High Court Kerala High Court

In The High Court Of Kerala At … vs G.Pushpangadhan on 18 May, 2010

Kerala High Court
In The High Court Of Kerala At … vs G.Pushpangadhan on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1541 of 2010()


1. S/O.CHELLAPPAN, VIJAYA SADANAM,
                      ...  Petitioner

                        Vs



1. G.PUSHPANGADHAN, S/O.GANGADHARAN,
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

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

 Dated :18/05/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                    Crl.R.P.No.1541 of 2010
                     -------------------------------
            Dated this the 18th day of May, 2010.

                          O R D E R

The revision petitioner is the accused in C.C.No.538/2005

of the Judicial First Class Magistrate Court-III, Punalur and the

appellant in Crl.A.No.80/2007 in the court of Second Addl.

Sessions Court, Kollam. The offence alleged against him is

u/s.138 of Negotiable Instruments Act.

2. According to the complainant, the accused borrowed a

sum of Rs.16,000/- from the complainant and towards the

discharge of the said debt, he had issued the cheque, which

when presented for encashment dishonoured. During the trial of

the case, the accused adduced his evidence consists of the oral

testimony of PW1, the complainant himself and documentary

evidences such as Exts.P1 to P8. No evidence was adduced

from the side of the defence. On the basis of the available

materials and evidence, the trial court has found that the

complainant has established the case, consequent to which the

presumptions u/s.139 of NI Act has to be drawn in favour of the

Crl.R.P.No.1541 of 2010
2

complainant. The trial court further found that, though the

accused has put up a case that he had no connection with the

complainant and never issued Ext.P1 cheque to the

complainant, no evidence was adduced to substantiate the

above version. According to the accused, he had borrowed

some amount from one Jayan and the said amount had repaid to

said Jayan and the signed blank cheque obtained by Jayan at

the time of obtaining the loan, was not returned to the accused.

On the other hand, the said Jayan had entrusted blank cheque

with the complainant, who misused the said cheque and

preferred the complaint. Absolutely no evidence was adduced to

establish the above case. The accused has no case that he had

taken any action against the said Jayan for not returning the

cheque allegedly entrusted with him. Therefore, I find no

illegality in the finding arrived on by the trial court that, the

accused failed to rebut the presumptions available in favour of

the complainant, as he had established the case against the

accused. In the above finding of the trial court and the

Crl.R.P.No.1541 of 2010
3

conviction, which approved by the appellate court, there is

nothing illegal warranting the interference of this court. Thus,

according to me there is no merit in the revision petition.

3. The learned counsel for the revision petitioner submitted

that, the revision petitioner is a coolie and some breathing time

may be granted to make the payment, which according to me

can be considered in favour of the revision petitioner.

In the result, this criminal revision petition is disposed of

confirming the conviction recorded by the trial court as well as

the lower appellate court and confirming the sentence imposed

by the lower appellate court and also the direction to pay the

compensation of Rs.16,000/-. Accordingly, the revision

petitioner is directed to appear before the trial court on

19.7.2010, to receive the sentence and to make the payment of

Rs.16,000/- as compensation, as ordered by the lower appellate

court. In case of making default in the compensation amount,

the revision petitioner is directed to undergo simple

imprisonment for a period of 3 months. If there is any failure on

Crl.R.P.No.1541 of 2010
4

the part of the revision petitioner, in appearing before the court

below as directed above, the trial court is free to take coercive

steps for procuring the presence of the revision petitioner and to

execute the sentence.

V.K.MOHANAN,
Judge.

ami/