High Court Kerala High Court

K.K.Sadanandhan vs V.D.Savithri on 21 May, 2009

Kerala High Court
K.K.Sadanandhan vs V.D.Savithri on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1044 of 2002()


1. K.K.SADANANDHAN,
                      ...  Petitioner

                        Vs



1. V.D.SAVITHRI, W/O. VELAYUDHAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :21/05/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
               Crl. Appeal NO. 1044      OF 2002
               = = = = = = = = = = = = = = =
           Dated this the 21st day of May, 2009.

                        J U D G M E N T

This Crl. Appeal is preferred against the judgment of the

Sessions Judge, Kozhikode whereby the learned Sessions

Judge reversed the conviction and sentence passed by the trial

court in a 138 case. The trial court on a consideration of the

materials held that the complainant has succeeded in proving

the case and therefore convicted the accused to undergo

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

Rs.1,000/-. It is against that decision an appeal was preferred

and the appellate court reversed the conviction and sentence

and set the accused at liberty. It is against that decision the

present appellant has come up before this Court.

2. Heard the learned counsel for both the sides and

perused the documents, evidence and the judgments rendered

by both the Courts. It is the case of the complainant that for

the purpose of her daughter’s marriage the accused borrowed

Crl. Appeal NO. 1044 OF 2002
-2-

a sum of Rs.60,000/- with a promise to pay back the same.

As she did not pay the amount in time she was contacted and

initially further time was sought for. Again when he went for

the collection of the amount the accused had issued a cheque

Ext.P1 towards the discharge of the liability. When the said

cheque was presented for encashment it was returned with the

endorsement of insufficiency of funds and after complying with

the statutory requirements a case has been launched u/s 138

of the N.I. Act.

3. PW1 and PW2 were examined before the trial court.

PW2 is the defacto complainant. In chief examination he had

deposed in tune with the complainant and he had also faced

the cross-examination and nothing has been brought out in

the cross examination to discard his evidence. It is true that

he had deposed before Court, “…………………………………….

…………………………………………………..” He had denied the

suggestion that except the signature, body of the cheque is in

another ink. I had perused the disputed cheque as well. With

a naked eye it does not reveal that they are written at

different times. The appellate court just on the basis of the

word ‘……………….’ had reversed the judgment of the trial

Crl. Appeal NO. 1044 OF 2002
-3-

court which was improper. It has to be stated that before the

initiation of the action a notice was issued which was received

by the accused and she did not send any reply. In 313

question also she did not say that somebody else had written

the cheque. She did not adduce any evidence at all. So a

mere suggestion to the complainant during the time of cross-

examination cannot be considered as a substitute for proof

and the evidence of PW2, the complainant does not suffer

from any infirmity. So I feel the appellate court has grossly

erred in reversing the conviction and sentence passed by the

Court below and the materials available only points out that

the case has been proved. I am conscious of the fact that the

mere admission of a signature in a document is not sufficient

to prove execution of the document. But when PW2, the

complainant deposes before Court that towards the discharge

of the liability when he approached the accused she had

executed a cheque and handed over it to him by putting her

signature remains uncontroverted. I find it is sufficient.

Therefore I set aside the judgment of the appellate court and

find that the accused is guilty of the offence u/s 138 of the

N.I. Act. So far as the sentence is concerned it is true that the

Crl. Appeal NO. 1044 OF 2002
-4-

transaction is of the year 1998 and it had been pending in

Courts for more than a decade. Taking into consideration the

facts and circumstances of the case I feel this is a fit case

where the sentence of fine can be imposed as the present

statute permits the Court to levy of fine double the amount

involved in the cheque. I restrict it to the cheque amount and

therefore the appeal is disposed of as follows.

4. The order of acquittal passed by the appellate court

is set aside and it is found that the accused is guilty u/s 138 of

the N.I. Act. She is convicted and sentenced to pay a fine of

Rs.60,000/- and in case of default to undergo imprisonment

for a period of three months. The accused is granted time till

31.8.09 to wipe off the liability and in default the trial court is

directed to execute the sentence. When the fine amount is

realised it has to be disbursed to the complainant on her

application.

M.N. KRISHNAN, JUDGE.

ul/-

Crl. Appeal NO. 1044 OF 2002
-5-

M.N. KRISHNAN, J.

= = = = = = = = = =
Crl.A. No. 1044 OF 2002
= = = = = = = = = = =

J U D G M E N T

21st May, 2009