High Court Kerala High Court

N.Dileep Kumar vs Shaan Finance Pvt. Ltd on 16 December, 2008

Kerala High Court
N.Dileep Kumar vs Shaan Finance Pvt. Ltd on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3149 of 2005()


1. N.DILEEP KUMAR, S/O.NARAYANAN, AGED 35,
                      ...  Petitioner

                        Vs



1. SHAAN FINANCE PVT. LTD, 6TH FLOOR, 611,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.JAIJI ITTEN

                For Respondent  :SRI.G.HARIHARAN

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

 Dated :16/12/2008

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
             CRIMINAL.R.P. NO. 3149 OF 2005
             = = = = = = = = = = = = = = =
      Dated this the 16th day of December, 2008.

                           O R D E R

This revision is preferred against the judgment of the VI

Additional Sessions Judge, Ernakulam in Crl.A.601/04. That

appeal was preferred against the conviction and sentence

passed in C.C.625/00 by the Chief Judicial Magistrate-

Ernakulam. The Chief Judicial Magistrate found the accused

guilty u/s 138 of the N.I. Act and sentenced him to undergo

simple imprisonment for a period of four months and to pay

a compensation of Rs.35,000/- and in default to undergo a

further imprisonment for one month. In appeal the said

conviction and sentence was confirmed by the Sessions

Judge. It is against that decision the accused has come up in

revision.

2. The three points argued by the learned counsel for

the revision petitioner are;

(1) Regarding the competency of the person to

prosecute the matter.

Cr.R.P. 3149 OF 2005
-:2:-

(2) Regarding the non-compliance of the statutory

provision u/s 138 of the N.I. Act.

(3) Proof regarding the actual transaction.

3. The complainant before the Court is a finance

company and it is represented by his power of attorney who

is the officer of that finance Company. Both the Courts

below found that there was an earlier power of attorney of

which only a copy was produced of the year 1999 and

subsequently another power of attorney has been executed

after the institution of the proceedings. The Apex Court in

the decision reported in M.M.T.C. Ltd. v. M/s Medchl

Chemicals & Pharma (P) Ltd. (AIR 2002 SC 182) held

that,

“If any special statute prescribes offences

and makes any special provision for taking

cognizance of such offences under the statute,

then the complaint requesting the Magistrate to

take cognizance of the offence must satisfy the

eligibility criterion prescribed by the statute. The

only eligibility criterion prescribed by S.142 is

that the complaint under S.142 is that the

Cr.R.P. 3149 OF 2005
-:3:-

complaint under S.138 must be by the payee or

the holder in due course of said cheque. This

criterion is satisfied as the complaint is in the

name and on behalf of the appellant company

who is the payee of the cheque. Merely because

complaint is signed and presented by a person,

who is neither as authorised agent nor a person

empowered under the Articles of Association or

by any resolution of the Board to do so is no

ground to quash the complaint. It is open to the

de jure complainant company to seek permission

of the Court for sending any other person to

represent the company in the Court. Thus, even

presuming, that initially there was no authority,

still the Company can, at any stage, rectify that

defect. At a subsequent stage the company can

send a person who is competent to represent the

company.”

4. So the principal matter to be looked into is

whether it is the payee or the holder in due course who is the

complainant before the Court. Admittedly, here it is only the

payee who is the complainant before Court. By virtue of the

original power of attorney of the year 1999 a power has been

Cr.R.P. 3149 OF 2005
-:4:-

given and subsequently another power of attorney has been

specifically given to prosecute the case. Whatever it may be,

the persons entitled to authorize had authorized the person

who had signed the complaint to prosecute the matter and it

is only for and on behalf of the payee. Therefore in the light

of the subsequent power of attorney as well it can be stated

that there is ratification of the action and so the complaint

cannot be defeated on that technical ground.

5. The 2nd question is regarding the non-compliance

of S.138B. U/s 138B of the N.I. Act a notice in writing has to

be given within 15 days from the date of information or

intimation regarding the return of cheque for want of

sufficiency of funds. Here the counsel for the revision

petitioner would argue before me that since the postal

receipt is not produced and as the date of intimation is

21.6.99 and as the acknowledgment is dated 7.7.99 it has to

be stated that there is non-compliance. It has to be

remembered that the revision petitioner is having the original

of the notice with him which would throw much light

Cr.R.P. 3149 OF 2005
-:5:-

regarding the date of issuance of the notice. When the

acknowledgment has come back on 7.7.99 one need not

disbelieve the case that the notice was sent on 2.7.99 and

therefore this argument also is a technical argument which

has to be only rejected.

6. Lastly, the learned counsel had argued on the

transaction. The revision petitioner is a person who had

entered into a hire purchase agreement for purchase of a

vehicle and from day one has started committing default of

payment of the amount. The cheque is issued on 18.6.99

and the amount of the cheque is Rs.29,550/-. The

instalment due per month is Rs.9,050/- and the third

instalment is due on 25.6.99. The agreement also provides

for 3% extra interest and it is submitted by the complainant

that the cheque amount represents these instalments plus

the interest. As rightly observed by the Courts below this is

not a suit on accounting and the moment the execution of

the cheque is proved then the presumption under the N.I.

Act would be drawn. I am conscious of the fact there cannot

Cr.R.P. 3149 OF 2005
-:6:-

be any presumption regarding the execution of the cheque.

The signature in the cheque is admitted but the contention is

that blank cheques were signed at the time of taking the

amount. But the evidence of PW1 would show that the

cheque was issued towards the amount due and it was issued

on 18.6.99 and both the Courts below had accepted the

evidence on that witness to find out regarding the

correctness of the execution of the cheque. Therefore I do

not find any mis-appreciation of the evidence or perversity,

illegality or irregularity in the finding of the Courts below that

the revision petitioner has committed the offence u/s 138 of

the N.I.Act.

7. Now let me consider about the sentence. The

Courts below had sentenced him to undergo simple

imprisonment for four months and to pay a sum of

Rs.35,000/- as compensation. Really I am not happy with

the way in which the defence has been set up but

nevertheless I am inclined to show some leniency provided

he has got the willingness to pay the amount. Therefore I

Cr.R.P. 3149 OF 2005
-:7:-

intend to modify the sentence to one of imprisonment till the

raising of the Court and convert the compensation into that

of fine which on realisation shall be disbursed to the

complainant and in default, default sentence can be awarded.

Therefore the Criminal Revision is disposed of as

follows:

(1) The conviction u/s 138 of the N.I. Act is sustained.

(2) The sentence is modified and the revision

petitioner is sentenced to undergo simple imprisonment till

the raising of the Court and to pay a fine of Rs.35,000/-

which on realisation be paid to the complainant in the case

and in case of default of payment of fine the revision

petitioner has to undergo simple imprisonment for a period

of one month.

(3) The revision petitioner shall appear before the trial

court to receive the sentence and also for payment of fine on

16.3.2009 failing which the trial court is directed to execute

the sentence.

Cr.R.P. 3149 OF 2005
-:8:-

(4) If any amount is deposited by way of

compensation in this case it can be treated as a part of fine

and let it be disbursed to the complainant on proper

application.

The Crl.R.P. is disposed of as above.

M.N. KRISHNAN, JUDGE.

ul/-