High Court Kerala High Court

M.Vasu vs Customers Kuries(P) Ltd. on 30 July, 2010

Kerala High Court
M.Vasu vs Customers Kuries(P) Ltd. on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2299 of 2010()


1. M.VASU,PROPRIETOR,PALAKKAD AUTO
                      ...  Petitioner

                        Vs



1. CUSTOMERS KURIES(P) LTD.,MAGISTIC
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :30/07/2010

 O R D E R
                    V.K.MOHANAN, J.
                 -------------------------------
               Crl. R.P.No.2299 of 2010
        -------------------------------------------------
        Dated this the 30th day of July, 2010.


                         O R D E R

The accused in a prosecution for an offence u/s.138

of Negotiable Instruments Act is the revision petitioner,

as he is aggrieved by the order of conviction and

sentence imposed by the courts below.

2. The complainant is a private enterprise engaged

in the conduct of curies and the accused was one of

their subscribers and the accused had auctioned the

curie and accepted the curie amount and subsequently

he made default and on settlement of account, the

accused issued a cheque for Rs.34,445/-(Rupees Thirty

four thousand four hundred and forty five only), which

when presented for encashment dishonoured as there

was “no sufficient fund” in the account maintained by

the accused and the cheque amount was not repaid

inspite of a formal demand notice and thus the revision

Crl. R.P.No.2299/2010
2

petitioner has committed the offence punishable u/s.138

of Negotiable Instruments Act. With the same

allegation, the complainant approached the Judicial

First Class Magistrate Court-III, Palakkad by filing a

formal complaint, upon which cognizance was taken

u/s.138 of Negotiable Instruments Act and instituted

S.T.No.4014/2005. During the trial of the case, PW1

was examined from the side of the complainant and

Exts.P1 to P5 documents were produced. From the side

of the defence, though no witness was examined,

Ext.D1 was produced and marked. On the basis of the

available materials and evidence, the trial court has

found that the cheque in question was issued by the

revision petitioner/accused for the purpose of

discharging his debt due to the complainant. Thus

accordingly the court found that, the complainant has

established the case against the accused/revision

Crl. R.P.No.2299/2010
3

petitioner and consequently found that the accused is

guilty and thus convicted him u/s.138 of Negotiable

Instruments Act. On such conviction, the trial court

sentenced the revision petitioner/appellant to undergo

simple imprisonment for 1 month and also ordered to

pay a compensation of Rs.34,445/- to the complainant

u/s.357(3) of Cr.P.C. No default sentence is fixed.

3. Aggrieved by the above order of conviction and

sentence, the revision petitioner had approached the

appellate court by filing an appeal, and by judgment

dated 27.08.2009 in Crl.Appeal No.10/2008, the Court

of Addl. District and Sessions Judge (Adhoc-I), Palakkad

dismissed the appeal confirming the conviction, but

sentence of imprisonment was modified as till raising of

the court. No interference was made with respect to

the order for compensation. It is the above conviction

and sentence challenged in this revision petition.

4. I have heard the learned counsel appearing for

Crl. R.P.No.2299/2010
4

the revision petitioner and also perused the judgments

of the courts below.

5. Reiterating the stand taken by the

accused/revision petitioner during the trial and appeal,

submitted that the complainant has not established the

transaction and also the execution and issuance of the

cheque. But no case is made out to interfere with the

concurrent findings of the trial court as well as the

lower appellate court. Therefore, I find no merit in the

revision petition and accordingly the conviction

recorded by the courts below against the revision

petitioner u/s.138 of Negotiable Instruments Act, is

approved.

6. The counsel for the revision petitioner submitted

that the sentence imposed by the courts below is highly

exorbitant and unreasonable. It is also submitted that

some breathing time may be granted to the revision

Crl. R.P.No.2299/2010
5

petitioner to pay the amount.

7. Having regard to the facts and circumstances

involved in the case, I am of the view that the said

submission can be considered favorably but subject to

the other relevant facts involved in the case. Going by

the records and the findings of the court below, which

approved by this court, a sum of Rs.34,445/- which

belonged to the complainant is with the revision

petitioner for the last 5 years. The apex court in a

recent decision reported in Damodar S.Prabhu V.

Sayed Babalal H. (JT 2010(4) SC 457) has held that,

in the case of dishonour of cheques, the compensatory

aspect of the remedy should be given priority over the

punitive aspects. Considering the above facts and legal

position, I am of the view that, while granting time to

pay the compensation, the amount can be enhanced

slightly.

In the result, this revision petition is disposed of

Crl. R.P.No.2299/2010
6

confirming the conviction against the revision petitioner

u/s.138 of Negotiable Instruments Act as recorded by

the trial court as well as the lower appellate court.

Accordingly, while confirming the sentence of

imprisonment as ordered by the lower appellate court,

the revision petitioner is directed to pay a sum of

Rs.37,000/- (Rupees Thirty seven thousand only) to the

complainant as compensation u/s.357(3) of Cr.P.C

within 3 months from today and in default he is directed

to undergo simple imprisonment for a period of 1

month. The revision petitioner is free to pay the

compensation amount as ordered by this court either

directly to the complainant or by remitting the same in

the trial court, whichever subjected to the satisfaction

of the trial court. The revision petitioner is directed to

appear before the trial court on 30.10.2010 to receive

the sentence and to pay the compensation. Execution

Crl. R.P.No.2299/2010
7

of warrant if any shall be differed till 30.10.2010. In

case, of failure on the part of the revision petitioner in

appearing before the court below, the trial court is free

to take coercive steps to secure the presence of the

revision petitioner and to execute the sentence awarded

against the revision petitioner.

Criminal revision petition is disposed of

accordingly.

Sd/-

V.K.MOHANAN,
Judge.

ss/

//True copy//

P.A to Judge