High Court Kerala High Court

K.C.Mathew vs V.K.Ibrahim on 17 September, 2008

Kerala High Court
K.C.Mathew vs V.K.Ibrahim on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1342 of 2005()


1. K.C.MATHEW, S/O.CHERIAN,
                      ...  Petitioner

                        Vs



1. V.K.IBRAHIM, S/O.KUNJU MARACKAR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SMT.P.K.RADHIKA

                For Respondent  :SRI.ALEX ANTONY SEBASTIAN P.A.

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/09/2008

 O R D E R
                             M.N.KRISHNAN, J
                        =====================
                          Crl.R.P. No.1342 OF 2005
                        =====================

                Dated this the 17th day of September 2008

                                  O R D E R

This criminal revision petition is preferred against the judgment in

Crl.A.No.49 of 2005 of the Vth Addl.Sessions Court, Ernakulam. The

revision petitioner was convicted and sentenced to undergo simple

imprisonment for a period of six months and to pay a compensation of

Rs,10 lakhs and in default of payment to undergo a further imprisonment

for another two months. It was against that decision the appeal was

preferred and the appellate court confirmed the conviction and sentence. It

is against that decision the present revision petition is filed.

2. It is argued by the learned counsel for the revision petitioner that

the materials available are not sufficient to enter into a finding of

conviction. Both the courts below had considered the matter elaborately.

There is a statement in Ext.P6 reply notice to the effect that at least he had

borrowed a sum of Rs.1,50,000/- from PW1. The evidence tendered before

the trial court would establish that he had issued a cheque in discharge of

the liability and the contention that it has been given only as a security

Crl.RP 1342/2005 -:2:-

cannot be accepted. The trial court considered the evidence of PW1 and

found out that it is in tune with the averments in the complaint and severe

cross examination had not discredited his evidence. It is also to be stated

that there is no consistent defence for the revision petitioner. Admittedly

Ext.P1 cheque contains the signature of the accused and it was on an

account maintained by the accused. The proof of signature in the cheque

coupled with the evidence of PW1 regarding the transaction would establish

that the case spoken to by the complainant is true. Ext.P2 would show that

the cheque was dishonoured and Ext.P4 reveals the issuance of a notice as

evidenced by Ext.P5 postal receipt. Notice has been issued in time and the

complaint is also filed within the stipulated period and therefore the

contention that the complaint is filed beyond time also cannot be accepted.

This aspect has also been considered by the trial court in paragraph 10 of its

judgment. The trial court held that from the date of notice the accused will

get 15 days’ time to pay the amount and during that period the complainant

cannot institute the case. Therefore the period has to be calculated from the

expiry of that 15 days and that will end only on 19.8.2002. The complaint

has been filed on 13.8.2002 and therefore the question of limitation also

does not arise. Therefore the conviction entered by the courts below is

proper and in order and does not call for any interference.

Crl.RP 1342/2005 -:3:-

3. Lastly, learned counsel for the revision petitioner submits that

some leniency may be shown considering the fact that the accused is a

person aged 76 years who had lost very badly in his business, who is

expecting some amount from the contract which he has done. Considering

the submission and after hearing the learned counsel for the complainant as

well, I feel some leniency can be shown on the question of sentence. It will

be sufficient if the revision petitioner is directed to undergo imprisonment

till raising of the court and to pay a fine of Rs.10 lakhs and on deposit of the

same, it be given to the complainant. In case of default of payment of fine,

the revision petitioner shall undergo simple imprisonment for a period of 4

months. The revision petitioner is directed to surrender before the court

below to undergo sentence of imprisonment till raising of the court and

payment of fine on 24.11.2008.

Crl.R.P. is disposed of as above.

M.N.KRISHNAN, JUDGE

Cdp/-