High Court Kerala High Court

Jayachandran Nair vs P.M. Abdul Azeez on 24 November, 2008

Kerala High Court
Jayachandran Nair vs P.M. Abdul Azeez on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3326 of 2008()


1. JAYACHANDRAN NAIR, PRESIDENT, NO.412,
                      ...  Petitioner
2. C.VIJAYAKUMAR, SECRETARY,
3. TAXI DRIVER.S CO-OPERATIVE SOCIETY

                        Vs



1. P.M. ABDUL AZEEZ, GREEN VIEW,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.RAJESH P.NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3326 OF 2008
                  ------------------------------------------
           Dated this the 24th day of November, 2008


                              O R D E R

Revision petitioners are the accused in C.C. 151 of 2002

on the file of Judicial First Class Magistrate,

Thiruvananthapuram. First respondent is the complainant.

Petitioners were convicted and sentenced for the offence under

section 138 of Negotiable Instruments Act. Petitioners

challenged the conviction and sentence before Additional

Sessions Court, Thiruvananthapuram in Crl. Appeal 479 of 2004.

Learned Additional Sessions Judge on reappreciation of evidence

confirmed the conviction but modified the sentence to

imprisonment till rising of Court as against petitioners 1 and 2 in

addition to a fine of Rs.1,15,000/- as against petitioners 1 to 3.

The conviction and sentence is challenged in this revision.

2. Third petitioner is Taxi Driver’s Co-operative Society

and petitioners 1 and 2 are respectively its President and

Secretary. Case of first respondent was that in order to

discharge the liability to first respondent under the money

deposit scheme as well as arrears of rent Ext.P1 cheque for

CRRP3326/08 2

Rs.1,05,330/- drawn in the account of third petitioner in

Thiruvananthapuram District Co-operative Bank was issued by

petitioners 1 and 2 as the President and Secretary of the

Society. The cheque was dishonoured for want of sufficient

funds under Ext.P2. In spite of Ext.P3 notice received by

petitioners under Ext.P5, the amount was not paid and they

thereby committed the offence under section 138 of Negotiable

Instruments Act. The petitioners had no consistent case. The

case spoken to by the second petitioner when examined as DW1

was that a cheque for Rs.80,000/- was given to the first

respondent as balance of advance amount and later it was stated

that it was a blank cheque. The learned Magistrate on the

evidence found that Ext.P1 cheque was issued in discharge of

the liability due to first respondent under the money deposit

scheme as well as arrears of rent. Learned Magistrate accepting

the evidence of PW1 and disbelieving the evidence of DW1 found

that Ext.P1 cheque was issued towards discharge of the

outstanding liability. Learned Sessions Judge on reappreciation

of evidence confirmed the same. Though in the revision, said

findings were challenged, learned counsel submitted that

petitioners are not challenging the conviction, but sentence may

CRRP3326/08 3

be modified and time may be granted to pay the fine. So long as

the sentence is not modified or varied as against the interest of

first respondent, it is not necessary to issue notice to first

respondent.

3. On going through the judgments of the Courts below,

I find no reason to interfere with the factual findings. It is

proved that Ext.P1 cheque was issued towards discharge of the

existing liability and it was dishonoured for want of sufficient

funds and first respondent complied with all the statutory

formalities provided under section 138 and 142 of N.I. Act.

Ext.P1 cheque was issued by petitioners 1 and 2 in discharge of

the liability of the third petitioner. Therefore Courts below

rightly convicted all the petitioners for the offence under section

138 of N.I. Act. It is perfectly legal.

4. Then the only question is regarding the sentence.

Learned Sessions Judge modified the sentence to imprisonment

till rising of Court as against petitioners 1 and 2 in addition to a

fine of Rs.1,15,000/- as against petitioners 1 to 3 with a direction

to pay compensation of Rs.1,10,000/-, out of the fine realised to

first respondent. I find no reason to interfere with the sentence

of imprisonment till rising of Court as against the petitioners 1

CRRP3326/08 4

and 2. As Ext.P1 cheque is only for Rs.1,05,330/- interest of

justice will be met if the sentence of fine is modified to

Rs.55,000/- each as against petitioners 1 and 2 and in default

simple imprisonment for two months and a fine of Rs.10,000/- as

against the third petitioner.

Revision is allowed in part. Conviction of the petitioners

for the offence under section 138 of Negotiable Instruments Act

is confirmed. Sentence is modified as follows. Petitioners 1 and

2 are sentenced to imprisonment till rising of Court and a fine of

Rs.55,000/- each and in default simple imprisonment for two

months each. Third petitioner is sentenced to a fine of

Rs.10,000/-. On realisation of fine Rs.1,10,000/- is to be paid to

first respondent as compensation under section 357 (1) of

Cr.P.C. Petitioners are granted two months time, from today, to

pay the fine. Petitioners 1 and 2 are directed to appear before

Chief Judicial Magistrate on 27.1.2009.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-