High Court Kerala High Court

M.M.Shereef vs Muhammed Basheer on 30 September, 2009

Kerala High Court
M.M.Shereef vs Muhammed Basheer on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3045 of 2009()


1. M.M.SHEREEF, AGED 65,
                      ...  Petitioner

                        Vs



1. MUHAMMED BASHEER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.JAISON JOSEPH

                For Respondent  : No Appearance

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

 Dated :30/09/2009

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

                 == = = = = = = = = = = = = = = = = =
                     Crl.R.P.No.3045 of 2009.
                 = = = == = = = = = = = = = = = = = =

             Dated this the 30th day of September, 2009.

                            O R D E R

The revision petitioner is the accused in

CC.No.1933/2004 on the file of the Judicial Magistrate of

the First Class-I, Aluva. 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 three months. He was further

directed to pay Rs.25,000/- as compensation, to the first

respondent under Section 357(3) of the Criminal Procedure

Code. In appeal, the Addl.Sessions Judge, (Adhoc-III),

N.Paravur confirmed the conviction. Assailing the legality,

correctness and propriety of the above conviction and

sentence as confirmed in appeal, this revision petition was

filed.

Crl.R.P.No.3045 of 2009.

-: 2 :-

2. Having heard the learned counsel for the revision

petitioner and perusing the judgments impugned, I find that

the first respondent, who was examined as Pw1, supported

by Exts.P1 to P9, had succeeded to establish that the

revision petitioner owed a sum of Rs.25,000/- to the first

respondent and in discharge of that liability Ext.P1 cheque

dated 1.1.2004 was issued and that when Ext.P1 was sent

for collection, it was dishonoured for insufficiency of funds,

as evidenced by Exts.P2 to P5 memos. Though a lawyer

notice, copy of which was marked as Ext.P6, was caused

demanding discharge of the liability and it was

acknowledged by the revision petitioner as evidenced by

Ext.P9, the liability was not discharged. The defence of the

revision petitioner is that out of business transaction some

amount was due to the first respondent and at the instance

of one Koya an account was opened in Canara Bank and a

blank cheque was issued as a security. It is the support of

that contention DWs.1 and 2 were examined. DW2 had

Crl.R.P.No.3045 of 2009.

-: 3 :-

even gave to the extent that the liability wad discharged.

The revision petitioner has no any such case of discharge.

There is no reply to the notice demanding discharge.

Silence after the notice looms large. It is in the

circumstance the courts below disbelieved DWs.1 and 2.

The evidence of DWs.1 and 2 is not sufficient enough to

rebut the legal presumption under Sec.118 and 139 of the

Negotiable Instruments Act which supports the case of the

first respondent. Such being the material on record, I find

that the courts below had correctly appreciated the

evidence and arrived a finding of guilt. There is no error,

illegality or impropriety to be rectified in revision. The

conviction under challenge is unassailable.

3. Regarding sentence, I find that the revision

petitioner who is a senior citizen is entitled to more leniency

and a sentence of imprisonment till rising of the court with

a fine of Rs.25,000/- with default sentence for four months

would meet the ends of justice.

Crl.R.P.No.3045 of 2009.

-: 4 :-

4. In the result, the revision petition is allowed in

part. While confirming the conviction, the sentence is

reduced to imprisonment till rising of the court and a fine of

Rs.25,000/- with default sentence of simple imprisonment

for four months. Fine, if realised, shall be paid to the first

respondent as compensation under Sec.357(1) of the Code

of Criminal Procedure. The revision petitioner is granted

six months’ time for payment of fine, provided, he executes

a bail bond for Rs.15,000/- (Rupees fifteen thousand only)

with two solvent sureties each for like sum to the

satisfaction of the trial court.

P.S.GOPINATHAN, JUDGE.

Kvs/-