High Court Kerala High Court

M.Mohammed Kurikal vs Tharakan Veeran on 17 June, 2009

Kerala High Court
M.Mohammed Kurikal vs Tharakan Veeran on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1923 of 2003()


1. M.MOHAMMED KURIKAL, S/O. HYDRU KURIKAL,
                      ...  Petitioner

                        Vs



1. THARAKAN VEERAN S/O.MOOASAN HAJI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/06/2009

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
               Crl. Appeal NO. 1923       OF 2003
               = = = = = = = = = = = = = = =
          Dated this the 17th day of June, 2009.

                        J U D G M E N T

This appeal is preferred against the judgment of the

Sessions Judge, Manjeri in Crl.A.276/02. The said appeal was

in turn preferred against the conviction and sentence passed

by the Judicial First Class Magistrate-II, Manjeri in S.T.68/01.

The trial Court convicted the accused to undergo imprisonment

for three months and to pay a fine of Rs.4000/- and further

directed him to pay a compensation of Rs.20,000/- to the

complainant. In appeal the learned Sessions Judge found that

the notice is defective and therefore acquitted the accused on

that ground. It is against that decision the present appeal is

preferred

2. The points that arise for determination are;

(1) Whether the Sessions court was correct in holding

that there was no proper notice?

(2) Whether the judgment calls for any interference.

Crl. Appeal NO. 1923 OF 2003
-:2:-

Points:

3. It is the case of the complainant that the accused

had borrowed a sum of Rs.50,000/- and had issued a cheque

towards the discharge of the liability which when presented for

encashment returned with the endorsement insufficiency of

funds. Thereafter a statutory notice was issued which was not

received by the accused which ended in prosecution. Now the

specific contention of the accused is that he had not been

served with the notice and therefore the prosecution cannot be

launched.

4. Heard the learned counsel for both the sides. U/s

138 of the N.I. Act it is imperative that a notice in writing

should be given to the accused. The said requirement is to

give a chance to the accused to wipe off the liability and avoid

a criminal prosecution. Instances are not very rare where the

accused deliberately keeps away from the purview of the

postal authorities so that notices are not served on them. This

has been a subject matter for consideration for a quite long

time by the courts.

Crl. Appeal NO. 1923 OF 2003
-:3:-

5. I had perused the notice which had been returned

back and it contains two endorsements. One, dated 16.1.01

and the other date 17.1.01. In both the endorsements the

endorsement is to the effect that ‘Absent, Intimated’.

Ultimately it was returned to the sender as ‘unclaimed’. The

practice of the postal authorities is to always attempt to

personal service on the person and if he is not available give

an intimation to his relatives or somebody so that he can

come and collect it. PW3 and 4 are two witnesses. PW4 is the

regular postman. He had given evidence to the effect that he

had attempted to serve notice on 16.1.01 and as the accused

was not present there intimation was given to one of his

relatives namely Azeez. On 17.1.01 absent intimation is noted

by one Moosath who admits that he had gone there but did

not admit that he had made an endorsement of intimation.

The notice is addressed to the proper address of the accused.

It has been held that when notices are sent on appropriate

address and attempt is made to serve them it may amount to

proper notice in writing u/s 138 of the N.I.Act. PW3 and 4 are

Crl. Appeal NO. 1923 OF 2003
-:4:-

unanimous on one aspect that they had gone to the place of

the accused to serve notice and it is evidenced by two

endorsements on that notice. It is also the case of PW4 that

he had intimated about the letter to Azeez who is the relative

of the accused. It can be seen that three chances are taken to

serve notice on the accused and then only it had been

returned to the sender as not claimed. From the materials

available the following things are clear.

1. The letter is addressed to the proper address of the

accused.

2. The postal authorities had visited the house of the

accused on two occasions and he was found to be not there.

3. PW4 has intimated about the notice to one Azeez.

So whatever could be done from the side of the postal

authorities had been done and the real purported intention

was to serve notice on the accused. Now in the decision

reported in Alavi Haji v. Muhammed (2007 (3) KLT 77)

the following principles have been very clearly laid down.

(1) “Where payee despatches notice by registered post with

Crl. Appeal NO. 1923 OF 2003
-:5:-

correct address of drawer of cheque, principle incorporated in

S.27 of General Clauses Act would be attracted. (2) This court

also held that when a notice is sent by registered post and is

returned with a postal endorsement- refused-or-not available

in the house – or-house locked or- hop closed – or addressee

not in station -, due service has to be presumed. It is

therefore, manifest that in view of the presumption available

u/s 27 of the Act, it is not necessary to aver in the complaint

under S.138 of the Act that service of notice was evaded by

the accused or that the accused had a role to play in the

return of the notice unserved.” The Apex Court even held in

that decision that a person who does not pay the amount

within 15 days from the receipt of summons from the court

along with a complaint, cannot obviously contend that there

was no proper service of notice as required under S.138, by

ignoring statutory presumption to the contrary under S.27 of

General Clauses Act. So in the light of this authoritative

pronouncement of the Apex Court it can be very safely held

that there had been a proper notice in writing as contemplated

Crl. Appeal NO. 1923 OF 2003
-:6:-

u/s 138 of the N.I. Act. When it is so it has to be held that the

judgment rendered by the learned Sessions Judge has to be

set aside and I do so. On materials regarding the borrowal,

discharge towards liability, issuance of cheque etc., they are

all proved by cogent evidence. So the learned Sessions Judge

erred in reversing the judgment of the learned Magistrate.

Therefore I set aside that judgment and held that the accused

is guilty u/s 138 of the Negotiable Instruments Act.

6. Now, let me consider about the sentence. There is

no point in sending a person to jail if really he can wipe off the

liability. It will be sufficient if a punishment of imprisonment

till the raising of the Court is granted with a further direction

to pay the cheque amount as compensation, i.e. Rs.50,000/-.

In the result the Crl.A .is allowed and disposed of as follows

(1) The accused is found guilty u/s 138 of the N.I. Act

and convicted thereunder.

(2) He is sentenced to undergo imprisonment till the

raising of the court and to pay a fine of Rs.50,000/- and

in default of which he shall undergo simple

Crl. Appeal NO. 1923 OF 2003
-:7:-

imprisonment for a period of two months. When the

compensation is paid and let that amount be disbursed

to the complainant on proper application. The accused

shall appear before the trial Court to receive the

sentence and payment of compensation on 15.9.2009.

M.N. KRISHNAN, JUDGE.

ul/-