High Court Kerala High Court

K.T.Geetha vs A.T.Ambadi on 2 November, 2009

Kerala High Court
K.T.Geetha vs A.T.Ambadi on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3393 of 2009()


1. K.T.GEETHA, W/O.A.BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. A.T.AMBADI, S/O.CHANDAM VELICHAPPADAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :02/11/2009

 O R D E R
                     P.S.GOPINATHAN, J.

                   == = = = = = = = = = =
                    Crl.R.P.No.3393 of 2009.
                   = = = == = = = = = = =

           Dated this the 2nd day of November, 2009.

                         O R D E R

The revision petitioner is the accused in

CC.No.499/2007 on the file of the Judicial Magistrate of the

First Class-I, Hosdurg. The first respondent prosecuted the

revision petitioner alleging offence under Section 138 of the

Negotiable Instruments Act. The learned Magistrate, after

due trial, arrived a conclusion of guilt. Consequently, the

revision petitioner was convicted and sentenced to simple

imprisonment for two months. She was further ordered to

pay Rs.60,000/- as compensation, to the first respondent

under Section 357(3) of the Criminal Procedure Code. In

appeal, the Sessions Judge, Kasaragod confirmed the

conviction and the sentence was reduced to imprisonment

till rising of the court. The order to pay compensation and

default clause are confirmed. Assailing the legality,

correctness and propriety of the above conviction and

Crl.R.P.No.3393 of 2009.

-: 2 :-

sentence as modified in appeal, this revision petition was

filed.

2. Having heard the learned counsel for the revision

petitioner and perusing the judgment impugned, I find that

the first respondent, who was examined as Pw1, supported

by Exts.P1 to P4, had succeeded to establish that the

revision petitioner owed a sum of Rs.1,90,000/- to the first

respondent and in partial discharge of liability Ext.P1

cheque for Rs.60,000/- dated 17.10.2006 drawn on

Syndicate Bank, Kanhangad Branch was issued and that

when Ext.P1 was sent for collection, it was dishonoured for

insufficiency of funds, as evidenced by Ext.P2 memo dated

17.10.2006. Though a lawyer notice dated 16.11.2006, copy

of which was marked as Ext.P3, was caused demanding

discharge of the liability and it was acknowledged by the

revision petitioner as evidenced by Ext.P4, the liability was

not discharged. There is no contra evidence. The revision

petitioner has got no good defence. The evidence of Pw1

remains uncontroverted. I find that the courts below had

Crl.R.P.No.3393 of 2009.

-: 3 :-

correctly appreciated the evidence and arrived a finding of

guilty. The conviction under challenge is unassailable.

3. The appellate court was very lenient in reducing

the sentence to one of imprisonment till rising of the Court.

If at all erred, it is only towards leniency. The order to pay

compensation is quite appropriate.

4. In the result, the revision petitioner is dismissed.

The revision petitioner is granted six months’ time for

payment of compensation. Till then, the bond executed by

the revision petitioner shall remain in force.

P.S.GOPINATHAN, JUDGE.

Kvs/-