High Court Kerala High Court

P.Bhagavathy vs Jacob on 30 April, 2010

Kerala High Court
P.Bhagavathy vs Jacob on 30 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1471 of 2010()


1. P.BHAGAVATHY,W/O.KRISHNAN(LATE),12/1039
                      ...  Petitioner

                        Vs



1. JACOB,S/O. DEVASSI,CHEMMANNUR VEEDU,
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/04/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                     Crl.R.P.No.1471 of 2010

                  ---------------------------------------

                Dated this 30th day of April, 2010

                                ORDER

This revision petition is in challenge of judgment of learned

Additional Sessions Judge-I, Palakkad in Crl.Appeal.No.518 of 2008

confirming conviction of appellant for offence punishable under

section 138 of the Negotiable Instruments Act (for short, “the Act”)

but modifying the sentence. The case arose on a complaint

preferred by respondent No.1. He alleged that petitioner owed

Rs.60,000/- to him and to discharge that liability issued Ext.P1,

cheque dated 27-12-2004. Dishonour of that cheque for

insufficiency of funds and issue and service of statutory notice on

petitioner are proved by Exts.P2 to P4 series. Respondent No.1

gave evidence as PW1 and testified to his case. Petitioner denied

that she had any transaction with respondent No.1 and claimed tht

the cheque involved was received by respondent No.1 through one

Suresh. Appellant examined the manager of the drawee bank as

DW1 and proved Ext.D1, her specimen signature card presumably

to show that Ext.P1 was not signed by her. Courts below were not

impressed by the contentions raised by the appellant and held her

guilty under section 138 of the Act. That is under challenge in this

Crl.R.P.No.1471 of 2010
: 2 :

revision petition. Learned counsel for petitioner contends that the

courts below have not referred to the evidence of DW1 and Ext.D1.

It is also submitted by learned counsel for petitioner that evidence

of PW1 regarding the transaction is not believable.

2. It is not disputed that Ext.P1 was drawn on the account

maintained by petitioner. Hence there is reason to think that the

cheque was drawn by the petitioner on the account maintained by

her. In case she alleged forgery of the cheque that was something

which she had to prove as this court held in Ajithkumar Vs.

Rejinkumar & Another (2009 (3) KHC 221) Evidence adduced

by the petitioner to prove the alleged forgery is that of DW1 and

Ext.D1. It is true that there is no specific reference to Ext.D1 by

the courts below but with Ext.D1 on record the courts below found

that Ext.P1 was issued by the petitioner. That finding is made on

the facts and a proper appreciation of the evidence on record. I do

not find reason to interfere with the finding of fact entered by the

courts below. As I stated dishonour of the cheque for

insufficiency of funds, service of statutory notice and failure of

petitioner to pay the amount in spite of such notice are proved. In

the circumstance conviction of petitioner requires no interference.

3. Learned Magistrate sentenced the petitioner to undergo

simple imprisonment for one month and directed her to pay

Crl.R.P.No.1471 of 2010
: 3 :

compensation of Rs.60,000/-. There was also a default sentence of

simple imprisonment for one month. Appellate court modified the

sentence as fine of Rs.61,000/- and in default of payment to

undergo simple imprisonment for one month. It was directed that

out of the fine amount if realised, Rs.60,000/- will be paid to

respondent No.1 as compensation. Learned counsel request that

petitioner may be granted six months’ time to deposit the fine in

the trial court. He states that petitioner is unable to raise the

amount immediately. Having regard to the circumstances stated

by learned counsel I am inclined to grant four (4) months’ time

from this day to deposit the fine in the trial court as ordered by the

appellate court.

Resultantly this revision petition fails and it is accordingly

dismissed. Petitioner is granted four months’ time from this day to

deposit the fine awarded by the appellate court in the trial court.

Until then, execution of warrant if any against the petitioner will

remain in abeyance.

(THOMAS P JOSEPH, JUDGE)

Sbna/-