances involved in the

case, I am of the view that the said submission can be

considered but subject to other relevant inputs 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

11.8.2006, for an amount of Rs.75,000/-. Thus as per the

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

this court, a sum of Rs.75,000/-, which belonged to the

5
Crl. R.P.No.2662 of 2010

complainant is with the revision petitioner for the last 4 years.

Considering the above settled legal position and the facts

referred above, I am of the view that the sentence of

imprisonment ordered by the court below can be modified and

while granting some time to pay the compensation amount to the

revision petitioner, the amount can be enhanced slightly.

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 court

below is modified and reduced to one day simple imprisonment

ie., till the rising of the court and further directed the revision

petitioner to pay a compensation of Rs.82,000/- u/s.357(3) of

Cr.P.C. to the complainant, within 3 months from today and in

case any default in paying the compensation amount, the revision

petitioner is directed to undergo simple imprisonment for a period

of 2 months. Accordingly, the revision petitioner is directed to

appear before the trial court on 7.12.2010, to receive the

6
Crl. R.P.No.2662 of 2010

sentence and to pay the modified 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 the revision petitioner.

The coercive steps if any, pending against the revision petitioner

shall be deferred till 7.12.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/