High Court Kerala High Court

P.S.Subha vs State Of Kerala on 18 October, 2006

Kerala High Court
P.S.Subha vs State Of Kerala on 18 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3565 of 2006()


1. P.S.SUBHA, D/O. SANKUNNI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. K.K.MURALEEDHARAN NAIR, S/O. KUTTAPPAN

                For Petitioner  :SRI.SANTHAN V.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/10/2006

 O R D E R
                              R. BASANT, J.
                 -------------------------------------------------
                     CRL.R.P.NO.3565 OF  2006
                 -------------------------------------------------
              Dated this the  18th day of October, 2006

                                   ORDER

This revision petition is directed against a concurrent

verdict of guilty, conviction and sentence in a prosecution

under Sec.138 of the N.I. Act.

2. The cheque is for an amount of Rs.2,46,500/-. It bears

the date 1/8/1999. The petitioner, after indulgent modification

of the sentence by the appellate court, now faces a sentence of

imprisonment till rising of court and to pay the actual cheque

amount as compensation and in default, to undergo simple

imprisonment for a period of three months.

3. Signature in the cheque is admitted. Notice of

demand succeeded in evoking Ext.P5 reply in which the

transaction and the liability are not disputed. There was a plea

of partial discharge. There was a further contention that the

actual transaction was for an amount of Rs.1,45,000/- and that

a substantial portion of that amount had already been paid and

discharged. In Ext.P5 reply, the petitioner had only prayed for

further time to discharge the liability.

CRL.R.P.NO.3565 OF 2006 2

4. The complainant examined himself as P.W.1. An official

of the Post Office where the S.B. Account was maintained was

examined as P.W.2. Exts.P1 to P6 were marked. The accused

did not adduce any evidence – oral or documentary.

5. In the course of trial, an attempt was made to advance a

contention that the cheque was not issued for the due discharge

of any legally enforceable debt/liability; but was only handed over

by the petitioner to her husband for production before the

complainant who insisted on a signed blank cheque as security

when the loan transaction was entered into.

6. The courts below came to the conclusion that the

complainant has succeeded in establishing all the ingredients of

the offence punishable under Sec.138 of the N.I. Act.

Accordingly, the courts below proceeded to pass the impugned

concurrent judgments.

7. Called upon to explain the nature of the challenge which

the petitioner wants to mount against the impugned concurrent

judgments, the learned counsel for the petitioner reiterates the

contentions that were raised before the courts below. He further

prays that, at any rate, a reasonable time may be granted to the

petitioner – a woman, to raise the amount and avoid the default

CRL.R.P.NO.3565 OF 2006 3

sentence. She was a Government employee, it is urged.

8. I find no substance in the contentions raised on merits.

The plea for absolution from liability runs counter to the stand

taken in Ext.P5 reply notice. Though there is a contention that

the cheque was handed over as a blank signed cheque and the

substantial portion of the admitted liability has been discharged,

no satisfactory attempt has been made to substantiate that

contention. In these circumstances, the courts below, according

to me, committed no error in accepting and acting upon the

evidence of P.W.1 about the circumstances under which Ext.P1

cheque was handed over by the petitioner to the complainant.

The theory of partial discharge is not substantiated at all. The

execution and handing over of the cheque is satisfactorily

established by the evidence of P.W.1. The unacceptable stand

taken by the petitioner is also one circumstance which assures

the court of the acceptability of the version of P.W.1. In these

circumstances, the contention on merit is found to be without any

substance.

9. Leniency and indulgence to the extent possible have

already been shown to the petitioner by the courts below. I am

satisfied that there is no space for any further leniency. I do not

CRL.R.P.NO.3565 OF 2006 4

find much merit in the prayer for any long further period of time

to raise the amount and avoid the default sentence. However, I

am satisfied that time can be granted to the petitioner till

30/12/2006 to pay the amount and avoid the default sentence.

10. In the result, this revision petition is dismissed; but

with the observation that the impugned sentence shall not be

executed prior to 30/12/2006. The petitioner shall appear before

the learned Magistrate on that day. If the petitioner does not

appear before the learned Magistrate as directed, the learned

Magistrate shall thereafter proceed to execute the impugned

sentence.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

CRL.R.P.NO.3565 OF 2006 5