High Court Kerala High Court

Mr.M.Siddik vs State Of Kerala on 4 November, 2009

Kerala High Court
Mr.M.Siddik vs State Of Kerala on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3427 of 2009()


1. MR.M.SIDDIK, AGED 35/2009,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. MR.REMESH HEGDE, AGED 40 YEARS,

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

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

 Dated :04/11/2009

 O R D E R
                  P.S. GOPINATHAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                  Crl.R.P.No. 3427 of 2009
              - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 4th day of November, 2009

                             O R D E R
     1.   Revision      petitioner         is     the      accused  in

C.C.No.102/2007 on the file of the                Judicial First Class

Magistrate (Additional Munsiff), Kasaragod.                    The 2nd

respondent herein prosecuted the revision petitioner

alleging offence under Section 138 of the Negotiable

Instruments Act. After trial the revision petitioner was

found guilty. Consequently he was convicted and sentenced

to simple imprisonment for six months with direction to pay

Rs.80,000/- as compensation to the 2nd respondent. In

default of payment of compensation the revision petitioner

was ordered to undergo simple imprisonment for three

months. In Crl. Appl. No.14/2008 the conviction was

confirmed. But, the sentence was reduced to simple

imprisonment for 10 days with compensation.

2. Assailing the legality, correctness and propriety

of the above conviction and sentence as confirmed in

Crl.R.P.No. 3427 of 2009
2

appeal, this revision petition was filed.

3. Having heard the learned counsel for the revision

petitioner and perusing the judgments of the court below, I

find that the 2nd respondent who was examined as PW1

supported by Exts.P1to P6 had succeeded to establish that

the revision petitioner borrowed a sum of Rs.80,000/- from

the 2nd respondent and in discharge of that liability Ext.P1

cheque dated 28.12.2006, drawn on State Bank of

Travancore, Manjeshwar Branch was issued and that when

Ext.P1 cheque was sent for collection it was returned

dishonoured for want of sufficient funds as evidenced by

Ext.P2 memo dated 29.12.2006 and P3 intimation dated

02.01.2007. Demanding discharge of the liability, a lawyer

notice, copy of which was marked as Ext.P4, was caused.

The notice was returned unclaimed as evidenced by Ext.P6.

The liability was not discharged. Revision petitioner, during

the trial took up a defence that an amount of Rs.10,000/-

was borrowed from one Murali and as security, a blank

Crl.R.P.No. 3427 of 2009
3

cheque was issued. The amount borrowed was discharged

and that misusing the cheque so given this complaint was

filed. However the revision petitioner did not care to

adduce any evidence in support of his plea. The evidence of

PW1 supported by Exts.P1 to P6 and the legal presumptions

under Sections 118 and 139 of the Negotiable Instruments

Act remains uncontroverted. I find no reason to disbelieve

the evidence of PW1. The complaint was filed after

complying the statutory procedures. The courts below

arrived at a correct conclusion that the revision petitioner

committed the offence under Section 138 of the Negotiable

Instruments Act. I find that the conviction under challenge

is unassailable.

4. Taking note that the revision petitioner is a

person without any employment and an ordinary money

transaction had caused him to face the prosecution, I find

that he is entitled to a little more leniency and that a

sentence of imprisonment till rising of the court with

Crl.R.P.No. 3427 of 2009
4

Rs.80,000/- as compensation would meet the ends of justice.

5. 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 with

compensation of Rs.80,000/-. In default of payment of

compensation the revision petitioner shall undergo simple

imprisonment for three months. The revision petitioner is

granted six months time for payment of compensation. Till

then, the bail bond executed by him will remain in force.

P.S. GOPINATHAN,
JUDGE

shg/