High Court Kerala High Court

N. Rajappan Chettiyar vs The State Of Kerala on 30 October, 2008

Kerala High Court
N. Rajappan Chettiyar vs The State Of Kerala on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 984 of 2008()


1. N. RAJAPPAN CHETTIYAR, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. RAJENDRAN PILLAI,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/10/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            Crl.R.P. NO. 984    OF 2008
            ===========================

      Dated this the 30th day of October,2008

                       ORDER

Petitioner is the accused and second respondent

the complainant in C.C.222/1997 on the file of

Judicial First Class Magistrate,Paravoor. Second

respondent lodged the complaint contending that on

30.11.1996 petitioner borrowed Rs.35,000/- and

towards its repayment issued Ext.P1 cheque drawn in

his account maintained in Paravur branch of

S.N.V.R.C. Bank and when the cheque was presented

for encashment, it was dishonoured under Ext.P2

for want of sufficient funds and second respondent

sent Ext.P4 notice in the correct address of the

petitioner demanding the amount but it was not

received by the petitioner and was returned

unclaimed and petitioner did not pay the amount and

thereby committed offence under section 138 of

Negotiable Instruments Act. Learned Magistrate

took cognizance of the offence. Petitioner

CRRP 984/2008 2

appeared before the Magistrate and pleaded not

guilty. Second respondent was examined as PW1 and

manager of the bank was examined as PW2 and Exts.P1

to P6 were marked. Petitioner did not adduce any

evidence. Learned Magistrate on the evidence found

the petitioner guilty. He was convicted and

sentenced to simple imprisonment for three months

and a compensation of Rs.35,000/- under section 357

(3) of the Code of Criminal Procedure. Petitioner

challenged the conviction and sentence before

Sessions Court, Kollam in Crl.A.239/2000. Learned

Sessions Judge on reappreciation of evidence

confirmed the conviction and sentence and dismissed

the appeal. It is challenged in this revision.

2. Learned counsel appearing for petitioner

was heard and the records called for from the

learned Magistrate were perused.

3. The argument of the learned counsel

appearing for petitioner is that Ext.P1 cheque was

not issued in the account maintained by the

petitioner and therefore no offence under section

CRRP 984/2008 3

138 of N.I. Act was committed. Learned counsel

argued that evidence of PW2 establish that the

account was not opened by the petitioner and there

is a correction in the account number in Ext.P1 and

therefore courts below should have found

petitioner not guilty. Learned counsel also argued

that petitioner is only a driver and there is no

evidence to prove that Ext.P1 cheque was issued

towards repayment of any legally recoverable debt

and therefore the conviction is not sustainable.

Learned counsel finally submitted that in any case

the sentence awarded is excessive and may be

modified.

4. Though learned counsel vehemently argued

that Ext.P1 cheque was not issued in the account

maintained by petitioner, on going through the

records including the evidence of PW2 relied upon

by the learned counsel, I cannot agree with the

submission. Ext.P6 is the ledger extract of the

account No.11166. Ext.P6 establishes that cheque

leaf 6221 was encashed in that account on

CRRP 984/2008 4

29.11.1994. Ext.P1 cheque relates to the same

cheque book its number being 6226. Though it was

argued that there is correction in the account

number seen in Ext.P1 what is relied upon is the

third figure 1 which is seen darkened. Ext.P1

shows that the cheque relates to account No.11166,

which is the account evidenced by Ext.P6. Though

learned counsel argued that petitioner did not

maintain that account, it is seen that when second

respondent was examined as PW1 there was no case

for the petitioner that he is not having an account

in that Bank or that Ext.P1 cheque does not relate

to his account. On the other hand, what was

suggested to PW1 was that he had borrowed

Rs.20,000/- and towards its security he issued a

blank cheque and second respondent converted that

cheque to Ext.P1 cheque for Rs.35,000/- and he had

repaid Rs.15,000/-. There is absolutely no

evidence to prove the alleged discharge as claimed

by the petitioner or that the amount borrowed was

not Rs.35,000/- but Rs.20,000/-. Learned

CRRP 984/2008 5

Magistrate and learned Sessions Judge appreciated

the evidence in the proper perspective and found

that Ext.P1 cheque was issued towards repayment of

Rs.35,000/- which was borrowed by the petitioner

from second respondent. Evidence also establish

that Ext.P1 cheque was drawn in the account

maintained by the petitioner and it was dishonoured

for want of sufficient funds. Ext.P4 notice was

sent to the correct address of the petitioner. It

was returned unclaimed after serving intimation .

In such circumstance, findings of the courts below

that petitioner committed the offence under section

138 of Negotiable Instruments Act is perfectly

legal.

5. Then the only question is with regard to

the sentence. So long as the sentence is not

varied or modified as against the interest of the

second respondent, it is not necessary to issue

notice to second respondent. Considering the

nature of the offence and the facts as disclosed in

the evidence, interest of justice will be met if

CRRP 984/2008 6

the sentence is modified to imprisonment till

rising of the court and fine.

Revision is allowed in part. Conviction for

the offence under section 138 of Negotiable

Instruments Act is confirmed. The sentence is

modified to imprisonment till rising of the court

and a fine of Rs.36,000/- and in default simple

imprisonment for two months. On realisation of the

fine, Rs.35,000/- to be paid to second respondent

as compensation under section 357(1) of the Code of

Criminal Procedure. Petitioner is directed to

appear before the learned Magistrate on 31.12.2008.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006