High Court Kerala High Court

K.K. Balakrishnan vs P.B. Hamsa on 2 June, 2008

Kerala High Court
K.K. Balakrishnan vs P.B. Hamsa on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 286 of 2001()



1. K.K. BALAKRISHNAN
                      ...  Petitioner

                        Vs

1. P.B. HAMSA
                       ...       Respondent

                For Petitioner  :SRI.ANIL THOMAS(T)

                For Respondent  :SRI.K.G.SARATHKUMAR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :02/06/2008

 O R D E R
                                A.K.BASHEER, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Crl.R.P.Nos.286, 326, 943 OF 2001, 167 of 2002
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 2nd day of June 2008

                                         ORDER

These three revision petitions are by the common accused

who was prosecuted for the offence punishable under Section 138

of the Negotiable Instruments Act at the instance of three different

complainants. Since a common issue arises for consideration in

these cases, they are being disposed of by this common order.

2. Petitioner who was stated to be the President of a Co-

operative Society in the name and style of ‘Sasya’ was prosecuted

along with the Secretary of the Society for the offence under

Section 138 of the Act. The gist of the allegation against the

petitioner and the co-accused was that they had purchased large

quantities of vegetables from the complainants who were vending

vegetables in the Ernakulam market.

3. The alleged purchases were made by the two accused in

the year 1995. The cheques issued by the petitioner and the co-

accused who was stated to be the Secretary of the Society (he

passed away before the trial commenced) were dishonoured when

they were presented for encashment. The statutory notices issued

Crl.R.P.Nos.286, 326, 943
OF 2001, 167 of 2002
:: 2 ::

by the complainants did not evoke any response. It was therefore

that the complaints were filed against the petitioner and the co-

accused. The trial court found the petitioner, who alone faced trial,

guilty and convicted and sentenced him to undergo imprisonment

for various terms and also to pay fine. The learned Sessions Judge

before whom the appeals came for consideration confirmed the

order of conviction. However, the sentence was reduced.

4. It is contended by Miss.Reshmi, learned counsel for the

common petitioner that the courts below were not justified in

holding the petitioners guilty in the above cases in as much as the

society was not impleaded in the complaints. More importantly,

there was no averment in the complaint that petitioner in his

capacity as the President was in charge of or responsible for the

affairs of the society. There was also no averment that the

petitioner had made the purchase for and on behalf of the society

or as authorised by it. Even assuming the petitioner had signed the

cheque as a co-signatory along with the Secretary, since the society

was not arraigned as one of the accused, the complaints ought to

have been dismissed. It is contended that the courts below were

Crl.R.P.Nos.286, 326, 943
OF 2001, 167 of 2002
:: 3 ::

not justified in overlooking the statutory mandates contained in

Sections 138 and 141 of the Act.

5. Learned counsel has taken me through the averments in

the three complaints. It is true that in the cause title of the

complaint, petitioner was described as “President, Sasya,

Ernakulam District Fruits and Vegetables Marketing Co-Operative

Society Limited.” But the specific allegation in the complaint

reads thus: “accused persons purchased vegetables from the

complainant under the condition that they will pay the amount

jointly. They jointly issued a cheque . . . . . .”. It is true that there

was a specific averment that accused were the President and

Secretary of the Society in question. There was no other averment

to indicate that petitioner or the co-accused in their capacity as the

President and Secretary respectively of the Society were in charge

of or responsible for the affairs of the society.

6. I have also perused the oral testimony of the respective

complainants in the three cases. The complainants have not stated

anything about the duties and responsibilities of the President or

the Secretary and also whether the petitioner along with the

Crl.R.P.Nos.286, 326, 943
OF 2001, 167 of 2002
:: 4 ::

Secretary had made the purchases for and on behalf of the Society

or as authorised by it. Learned counsel for the petitioner has

invited my attention to the following decisions of their Lordships of

the Supreme Court. Saroj Kumar Poddar V. State (NCT of

Delhi) and another [(2007) 3 SCC 693] and Sabitha

Ramamurthy and another V. R.B.S.Channabasavaradhya

[(2006) 10 SCC 581].

7. In Sabitha Ramamurthy’s case (supra), Supreme Court held

that it is necessary to specifically aver in a complaint under Section

141 that at the time the offence was committed, the accused person

was in charge of, and responsible for the conduct of business of the

company. Their Lordships held that such an averment is an

essential requirement of Section 141 and has to be specifically

made in a complaint. Without such averment, the requirements of

Section 141 cannot be said to be satisfied. In Saroj Kumar’s case

(supra) also a similar view was taken by the apex court.

8. In Criminal R.P.286/01, which arose from C.C.67/1998, the

trial court found the petitioner guilty and convicted and sentenced

him to undergo rigorous imprisonment for four months and to pay a

Crl.R.P.Nos.286, 326, 943
OF 2001, 167 of 2002
:: 5 ::

sum of Rs.6,000/- to be paid as compensation under Section 357(3)

of the Code of Criminal procedure. In appeal, the substantive

sentence was reduced and petitioner was directed to suffer

imprisonment till the rising of the court. He was further directed to

pay an amount of Rs.12,500/- as fine with a default sentence. It was

further directed that if the fine amount was realised 12,000/- shall

be paid to the complainant as compensation.

9. In Crl.R.P.326/01, which arose from C.C.68/1998,

petitioner was sentenced to undergo rigorous imprisonment for 8

months and to pay a compensation of Rs.15,000/- under Section 357

(3) of the Code. In appeal, the substantive sentence of

imprisonment was reduced to imprisonment till the rising of the

court. Petitioner was directed to pay Rs.23,500/- as fine, out of

which Rs.22,500/- was directed to be paid to the complainant as

compensation.

10. In Criminal R.P.943/01, which arose from C.C.69/98, the

trial court convicted and sentenced the petitioner to undergo

rigorous imprisonment for four months and to pay a fine of

Rs.14,600/- out of which RS.13,600/- was directed to be paid to the

Crl.R.P.Nos.286, 326, 943
OF 2001, 167 of 2002
:: 6 ::

complainant as compensation. In appeal, the substantive sentence

of imprisonment was reduced to three months’ simple

imprisonment and the default sentence was reduced to one month.

11. Having heard learned counsel for the petitioner and

having perused the materials available on record, I am satisfied

that petitioner is entitled to get the benefit of the dictum laid down

by their Lordships of the Supreme Court in the two decisions cited

supra. Therefore, the order of conviction and sentence passed

against the petitioner in the three cases is set aside. Petitioner is

found not guilty and he is acquitted.

Crl.R.P.167/02:

12. Petitioner who was tried for the offence punishable under

Section 138 of the Negotiable Instruments Act in C.C.64/98 on the

file of the Additional Chief Judicial Magistrate’s Court, Ernakulam

was found guilty. He had challenged the above order of conviction

and sentence before the Sessions Court, Ernakulam in Criminal

Appeal 299/2000. The appeal was dismissed by the learned Vth

Additional Sessions Judge for the reason that the petitioner had

Crl.R.P.Nos.286, 326, 943
OF 2001, 167 of 2002
:: 7 ::

failed to take steps to issue notice to the respondent

No.1/complainant.

Having heard learned counsel for the petitioner and having

perused the materials available on record, I am satisfied that the

petitioner is entitled to get an another opportunity to prosecute the

above appeal. Therefore, the impugned order is set aside. The

case is remitted back to the appellate court for disposal in

accordance with law. Petitioner shall appear before the appellate

court on September 15, 2008.

(A.K.BASHEER, JUDGE)
jes

Crl.R.P.Nos.286, 326, 943
OF 2001, 167 of 2002
:: 8 ::

A.K.BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – –
Crl.R.P.Nos.286, 326, 943 OF
2001, 167 of 2002

– – – – – – – – – – – – – – – – – – – – – – – – – – –

ORDER

Dated 2nd June 2008