IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 564 of 2001()
1. JAYAMMA @ JAYA VARGHESE
... Petitioner
Vs
1. A.HABEEB
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :SRI.M.P.MADHAVANKUTTY
The Hon'ble MR. Justice V.GIRI
Dated :04/09/2008
O R D E R
V.GIRI, J
-------------------
Crl.R.P.564/2001
--------------------
Dated this the 4th day of September, 2008
ORDER
The accused in C.C.No.245/1998 on the files of the
Judicial First Class Magistrate Court, Ramankary, is the
petitioner herein. She was prosecuted for an offence
punishable under Section 138 of the Negotiable
Instruments Act. The trial Court found the accused guilty
and sentenced her to undergo simple imprisonment for a
period of one year. The accused was also directed to pay
an amount of Rs.1,25,000/- as compensation to the
complainant under Section 357(3) of Cr.P.C. The
conviction and sentence were affirmed by the appellate
Court and hence this revision.
2. The complainant alleged that the accused had
borrowed an amount of Rs.1,25,000/- from the
complainant on 11.6.1996 and on 10.12.1996, in
discharge of the liability, issued Ext.P1 cheque. The
cheque when presented for collection, was dishonoured
for want of sufficient funds. Ext.P4 notice was sent to the
Crl.R.P.564/2001
2
address of the accused, but it was returned with the
endorsement “addressee left”. Ext.P5 is a copy of the
said notice. Apparently to re-affirm his position, the
complainant had send Ext.P7 telegram intimating
despatch of the notice and had also send another copy of
the notice to the address of the husband of the accused
under Ext.P8 certificate of posting.
3. The only defence taken up by the accused as could
be seen from the judgment of the Courts below is that
there was no proper service of notice as such. The
Courts below referred to the fact that the complainant,
apart from testifying to the despatch of the notice to the
address of the accused, had also examined PW3 the
postman, functioning in the area where the accused was
actually residing and within whose jurisdiction the
address mentioned in Ext.P4 was situated. Postman was
acquainted with the accused and had also affirmed that
the address was correct. These aspects were taken note
of by the Court below to find that there is proper
service of notice. Same view has been affirmed by the
appellate Court also.
Crl.R.P.564/2001
3
4. I heard learned counsel for the petitioner and
learned counsel for the complainant. I am satisfied with
the findings of the Courts below that there has been
adequate service of notice, in terms of Section 138(b) of
the Act. The accused did not have a case that the address
noted in Ext.P4 was not her correct address. PW3, the
postman who was acquainted with the accused has
correctly identified the same. Despatch of notice was
again affirmed by Ext.P7 telegram and to re-affirm his
position, the complainant had send a copy of the notice
to the address of the husband of the accused under
Ext.P8. Receipt of telegram was proved by Ext.P9. The
contention that there was inadequate service of notice
on the accused as such, was clearly untenable.
5. Learned counsel for the petitioner then submitted
that the accused is a lady and sentence of imprisonment,
in the circumstances, coupled with a direction to pay
compensation for the cheque amount, is excessive.
6. In the facts and circumstances of the case, I am of
the view that the sentence of imprisonment can be
reduced to one till the rising of the Court. But as rightly
Crl.R.P.564/2001
4
pointed out by the learned counsel for the complainant,
it has been more than ten years since the criminal
prosecution has been pending and the quantum of
compensation should reflect the continued detriment
caused to the complainant.
7. In the result, Crl.R.P is allowed in part by
modifying the sentence imposed. The conviction of the
accused under Section 138 of the Act is upheld. In
modifying the sentence imposed by the Courts below,
the accused is sentenced for imprisonment till the rising
of the Court. The accused shall further pay a
compensation of Rs.1,35,000/- to the complainant, within
three months from today.
Party shall appear before the Court below on
17.11.2008, for the accused to undergo the sentence of
imprisonment.
V.GIRI,
Judge
mrcs