High Court Kerala High Court

Kuriakose @ Thankachan vs K.J.Gijo on 20 November, 2009

Kerala High Court
Kuriakose @ Thankachan vs K.J.Gijo on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3633 of 2009()


1. KURIAKOSE @ THANKACHAN, S/O.MATHAI,
                      ...  Petitioner

                        Vs



1. K.J.GIJO, S/O.JOY, AGED 38 YEARS,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.ABRAHAM MATHEW (VETTOOR)

                For Respondent  : No Appearance

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

 Dated :20/11/2009

 O R D E R
                      P.S.GOPINATHAN, J.
                ----------------------------------------
                   Crl.R.P.No.3633 of 2009
                ----------------------------------------
         Dated this the 20th day of November, 2009

                               ORDER

The Judicial Magistrate of the First Class-II, Muvattupuzha

in C.C.No.214 of 2008 on his file, a complaint filed by the first

respondent, convicted the revision petitioner for offence under

Section 138 of the Negotiable Instruments Act and sentenced to

imprisonment till rising of the court and a fine of Rs.2,05,000/-,

which on realisation was ordered to be paid to the first

respondent as compensation. In Criminal Appeal No.345 of

2009, by judgment dated 19/8/2009 the amount of compensation

was reduced to Rupees two lakhs. In all other respects the

sentence of the trial court was sustained.

2. Aggrieved by the above conviction and sentence as

modified in appeal, this revision petition was filed. Having heard

the learned counsel for the revision petitioner and perusing the

judgments of the courts below, I find that the first respondent by

his evidence as PW.1 supported by Exts.P1 to P6 had succeeded

to establish that the revision petitioner owed a sum of Rupees

two lakhs to the first respondent and in discharge of that

Crl.R.P.No.3633 of 2009
2

liability, Ext.P1 cheque dated 16/4/2004 for the said amount

drawn on State Bank of Travancore, Adimali Branch was issued

and that when Ext.P1 cheque was sent for collection it was

returned bounced for insufficiency of funds as evidenced by

Exts.P2 and P3 memos issued from the State Bank of

Travancore, Admimaly Branch and South Indian Bank Ltd,

Muvattupuzha branch respectively. Demanding discharge of the

liability, a lawyer notice dated 24/5/2004, copy of which was

marked as Ext.P4 was caused. Despite the acknowledgment of

the notice as evidenced by Ext.P6 dated 27/5/2004, the liability

was not discharged.

3. According to the learned counsel for the revision

petitioner, there is delay in sending notice. Ext.P3 memo is

dated 22/4/2004 and that the lawyer notice was caused only on

24/5/2004 and therefore there is delay in making the demand

and hence the prosecution is vitiated. It is pertinent to note that

PW.1 had deposed that he got Exts.P2 and P3 only on 29/4/2004.

That evidence of PW.1 is not challenged in cross-examination. In

the above circumstance, it had to be concluded that the date of

receipt of information from the bank regarding the return of the

Crl.R.P.No.3633 of 2009
3

cheuqe as unpaid is 29/4/2004 and Ext.P4 notice issued on

24/5/2004 is within 30 days as provided in proviso(b) to Section

138. The courts below were correct in arriving a finding that the

notice was issued in time. I find no error, illegality or

impropriety in the said finding.

4. Though the revision petitioner have got a case that he

is a conductor in a bus and that a cheque was issued to the

owner of the bus and misusing that cheque prosecution was

launched, no evidence was adduced in support of such

contention. In the above circumstance, the evidence of PW.1

supported by the presumptions under Sections 118 and 139 of

the Negotiable Instruments Act remains uncontroverted. The

revision petitioner had not succeeded to rebut the legal

presumptions. There is compliance of required statutory

procedures. I find that the courts below had correctly analysed

the evidence and rightly arrived a conclusion of guilt. The

conviction is based on cogent evidence. No interference with the

conviction.

5. The courts below were very lenient in confining the

sentence to one till rising of the court and the appellate court to

Crl.R.P.No.3633 of 2009
4

order compensation equal to the cheque amount. The sentence

is not at all harsh. If at all erred, it is only towards leniency.

There is no reason to interfere with the sentence.

In the result, the revision petition is dismissed. The

revision petitioner is granted six months time to pay the

compensation amount. Till then, the bail bond executed by him

shall remain in force.

P.S.GOPINATHAN, JUDGE

skj