High Court Kerala High Court

M.K.Joseph vs K.J.Mathew on 17 August, 2009

Kerala High Court
M.K.Joseph vs K.J.Mathew on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1598 of 2002()


1. M.K.JOSEPH, MULLAKKERICHIRAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. K.J.MATHEW, KUNNAICKAL VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.GEORGE KARITHANAM VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/08/2009

 O R D E R
                         THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                           CRL. R.P. NO.1598 of 2002
               = = = = = = = = = = = = = = = = = = = = = = = = =
                  Dated this the 17th day of August,     2009

                                  O R D E R

————–

Heard both sides.

2. Learned counsel for petitioner reported on 3.8.2009 that

as per information received petitioner is no more. Thereon counsel for

petitioner was directed to ascertain and report whether petitioner is

alive or not. For report and steps case was posted to this day.

Learned counsel for petitioner submits that petitioner is no more. It is

also submitted that nobody has come forward to continue with the

revision petition. Since revision has been admitted, no question of

abatement would arise and this Court is required to dispose of the

revision on merit.

3. This revision is in challenge of judgment of learned

Additional Sessions Judge, Kottayam in Crl. Appeal No.152 of 1998

confirming conviction but modifying sentence of petitioner for offence

punishable under Section 138 of the Negotiable Instruments Act (for

short, “the Act”). According to respondent No.1, petitioner borrowed

Rs.30,000/- and for repayment of that amount petitioner issued

Ext.P1, cheque dated 12.3.1994. That cheque was dishonoured for

CRL. R.P. NO.1598 OF 2002
-: 2 :-

insufficiency of funds as proved by Exts.P2 and P3. Statutory notice

issued to the petitioner in his official address was served on him as

seen from Exts.P4 and P5. Respondent No.1 gave evidence as P.W1

and testified to his case. Contention of petitioner was that his son

had borrowed Rs.30,000/- from respondent No.1 and given a signed

blank cheque belonging to him as security. That cheque has been

misused by respondent No.1. Courts below did not accept that

explanation of petitioner and found him guilty. Concurrent finding is

under challenge in this revision.

4. It is not disputed that Ext.P1 is signed by petitioner and

drawn on the account maintained by him. His contention is that he

had no transaction with respondent No.1 and instead his son had

borrowed Rs.30,000/- from respondent No1. Further contention is

that his son had handed over his signed blank cheque. Suggestion in

that line is denied by respondent No.1. Respondent No.1 asserted

that petitioner borrowed Rs.30,000/- from him and issued the cheque.

Petitioner did not adduce evidence or bring out circumstances to

prove or probabilise his contention. Courts below found no reason to

disbelieve the evidence of respondent No.1. It is seen from the

judgment of learned Additional Sessions Judge that in the appeal an

attempt was made by petitioner to summon respondent No.1 as a

witness. Learned Additional Sessions Judge rejected the request of

CRL. R.P. NO.1598 OF 2002
-: 3 :-

petitioner holding that respondent No.1 cannot be summoned as a

witness on the side of petitioner. I have gone through the judgments

under challenge and find no reason to interfere with the concurrent

finding entered by the courts below regarding due execution of the

cheque. Petitioner was not able to rebut the presumption under

Sec.138 of the Act.

5. A further contention raised is that there was no proper

service of notice on petitioner. It is contented that failure of

respondent No.1 to produce copy of notice is fatal. Exhibits P4 and P5

show that in the official address of petitioner notice was served on

him. It is not disputed that during the relevant time petitioner was

working in that address. If petitioner has a case that notice issued to

him was not valid he could have very well produced the same since he

was in possession of the original. That having not been done

contention that notice issued to him was not valid cannot be

accepted.

6. What remained for consideration is whether sentence

awarded by the trial court as modified by the appellate court is

excessive. Learned magistrate sentenced petitioner to undergo

simple imprisonment for three months. Petitioner was directed to pay

fine of Rs.60,000/- and in default of payment to undergo

imprisonment for twenty days. Appellate court did not interfere with

CRL. R.P. NO.1598 OF 2002
-: 4 :-

the substantive sentence. Sentence of fine was converted as

compensation of Rs.30,000/- but no default sentence was imposed.

Since petitioner is no more, sentence of imprisonment has become

unexecutable and in the circumstances there is no need to impose a

default sentence in case of non-payment of compensation But there

is no reason to interfere with the direction for payment of

compensation.

7. It is submitted by learned counsel for respondent No.1 that

this Court on 6.3.2003 directed petitioner to deposit Rs.15,000/- as a

condition for suspension of sentence. Counsel for petitioner was not

able to confirm whether there was any such deposit. It is directed

that since appellate court has directed payment of compensation to

respondent No.1 amount if any deposited by petitioner in any of the

courts below shall be paid to respondent No.1. It is made clear that it

is open to respondent No.1 to realise the rest of the compensation

payable if respondent No.1 is entitled to such a course as per the law.

Resultantly with the above direction regarding withdrawal of the

amount if any, in deposit this revision petition is dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

CRL. R.P. NO.1598 OF 2002
-: 5 :-

THOMAS P.JOSEPH, J.

===================
CRL. R.P. NO.1598 OF 2002
===================

O R D E R

17TH AUGUSUT, 2009