High Court Kerala High Court

Kabeer Khader Muhammed vs State Of Kerala on 10 February, 2009

Kerala High Court
Kabeer Khader Muhammed vs State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 502 of 2001()



1. KABEER KHADER MUHAMMED
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.M.JOSHI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.GIRI

 Dated :10/02/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                   Crl.R.P.502/2001
                     --------------------
      Dated this the 10th day of February, 2009

                        ORDER

The accused in C.C.No.176/90 on the files of the

Chief Judicial Magistrate Court, Ernakulam, who was

prosecuted for an offence punishable under Section

138 of the Negotiable Instruments Act, is the

petitioner in this Revision petition. The accused had a

credit card facility in the Vijaya Bank, M.G.Road,

Ernakulam, and he was running a proprietary

concern under the name `Lords’. As per the credit

card scheme, the accused purchased materials and

obtained service from establishments. Thus, by

19.10.1989, Rs.3,64,453.87 was due to the

complainant. When the amount was demanded, the

accused issued Ext.P2 cheque dated 28.2.1990 for an

amount of Rs.20,000/- towards part payment.

Cheque was dishonoured, on presentation. A notice

demanding re-payment was issued. There was no re-

payment and hence the complaint.

Crl.R.P.502/2001
2

2. That the cheque, on presentation, was dishonoured

due to insufficiency of funds in the account, was proved

by the testimony of PWs1 and 2 as also the documentary

evidence adduced on behalf of the complainant by

Exts.P1 to P6.

3. Curious contention was taken up on behalf of the

accused that the cheque was not presented for

collection before the Bank and therefore, the offence,

has not been made out. This was rejected by the trial

Court, accepting the case of the complainant that the

account in question maintained by the accused under

the name of `Lords’ was a current account and the

endorsement normally found on the reverse of the

cheque when it is negotiated through an SB account,

would not be found in the cheque in question. But it was

clearly proved that the cheque was presented for

collection and that the account did not have funds.

Therefore, the cheque could not be negotiated. No

reply was also given by the accused to the statutory

Crl.R.P.502/2001
3

notice sent to him. The ingredients for completion of

the offence under Section 138 of the Act were therefore,

completely proved by the complainant.

4. It has come out that there were three other cases,

for which the accused was prosecuted for an offence

under Section 138 of the Act and the conviction and

sentence in all those cases have been affirmed by the

appellate Court and by this Court. The judgment in

Crl.R.P.503/2001 dated 9.12.2008 was made available

before me for perusal by the counsel for the

complainant. He further submits that the accused

seems to be absconding. This seems to be plausible

because a reading of the order dated 9.12.2008 in

Cr.R.P.No.503/2001 shows that the counsel was

constrained to note my instructions when the case was

called.

5. I have gone through the evidence adduced in the

case and the records as well. Ingredients for the offence

Crl.R.P.502/2001
4

punishable under Section 138 of the Act have been

completely proved. In these circumstances, the

conviction and sentence of the accused does not suffer

from any infirmity. I do not find any grounds to

interfere with the conviction.

6. But as regards the sentence, I prefer to follow the

modification effected by this Court in Crl.R.P.503/2001

whereby the substantive sentence of imprisonment for a

period of three months was modified as till the rising of

the Court with a further direction to pay a compensation

to the tune of Rs.25,000/-. I find that the cheque

amount involved in the said case is also Rs.25,000/-.

7. Accordingly, Criminal Revision Petition is allowed

in part. The conviction of the accused under Section

138 of the Negotiable Instruments Act is affirmed.

Substantive sentence awarded to the petitioner is

modified to simple imprisonment till the rising of the

Court. Accused is directed to deposit before the trial

Crl.R.P.502/2001
5

Court an amount of Rs.25,000/- as compensation within

two months from today. Accused shall appear before the

trial Court on 16.3.2009 for suffering the sentence of

imprisonment.

V.GIRI,
Judge

mrcs