High Court Kerala High Court

K.M.Sulochana vs V.Narayanan on 22 May, 2008

Kerala High Court
K.M.Sulochana vs V.Narayanan on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 329 of 2001()



1. K.M.SULOCHANA
                      ...  Petitioner

                        Vs

1. V.NARAYANAN
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.K.M.SATHYANATHA MENON

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

 Dated :22/05/2008

 O R D E R
                             A.K. Basheer, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                      Crl.RP. No. 329 of 2001
                - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 22nd day of May, 2008.
                                   ORDER

Petitioner was prosecuted by respondent No.1 herein for the

offence punishable under Section 138 of the Negotiable Instruments

Act.

2. The trial court found her guilty and she was accordingly

convicted and sentenced to undergo rigorous imprisonment for one

year and to pay a fine of Rs.30,000/- and in default to suffer simple

imprisonment for 3 months. It was further directed that Rs.15,000/-

shall be paid as compensation to the complainant if the fine amount

was realised.

3. In appeal, the above order of conviction was confirmed by

the Sessions Court. However the sentence was modified and

reduced. Petitioner was directed to suffer simple imprisonment for

3 months and to pay an amount of Rs.15,000/- as compensation to

the complainant under Section 357(3) of the Code of Procedure.

The above order passed by the learned Sessions Judge is under

challenge in this revision petition.

4. The case of the complainant was that the accused had

borrowed a sum of Rs.15,000/- from him and issued Ext.P1 cheque

in discharge of the said debt. But when the cheque was presented

for encashment, it was dishonoured because of insufficiency of

funds in the account of the accused. Though a statutory demand

notice was issued by the complainant, the amount was not repaid.

Crl.RP.329/01 2

5. The complainant was examined as Pw.1 and Exts.P1 to P5

were marked on his side. There was no oral or documentary evidence

on the side of the accused.

The defence set up by the accused appeared to be that she had

borrowed only a sum of Rs.4500/- from the complainant. She had

handed over a signed blank cheque to the complainant at the time of

borrowal. She had a further case, when questioned under Section 313

of the Code or Criminal Procedure, that the amount borrowed by her

had been repaid. But as rightly noticed by the courts below

petitioner/accused had not adduced any evidence to substantiate the

above contentions.

7. Having heard learned counsel for the petitioner and having

perused the materials available on record, I do not find any material

illegality or irregularity in the matter of conviction passed by the

courts below. However having regard to the fact that the petitioner is a

woman and the amount involved is not very huge, I am of the view

that some leniency can be shown in the matter of sentence. It is

submitted by Sri.Rakesh, learned counsel for the petitioner that the

amount was borrowed by the accused for the purpose of treating her

husband who was a cancer patient. He had subsequently died.

Therefore while confirming the order of conviction, the sentence of

imprisonment imposed on the petitioner is set aside.

Petitioner shall suffer imprisonment till the rising of the court.

She shall remit the amount of compensation before the trial court as

Crl.RP.329/01 3

directed by the Sessions Court. Petitioner shall appear before the court

below on September 20, 2008. On appearance of the petitioner,

learned Magistrate shall ensure that she undergoes imprisonment till

the rising of the court. If the petitioner fails to remit the amount of

compensation, she shall suffer imprisonment for one month.

A.K. Basheer
Judge.

an.