High Court Kerala High Court

P.K.Jose vs Shaji K Abraham on 3 August, 2009

Kerala High Court
P.K.Jose vs Shaji K Abraham on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2455 of 2009()


1. P.K.JOSE, S/O.KURIAKOSE
                      ...  Petitioner

                        Vs



1. SHAJI K ABRAHAM,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/08/2009

 O R D E R
                   THOMAS.P.JOSEPH, J
               - - - - - - - - - - - - - - - - - - - - -
                 Crl. R.P.No.2455 of 2009
             - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 3rd day of August, 2009


                            O R D E R

This revision is in challenge of judgment of learned

Additional Sessions Judge (Ad-hoc)-II, Ernakulam in

Crl.Appeal No.158 of 2009 confirming conviction but

modifying sentence of petitioner for offence punishable

under section 138 of the Negotiable Instruments Act (for

short, ‘the Act’). Notice to respondent No.1 is dispensed

with in view of the order, I propose to pass in this revision

which is not prejudicial to respondent No.1.

2. According to respondent No.1, petitioner

borrowed Rs.64,000/- (Rupees Sixty four thousand only)

from him undertaking to repay the same within three

months and on demanding repayment issued Ext.P1, cheque

dated 30.12.2005 for the said sum of Rs.64,000/-. That

cheque on presentation was dishonoured for insufficiency of

funds as proved by Ext.P2. Issue and service of statutory

Crl. R.P.No.2455 of 2009
2

notice on petitioner are proved by Exts.P3 and P5.

Respondent No.1 gave evidence as PW1 and stated about

the transaction leading to execution of the cheque. He

admitted that after filing of the complaint, petitioner paid

Rs.30,000/- to him on 30.10.2006 evidenced by Ext.P6

which is the carbon copy of receipt issued to the petitioner.

According to the petitioner, he had borrowed only

Rs.30,000/- and the entire amount was paid. Courts below

did not accept that contention of petitioner.

3. So far as execution of the cheque is concerned,

there is evidence of respondent No.1. Ext.P6 also shows

that the total amount payable by petitioner was Rs.64,000/-

out of which Rs.30,000/- was paid to respondent No.1 on

30.10.2006. In the light of Ext.P6 also, contention of

petitioner that only Rs.30,000/- was borrowed cannot be

accepted. Moreover, petitioner has not replied to the

statutory notice served on him. In the circumstances there

is no reason to interfere with conviction of petitioner.

Crl. R.P.No.2455 of 2009
3

4. Learned magistrate sentenced petitioner to

undergo simple imprisonment for two months. There was a

direction for payment of compensation of Rs.34,000/- to

respondent No.1 with a default sentence of imprisonment

for one month. Appellate court modified the substantive

sentence as simple imprisonment till rising of the court.

Compensation was converted as fine and default sentence

of imprisonment for one month was provided. Having

regard to the nature of offence and amount involved I find

no reason to interfere with the substantive sentence,

direction for payment of fine and the default sentence as

modified by the appellate court, at the instance of

petitioner. Learned counsel requested that petitioner may

be granted six months time to deposit the fine. According

to the learned counsel, petitioner is not able to raise the

amount immediately on account of financial difficulties.

Considering the circumstances stated by learned counsel I

am inclined to grant time to deposit the fine.

Crl. R.P.No.2455 of 2009
4

Resultantly this revision fails. It is dismissed

Petitioner is granted time till 30.12.2009 to deposit the fine

in the trial court as ordered by the appellate court.

Petitioner shall appear in the trial court on 31.12.2009 to

receive the sentence. Execution of warrant if any against

the petitioner will stand in abeyance till that day.

THOMAS.P.JOSEPH,
JUDGE.

app/-