High Court Kerala High Court

K.Somasundaran vs N.A.Mohan Singh on 16 November, 2010

Kerala High Court
K.Somasundaran vs N.A.Mohan Singh on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 527 of 2005(A)


1. K.SOMASUNDARAN, S/O.ACHUTHAN,
                      ...  Petitioner

                        Vs



1. N.A.MOHAN SINGH, S/O. AYYAPPAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.B.ASOKAN

                For Respondent  :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :16/11/2010

 O R D E R
                          P.Q.BARKATH ALI, J.
                      - - - - - - - - - - - - - - - - - - - - -
                           Crl.R.P.No.527 OF 2005
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 16th day of November, 2010

                                    ORDER

Revision petitioner is the accused in C.C.No.402/2002 of Judicial

First Class Magistrate Court I, Kochi and appellant in Crl.Appeal

No.126/2004 of Addl. Sessions Court ( Adhoc -II), Ernakulam. He

was convicted under Section 138 of Negotiable Instruments Act and

was sentenced to undergo simple imprisonment for six months and to

pay a compensation of Rs. 2,00,000/- under Section 357(3) Cr.P.C., in

default to undergo simple imprisonment for two months by the learned

Magistrate by judgment dated January 14, 2004 which is confirmed in

appeal by the lower appellate court by judgment dated July 21, 2004.

The accused has now come up in revision challenging his conviction

and sentence.

2. The case of the first respondent/complainant as testified by

him as PW1 before the trial court and as detailed in the complaint was

that accused borrowed Rs. 2,00,000/- from the complainant on June 19,

2001 agreeing to repay the same within six months and to discharge

that liability, the accused issued the cheque Ext.P1 dated

Crl.R.P.No.527/2005 2

March 1, 2002 drawn on the Central Bank of India, Willingdon Island

branch for Rs. 2,00,000/- which when presented for collection was

returned dishounoured for want of sufficiency of funds in the account

of the accused in the bank and that in spite of notice Ext.P4 dated

March 13, 2002, the accused did not repay the amount which is an

offence punishable under Section 138 of Negotiable Instruments Act.

3. On receipt of the complaint, the learned Magistrate

recorded the sworn statement of the complainant PW1 and took

cognizance of the offence. The accused on appearance before the trial

court pleaded not guilty to a charge under Section 138 of Negotiable

Instruments Act. PW 1 was examined and Exts.P1 to P6 were marked

on the side of the complainant. When questioned under Section 313 of

Cr.P.C., the accused denied the entire transaction . No defence evidence

was adduced.

4. The learned Magistrate on an appreciation of evidence

found the revision petitioner guilty of the offence punishable under

Section 138 of Negotiable Instruments Act , convicted him thereunder

and sentenced him as aforesaid which is confirmed in appeal. The

accused has now come up in revision challenging his conviction and

Crl.R.P.No.527/2005 3

sentence.

5. Heard the counsel for the revision petitioner/accused and

the counsel for the revision first respondent/complainant.

6. The following points arise for consideration :

1) Whether the conviction of the revision
petitioner under Section 138 of Negotiable
Instruments Act rendered by the trial court which is
confirmed in appeal can be sustained ?

                 2)   Whether     the   sentence    imposed   is
           excessive or unduly harsh ?

      Point No.1

7. Complainant as PW1 testified in a convincing manner

before the trial court regarding the transaction. Nothing was brought

out during his cross examination to disbelieve his evidence. Further his

evidence is supported by Exts.P1 to P6.

8. The specific case of the accused as suggested during cross

examination of PW1 and as stated by him when questioned under

Section 313 Cr.P.C. was that he borrowed only Rs. 25,000/- and as a

security he issued a signed blank cheque to the complainant which was

misused by the complainant and created Ext.P1. But no evidence was

adduced by the accused to prove his case. That apart, as the execution

Crl.R.P.No.527/2005 4

of the cheque Ext.P1 was admitted by the accused, presumption as

envisaged under Section 118 and 139 of Negotiable Instruments Act is

available to the complainant. No reliable evidence was adduced by the

accused to rebut the above presumption.

9. For all these reasons, I am of the view that the trial court as

well as the lower appellate court are perfectly justified in accepting the

evidence of PW1 and finding that the accused has committed the

offence punishable under Section 138 of Negotiable Instruments Act.

Therefore I confirm the conviction of the revision petitioner under

Section 138 of Negotiable Instruments Act.

Point No.2

10. As regards the sentence, the Trial court imposed a sentence

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

Rs. 2,00,000/-, in default to undergo simple imprisonment for a further

period of two months which is confirmed in appeal. As the transaction

is of the year 2001, a lenient view is taken and I I feel that a sentence

of imprisonment till the rising of court and a compensation of

Rs.2,00,000/- with default sentence would meet the ends of justice.

In the result, revision petition is allowed in part. The conviction

Crl.R.P.No.527/2005 5

of the revision petitioner under Section 138 of Negotiable Instruments

Act is confirmed. The sentence imposed by the trial court which is

confirmed by the lower appellate Court is modified to the effect that

revision petitioner is sentenced to undergo imprisonment till the rising

of court and to pay a compensation of Rs. 2,00,000/- to the complainant

as provided under Section 357(3) Cr.P.C., in default to undergo simple

imprisonment for three months. Three months’ time is granted for

payment of compensation. The amount, if any, deposited by the

revision petitioner before the trial court shall be adjusted towards the

compensation amount ordered to be paid. The complainant is

permitted to withdraw that amount. Revision petitioner is permitted to

pay the balance compensation amount direct to the complainant and

produce voucher before the trial court. The revision petitioner shall

surrender before the trial court on or before December 15,2010 to

receive the sentence. His bail bonds are cancelled.

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P.No.527/2005 6