High Court Kerala High Court

K.C.Padmanabhan vs T.N.Parameswaran on 21 December, 2010

Kerala High Court
K.C.Padmanabhan vs T.N.Parameswaran on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 976 of 2004()


1. K.C.PADMANABHAN, S/O.CHATHUKUTTY
                      ...  Petitioner

                        Vs



1. T.N.PARAMESWARAN, JAPAN VIHAR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :21/12/2010

 O R D E R
                  M.L. JOSEPH FRANCIS, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Crl.A. No. 976 of 2004
              - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 21st day of December, 2010

                             JUDGMENT

This appeal is filed by the complainant in C.C.No. 232 of

2003 on the file of the Judicial First Class Magistrate Court – I,

Thamarasserry. The first respondent herein was the accused in

that case, which was filed by the complainant alleging

commission of the offence under Section 138 of the N.I. Act.

2. Briefly the case of the complainant is as follows. The

first respondent indebted to the complainant for a sum of Rs.2

lakhs, which was advanced to him as a personal loan. The

payment was made out of a home loan availed by the wife of the

complainant. . The accused issued a cheque dt. 10.2.2003 for the

said amount. The cheque was presented on 14.4.2003 for

incashment, but it was dishonoured due to insufficiency of funds

in the account of the accused. The complainant sent a lawyer

Crl.A. No. 976 of 2004

2

notice to the accused intimating the dishonour of the cheque and

demanding back the amount. Even after receipt of the notice, the

accused did not reply any amount. Hence the complaint.

3. In the Magistrate Court, on the side of the complainant, PW1

was examined and Exts.P1 to P6 were marked. On the defence side,

Dws.1 to 4 were examined and Ext.D1 was marked. The learned

Magistrate, on considering the evidence, found that the accused has

rebutted the presumption under Section 139 of the N.I. Act and he was

found not guilty and acquitted under Section 255(1) Cr.P.C. Against

that judgment of acquittal the complainant filed this appeal.

4. Heard learned counsel for the appellant and the learned

counsel for the first respondent.

5. The learned counsel for the appellant submitted that the

specific case of the complainant is that his wife availed a house loan

from Sundaram Finance Ltd., Kozhikode branch, from which the

amount was given to the accused. The learned counsel for the

appellant submitted that the court below ought not to have given

Crl.A. No. 976 of 2004

3

importance to the date of giving of loan by the complainant as it was

stated by him from his memory. The learned counsel for the appellant

submitted that the court below ought to have noted that once

execution of the cheque is admitted by the drawer, the presumption

under Sections 118 and 139 of the N.I. Act would arise and the

evidence adduced from the side of the accused is not sufficient to

rebut that presumption. Learned counsel for the appellant submitted

that since the complainant has proved all the necessary ingredients of

the offence under Section 138 of the N.I. Act, the learned Magistrate

is not justified in acquitting the accused. The learned counsel for the

first respondent supported the judgment of the court below.

6. When the accused was questioned under Section 313 Cr.P.C.,

he stated that he owed some money to C.G. Raveendranath on account

of purchase of gold. The complainant also had some liability. The

accused stated that he voluntered to both of them that he would

arrange to get old gold at slashed price. The accused as well as the said

Raveendranath represented that they could generate funds upon signed

Crl.A. No. 976 of 2004

4

blank cheques of the accused. Three of them signed a particular

agreement for the same and the original of the agreement is with the

complainant.

7. The complainant was examined as PW1. He deposed that the

accused was his friend and that the accused borrowed Rs. 2 lakhs from

him on 10.8.2002 for the purchase of a vehicle for his business purpose

agreeing to repay the same within 15 days. Subsequently the accused

sought four months time and even after that time the accused did not

repay the amount. On 10.2.2003 the accused gave Ext.P2 cheque of

South Malabar Gramin Bank, Puthuppadi branch for that amount.

When PW1 presented that cheque for encashment, it was dishonoured

due to insufficiency of funds in the account of the accused.

8. PW1 sent a lawyer notice to the accused intimating the

dishonour of the cheque and demanding back the amount. Ext.P3 is

the dishonour memo. Ext.P4 is the copy of the lawyer notice, Ext.P5 is

the postal receipt and Ext.P6 is the postal acknowledgment. PW1

deposed that inspite of receipt of the notice, the accused did not repay

Crl.A. No. 976 of 2004

5

any amount. Ext.P1 is the extract of cheque return register of South

Malabar Gramin Bank, Puthuppady branch. The learned Magistrate,

on considering the evidence, found that Ext.P2 cheque was drawn on

the account maintained by the accused and that the complainant is

entitled to get the benefit of the presumption under Section 139 of the

N.I. Act. The learned Magistrate found that according to the version

of PW1 he has given the loan amount to the accused on 10.8.2002 and

the only source of the complainant was the home loan given by the

Sundaram Finance Ltd., Kozhikode branch, which was obtained by the

complainant only on 17.8.2002 and on that basis the presumption

under Section 139 of the Act was rebutted by the accused.

9. DW4 Dileep is the officer in charge of Sundaram Finance

Ltd., Kozhikode branch. He appeared before court on summons and

stated that Rs.2.5 lakhs was sanctioned on 17.8.2002 and cheque was

given on that day. Ext.D1 is the disbursement memo issued by

Sundaram Home Finance Ltd., which shows that the cheque issued in

favour of DW3 for Rs.2.5 lakhs was dt.19.8.2002. The date of issue

Crl.A. No. 976 of 2004

6

of the disbursement memo is 17.8.2002. The disbursement date is

19.8.2002. At any rate, the amount has been passed to the hands of the

complainant only after 17.8.2002.

10. DW3 is the wife of the complainant. She deposed that she

is not having an account in the KDC bank, Thamarasserry. She stated

that she had obtained the loan from Sundaram Finance Ltd. in the

month of August, 2002. A cheque for Rs.2.5 lakhs was presented

through the KDC bank, Thamarasserry and she withdrew Rs.2.5 lakhs

from that bank in order to give to the accused. When DW3 was cross

examined, she deposed that the statement of the complainant that he

gave loan to the accused on 10.8.2002 is a mistake due to slip of

memory of the complainant and that the complainant has no habit of

noting down dates. From the testimony of DW3 it is clear that the date

mentioned by the complainant as 10.8.2002 is due to his lapse of

memory and as such much importance cannot be given to the date of

borrowal as there is no dispute with regard to the execution of Ext.P2

cheque. Since the complaint is based on Ext.P2 cheque, the mere fact

Crl.A. No. 976 of 2004

7

that the complainant mentioned a wrong date based on his memory, it

cannot be said that the accused has rebutted the presumption under

Section 139 of the N.I. Act. Therefore the learned Magistrate is not

justified in acquitting the accused.

11. Since the complainant has proved all the essential elements

of the offence under Section 138 of the N.I. Act, the learned

Magistrate is not justified in acquitting the accused. As the accused

committed the offence under Section 138 of the Act he is convicted

for that offence.

12. In the decision reported in Damodar S. Prabhu v.

Sayed Babalal H (2010(2) KHC 428 (SC)), it was held that in a

case of dishonour of cheques, compensatory aspect of the remedy

should be given priority over the punitive aspect. Considering the

facts and circumstances of the case, I am of the view that

sentencing the accused to pay a fine of Rs.2,00,000/- would meet

the ends of justice.

Crl.A. No. 976 of 2004

8

13. Accordingly this appeal is allowed. The judgment of

acquittal in C.C.No. 232 of 2003 on the file of the Judicial First

Class Magistrate -I, Thamarasserry is set aside and the accused is

found guilty and convicted under Section 138 of the N.I. Act and

he is sentenced to pay a fine of Rs.2,00,000/- The said fine shall

be paid to the appellant as compensation under Section 357(1) of

Cr.P.C. The accused is permitted either to deposit the fine amount

before the court below or directly pay the compensation to the

appellant within four months from today and produce a memo to

that effect before the court below in case of direct payment. If the

accused fails to deposit or pay the said amount within the aforesaid

period, he shall suffer S.I. for a period of three months by way of

default sentence.





                                (M.L. JOSEPH FRANCIS)
tm                                          Judge

Crl.A. No. 976 of 2004

                          9