High Court Kerala High Court

Mariyakutty John vs N.K.Suresh Kumar on 21 December, 2009

Kerala High Court
Mariyakutty John vs N.K.Suresh Kumar on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 370 of 2003()


1. MARIYAKUTTY JOHN,
                      ...  Petitioner

                        Vs



1. N.K.SURESH KUMAR,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.P.BABU KUMAR

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :21/12/2009

 O R D E R
                            P.Q. BARKATH ALI, J.
                 ------------------------------------------------------
                            CRL. R.P.370 of 2003
                 ------------------------------------------------------
                       Dated: DECEMBER 21, 2009

                                       ORDER

The revision petitioner is the accused in C.C. No.629/1997

of Judicial First Class Magistrate Court, Pala, and the appellant in

Crl.A.48/2000 of Additional Sessions Court, Kottayam. He was

convicted under sec.138 of the Negotiable Instruments Act and was

sentenced to undergo imprisonment till the rising of court and to pay a

compensation of Rs.35,000/- to the complainant as provided under

sec.357(3) Cr.P.C., in default to undergo simple imprisonment for six

months, which is confirmed in appeal. The accused has now come up

in revision challenging her conviction and sentence.

2. On receipt of the complaint the learned magistrate recorded

the sworn statement of the complainant/PW.1 and took cognizance of

the offence. The accused on appearance before the trial court

pleaded not guilty to the charge under sec.138 of the Negotiable

Instruments Act. PW.1 was examined and Exts.P1 to P8 were marked

on the side of the complainant. When questioned under sec.313

Cr.P.C. by the trial court, the accused denied the incriminating

evidence. No defence evidence was adduced.

3. The learned magistrate on an appreciation of evidence found

the revision petitioner/accused guilty of the offence punishable under

sec.138 of the Negotiable Instruments Act, convicted her thereunder

Crl.R.P. 370/03 2

and sentenced her as aforesaid, which is confirmed in appeal. The

accused has now come up in revision challenging her conviction and

sentence.

4. Heard the counsel for the revision petitioner and the

revision 1st respondent/complainant.

5. The following points arise for consideration:-

I. Whether the conviction of the revision petitioner under

sec.138 of the Negotiable Instruments Act can be

sustained?

II. Whether the sentence imposed is excessive or unduly

harsh?

Point No.I

6. PW.1 was examined and Exts.P1 to P8 were marked on the

side of the complainant to prove his case before the trial court.

PW.1/complainant testified in terms of the complaint before the trial

court. Nothing was brought out during his cross-examination to

discredit his evidence.

7. When questioned under sec.313 Cr.P.C. by the trial court

the accused contended that the notice was issued not within time.

There is no substance in the above contention. On a perusal of

Exts.P1 to P4 it is seen that notice was issued within time as

contemplated under sec.138 of the Negotiable Instruments Act.

8. Another contention raised by the revision petitioner is that

the accused borrowed Rs.15,000/- and gave a blank signed cheque

Crl.R.P. 370/03 3

which was used by the complainant and created Ext.P1. But no

evidence is adduced by the accused to prove the same.

9. For all these reasons I am inclined to hold that both the

courts below are justified in accepting the evidence of PW.1 and

holding that the accused has committed an offence punishable under

sec.138 of the Negotiable Instruments Act. Therefore I confirm the

conviction of the revision petitioner under sec.138 of the Negotiable

Instruments Act.

Point No.II

10. As regards the sentence, the trial court imposed a sentence

of imprisonment till the rising of court and to pay a compensation of

Rs.35,000/- to the complainant, in default to undergo simple

imprisonment for six months, which is confirmed in appeal. I find no

reason to reduce the sentence. Therefore confirming the conviction

and sentence of the revision petitioner, the revision petition is

dismissed.

One month time is granted for payment of fine. The

accused/revision petitioner shall surrender before the trial court on or

before 8.1.2010 to receive the sentence.

P.Q. BARKATH ALI, JUDGE
CRL.M.P.1286 of 2003
Dismissed.

17.12.2009                                     P.Q. BARKATH ALI, JUDGE

Crl.R.P. 370/03    4




mt/-