High Court Kerala High Court

P.Muhammed vs M.K.Vinoj on 5 August, 2009

Kerala High Court
P.Muhammed vs M.K.Vinoj on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2503 of 2009()


1. P.MUHAMMED, S/O.KUNHIMUHAMMED,
                      ...  Petitioner

                        Vs



1. M.K.VINOJ, S/O.KARUNAKARAN,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :05/08/2009

 O R D E R
                         THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                           CRL. R.P. NO.2503 of 2009
               = = = = = = = = = = = = = = = = = = = = = = = = =
                   Dated this the 5th day of August,   2009

                                  O R D E R

————–

Notice to respondent No.1 is dispensed with in view of the order I

am proposing to pass in the revision which is not prejudicial to him.

Public Prosecutor takes notice for respondent No.2.

2. Concurrent finding entered by the courts below as to due

execution of the cheque for discharge of a legally enforceable

debt/liability is under challenge in this revision. According to

respondent No.1, petitioner borrowed Rs.70,000/- from him on

25.9.2005 and issued Ext.P1, cheque. That cheque was dishonoured

as account was closed. Cause of dishonour is not under challenge and

proved by Exts.P2, P3 and P7. Service of statutory notice on

petitioner is proved by Exts.P4 to P6. Respondent No.1 gave evidence

as P.W1. According to the petitioner, respondent No.1 was an

employee in his workshop and was dismissed from service. While so

respondent No.1 came to his workshop and quarreled with him

demanding compensation which he refused. To wreck vengeance a

false complaint is preferred against him. Petitioner examined D.W.1 in

proof of his case. It is contended by learned counsel that finding

regarding execution of cheque is not correct. Respondent No.1

CRL. R.P. No.2503 of 2009
-: 2 :-

produced his pass book to show that on 31.5.2005 he had availed a

loan of Rs.1,00,000/-. According to respondent No.1 it is from the said

sum of Rs.1,00,000/- that on 25.9.2005 he advanced Rs.70,000/- to

petitioner. D.W.1 stated that respondent No.1 was working in the

workshop of petitioner and while so in July, 2005 respondent No.1 was

expelled from service. One day in July, 2005 respondent No.1 came to

the workshop of petitioner and quarreled with the latter demanding

compensation. When petitioner refused, respondent No.1 left the

place threatening petitioner that he will teach him a lesson. It came

out in the evidence of D.W.1 that though he claimed to be residing in

the neighborhood of the workshop he is actually residing 1= kms

away. Learned magistrate observed that if that be so D.W.1 had no

occasion to witness the alleged incident spoken by him. It is also not

explained by the petitioner how the signed blank cheque leaf

happened to be in the custody of respondent No.1. Petitioner did not

reply to the statutory notice. It is in these circumstances courts

below found in favour of due execution of the cheque. I have no

reason to disagree with that finding.

3. Learned Sessions Judge while confirming the direction for

payment of compensation and default sentence modified the

substantive sentence as simple imprisonment till rising of the court.

There is no reason to interfere with the sentence as modified,

direction for payment of compensation or the default sentence as

CRL. R.P. No.2503 of 2009
-: 3 :-

confirmed by the appellate court.

4. Learned counsel requested six months’ time for petitioner

to deposit compensation. It is submitted that petitioner is unable to

raise the amount immediately. It is also requested that petitioner may

be permitted to pay the compensation directly to respondent No.1.

Considering the circumstances stated by learned counsel I am inclined

to grant time till 30.12.2009 to deposit compensation.

Resultantly, this revision petition fails. It is dismissed. Petitioner

is granted time till 30.12.2009 to deposit compensation in the trial

court as ordered by that court. It is made clear that it shall be

sufficient compliance with the direction for deposit of compensation

if petitioner paid compensation to respondent No.1 through his

counsel in the trial court and respondent No.1 filed a statement in the

trial court through his counsel acknowledging receipt of compensation

within the said period.

Petitioner shall appear in the trial court on 31.12.2009 to receive

the sentence. Until then execution of warrant if any against petitioner

will remain in abeyance.

THOMAS P.JOSEPH, JUDGE.

vsv