High Court Kerala High Court

Habeeb vs Sayed Thaha on 26 August, 2009

Kerala High Court
Habeeb vs Sayed Thaha on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2776 of 2009()


1. HABEEB, S/O.MUKKRI IBRAHIM, AGED
                      ...  Petitioner

                        Vs



1. SAYED THAHA,S/O.SAYEED HADI THANGAL,
                       ...       Respondent

2. STATE OF KERALA REP.BY PUBLIC

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :26/08/2009

 O R D E R
                         THOMAS P JOSEPH, J
                   ----------------------------------------
                       Crl.R.P.No.2776 of 2009
                    ---------------------------------------
                 Dated this 26th day of August 2009

                                  ORDER

Respondent No.1 preferred a complaint in the court of learned

Judicial Magistrate of First Class-2 (Additional Munsif), Kasaragod for

offence punishable under section 138 of the Negotiable Instruments

Act. His case is that petitioner owed Rs.Four Lakhs from him and for

discharge of that liability issued Ext.P1, cheque dated 27-02-2006.

That cheque was dishonoured for insufficiency of funds. Statutory

notice was sent in his residential and official address. Notice issued in

residential address was returned unclaimed. Notice issued in the office

address was served. Petitioner did not make the payment. Hence the

complaint. Learned magistrate took the complaint on file as C.C.No.60

of 2007. Respondent No.1 gave evidence as PW1 and proved Exts.P1

to P5. Ext.P1 is the aforesaid cheque. Ext.P2 is the memo to prove

dishonour of cheque for insufficiency of funds. Service of notice is

proved by Ext.P4. Return of notice in residential address is proved by

Ext.P5. Petitioner contended and stated as DW1 that he had no

transaction with respondent No.1. Instead, he had business with one

Mohammed. There was some dispute between himself and said

Mohammed. That dispute was mediated by respondent No.1 and

settled for Rs.Three Lakhs. At that time petitioner gave Ext.P1, cheque

to respondent No.1 on condition that on his paying the amount to

Crl.R.P.No.2776 of 2009 2

Mohammed the cheque will be returned to him. Petitioner gave

Rs.2,84,000/- to said Mohammed but respondent No.1 did not returned

the cheque and instead, misused it. Courts below were not impressed

by that explanation of petitioner and found him guilty. That finding is

under challenge in this revision.

2. Ext.P1, it is admitted and proved contained signature of

petitioner. It is also not disputed that the cheque is drawn on the

account maintained by him. Though admission of signature does not

amount to admission or proof of execution of the instrument, that gives

a long way in proving due execution. In this case evidence is given by

respondent No.1 regarding transaction and execution of the cheque.

On the other hand petitioner has given evidence as DW1 as to in what

other manner the cheque came to the custody of respondent No.1.

But he has not examined the said Mohammed. There is no reliable

evidence to show that there was any dispute between Mohammed and

petitioner as alleged and that as part of that settlement Ext.P1 came to

the hands of respondent No.1. A further fact to be noted is that though

petitioner was served with the notice, he did not reply to it. If actually

no amount was due from him to respondent No.1, he would have

replied to the notice served on him. There is no acceptable

explanation for not replying to the statutory notice. Courts below in

the circumstances found in favour of respondent No.1. That finding

Crl.R.P.No.2776 of 2009 3

does not call for any interference in the revision.

3. While confirming the direction for payment of

compensation and default sentence appellate court had modified the

substantive sentence as simple imprisonment for fifteen days. It is

contended by learned counsel that substantive sentence imposed is

excessive. Learned counsel has also requested six months’ time for

petitioner to deposit compensation since according to learned counsel,

petitioner is unable to raise the amount immediately on account of

financial difficulties. Having regard to the nature of offence I am

satisfied that simple imprisonment till rising of the court is sufficient in

the ends of justice. There is however no reason to interfere with the

direction for payment of compensation or the default sentence at the

instance of petitioner. Considering the difficulties of petitioner stated

by learned counsel petitioner is granted time till 15-01-2010 to deposit

compensation.

Resultantly this revision petition is allowed in part to the

following extent:

1. Substantive sentence awarded to the petitioner is modified as

simple imprisonment till rising of the court.

2. Petitioner is granted time till 15-01-2010 to deposit the

compensation.

3. It is made clear that it will be sufficient compliance of the direction

Crl.R.P.No.2776 of 2009 4

for deposit of compensation if petitioner paid compensation to

respondent No.1 through his counsel in the trial court and

respondent No.1 filed a statement in the trial court through his

counsel acknowledging receipt of compensation within the period

aforesaid.

4. Petitioner shall appear in the trial court on 18-01-2010 to receive

the sentence. Execution of warrant if any against the petitioner

will stand in abeyance till 18-01-2010.

THOMAS P JOSEPH, JUDGE
Sbna/