High Court Kerala High Court

Piouse John vs Thomas John on 28 September, 2010

Kerala High Court
Piouse John vs Thomas John on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 103 of 2004(C)


1. PIOUSE JOHN, KUNNASSERIL HOUSE,
                      ...  Petitioner

                        Vs



1. THOMAS JOHN, KUDUMBAKUZHIYIL VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :SRI.N.N.ELAYATH

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :28/09/2010

 O R D E R
                         P.Q. BARKATH ALI, J.

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

                          CRL. R.P. 103 of 2004

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

                      Dated: SEPTEMBER 28, 2010

                                ORDER

This revision is by the accused in S.T.No.124/1997 on the file of

the JFCM Court, Ettumanoor. He was convicted under sec.138 of the

Negotiable Instruments Act and sentenced to undergo simple

imprisonment for three months and to pay a compensation of Rs.3

lakhs to the complainant by the judgment of the learned Magistrate

dated October 11, 2002. On appeal by the accused the Sessions

Court, Kottayam, by judgment dated November 10, 2003 in Crl.A.

432/2002 confirmed his conviction and sentence.

2. The case of the revision 1st respondent/complainant as

testified by him as PW.1 and as stated in the complaint before the trial

court in brief is this: The revision petitioner/accused borrowed

Rs.2,50,000/- from him and to discharge that liability issued the

cheque Ext.P3 dated November 2, 1996 which, when presented for

collection, was returned dishonoured for want of sufficiency of funds

in the account of the accused in the bank. In spite of the notice Ext.P7

dated November 20, 1996, the accused did not repay the amount.

Therefore the complainant filed the complaint under sec.138 of the

Negotiable Instruments Act before the trial court.

CRRP 103/2004
2

3. The learned Magistrate, on receipt of the complaint,

recorded the sworn statement of the complainant/PW.2 and took

cognizance of the offence. The accused on appearance before the

trial court pleaded not guilty to the charge under sec.138 of the

Negotiable Instruments Act. PWs.1 and 2 were examined and

Exts.P1 to P8 were marked on the side of the complainant. When

questioned under sec.313 Cr.P.C. by the trial court, the accused

denied the transaction and submitted that the cheque was got

executed from him under threat. On the side of the accused DWs.1 to

3 were examined and Exts.D1 and D2 were marked.

4. On an appreciation of evidence the learned Magistrate found

the accused guilty of the offence punishable under sec.138 of the

Negotiable Instruments Act, convicted him thereunder and sentenced

him as aforesaid. On appeal by the accused the learned Sessions

Judge confirmed his conviction and sentence. The accused has now

come up in revision challenging his conviction and sentence.

5. Heard the counsel for the revision petitioner/accused and

the revision 1st respondent/complainant.

6. The following points arise for consideration:-

I. Whether the conviction of the revision petitioner by the

trial court under sec.138 of the Negotiable Instruments

Act, which is confirmed in appeal, can be sustained?

CRRP 103/2004
3

II. Whether the sentence imposed is excessive or unduly

harsh?

POINT NO.I

7. The revision 1st respondent/complainant as PW.2 testified

in terms of the complaint before the trial court. Nothing was brought

out in his cross-examination to discredit his evidence. His evidence

is supported by PW.1, the Bank Manager, and Exts.P1 to P8.

8. The case of the revision petitioner/accused before the trial

court was that the cheque was obtained from him under coercion.

To prove his case, he examined DWs.1 to 3. DW.1 is a friend of the

accused and DWs.2 and 3 are the police officials to whom he filed the

complaint. The trial court as well as the lower appellate court have

rejected their evidence. On going through their evidence, I find no

reason to come to a different conclusion. Further, as the accused has

admitted the execution of the cheque Ext.P3, the presumption under

secs.118 and 139 of the Negotiable Instruments Act is available for

the complainant. No satisfactory evidence was adduced by the

accused to rebut the said presumption. Therefore I am of the view

that the trial court as well as the lower appellate court are perfectly

justified in accepting the evidence of the complainant and coming to

the conclusion that the accused has committed an offence punishable

under sec.138 of the Negotiable Instruments Act. Therefore the

CRRP 103/2004
4

conviction of the accused under sec. 138 of the Negotiable

Instruments Act is confirmed.

POINT No.II

9. The trial court sentenced the accused to undergo simple

imprisonment for three months and to pay a compensation of Rs.3

lakhs. Taking into consideration the fact that the transaction is of the

year 1996 and that the accused and the complainant are close

relatives, I feel that the fine of Rs.3 lakhs alone would meet the ends

of justice.

10. In the result, the conviction and sentence of the revision

petitioner/accused under Sec.138 of the Negotiable Instruments Act

is confirmed. The sentence is modified to the effect that the accused

is sentenced to pay a fine of Rs.3 lakhs, in default to undergo simple

imprisonment for three months. The fine amount, if realised, shall be

paid to the complainant as compensation as provided under Sec.357

(1) Cr.P.C. Time is granted upto 31.12.2010 for payment of fine.

His bail bonds are cancelled.

The Crl.R.P. is disposed of as found above.

P.Q. BARKATH ALI, JUDGE

mt/-