High Court Kerala High Court

Prakasan vs Jomon Cherian on 17 June, 2009

Kerala High Court
Prakasan vs Jomon Cherian on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2515 of 2004()


1. PRAKASAN, AGED 33, S/O.NALINAKSHAN,
                      ...  Petitioner

                        Vs



1. JOMON CHERIAN, MAMPILLY HOUSE,
                       ...       Respondent

2. STATE OF KERALA TO BE REP.BY PUBLIC

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/06/2009

 O R D E R
                            THOMAS P. JOSEPH, J.

                           --------------------------------------
                             Crl.R.P.No.2515 of 2004
                           --------------------------------------
                      Dated this the 17th day of June, 2009.

                                        ORDER

Learned counsel for petitioner submitted that petitioner is

undergoing imprisonment in Central Prison, Viyyoor and requested early

disposal of this revision. Learned counsel also submitted that this Court, without

calling for the records could dispose of the revision based on the facts and

evidence referred in the judgments under challenge.

2. This revision is in challenge of judgment of learned Additional

Sessions Judge, North Paravur in Crl.Appeal No.669 of 2002 confirming

conviction and sentence of petitioner for offence punishable under Section 138

of the Negotiable Instruments Act (for short, “the Act”). According to respondent

No.1, petitioner borrowed Rs.35,000/- from him and issued cheque (Ext.P3)

dated 24.11.1998. That cheque was dishonoured for insufficiency of funds as

proved by Exts.P1, P2, P4 and P5 and evidence of PW1, manager of drawee

bank. There is no challenge to that part of finding of the courts below.

4. Respondent No.1 issued notice to the petitioner on 10.12.1998

intimating dishonour and demanding payment. Issue and service of notice on

petitioner are proved by Exts.P6 to P8. It is not disputed that petitioner sent

reply to respondent No.1 which according to the latter contained false

contentions. Since petitioner did not pay the amount as demanded in the

Crl.R.P.no.2515/2004

2

statutory notice, respondent No.1 preferred the complaint. He gave evidence as

PW2 and stated that petitioner borrowed Rs.35,000/- from him and issued the

cheque. According to the petitioner, he had taken a loan of Rs.10,000/- from

respondent No.1 and at that time given a signed blank cheque as security. He

repaid the entire amount but respondent No.1 did not return the cheque. To

prove that, petitioner examined DW1. He testified in that line. Courts below did

not accept the evidence of DW1, acted upon the evidence of respondent No.1

and found the petitioner guilty. That finding is under challenge in this revision.

5. It is true that petitioner on being intimated about dishonour of

cheque and demand for payment of the amount issued a reply and examined a

witness on his side to substantiate his contention. Still, the question arose

whether evidence of that witness can safely be accepted in preference to the

evidence given by respondent No.1 in the facts and circumstances of the case.

It is not disputed that Ext.P3 contained the signature of petitioner and that it was

drawn on the account maintained by him. He had a financial transaction with

respondent No.1 and himself handed over the cheque in connection with that a

transaction. The dispute is whether the amount borrowed was Rs.35,000/- as

claimed by respondent No.1 or it was only Rs.10,000/- as contended by

petitioner and his witness. Learned magistrate observed that though DW1

stated so, no suggestion in that line was put to respondent No.1 when the latter

was examined as PW2. Learned magistrate also observed that contention that

petitioner borrowed only Rs.10,000/- and repaid the amount came only towards

the fag end of the trial and in the absence of acceptable evidence, that

contention cannot be accepted. Here is a case where the a cheque for

Crl.R.P.no.2515/2004

3

Rs.35,000/- was produced by respondent No.1. That document created liability

on the petitioner. Petitioner did not succeed in discrediting the evidence of

respondent as to the transaction and execution of the cheque. Courts below

have considered and accepted the evidence of respondent No.1. Sitting in

revision, I do not find reason to interfere with the concurrent finding entered by

the courts below as it does not suffer from any illegality, irregularity or

impropriety.

6. Learned magistrate sentenced the petitioner to undergo simple

imprisonment for three months. Appellate court has confirmed the sentence.

Now it is shown that petitioner has been in the jail, undergoing imprisonment

since the last one week. I am inclined to think that the period of imprisonment

already undergone by him is sufficient so far as substantive sentence is

concerned.

7. At the same time respondent No.1 who suffered loss at the hands

of petitioner cannot be forgotten. Provision is made in Section 357 (3) and (4) of

the Code of Criminal Procedure (for short, “the Code”) to award compensation

to reassure the victim that he is not forgotten by the criminal justice system.

Taking into account the loss suffered by respondent No.1 I consider it

appropriate that this Court should exercise its power under Section 357(4) of the

Code to compensate the loss caused to respondent No.1 by awarding

compensation in terms of money which on the facts and circumstances of this

case is fixed at Rs.35,000/-.

7. Learned counsel for petitioner requested two months’ time to

deposit the compensation in the trial court. Counsel submits that since the

Crl.R.P.no.2515/2004

4

petitioner is now in prison, he may not be able to raise the necessary funds

forthwith. Considering the circumstances stated by the learned counsel I am

inclined to allow that request.

Resultantly, this revision is allowed in part in the following lines:

i. Substantive sentence awarded by the courts below is

modified to the period of detention already undergone by the petitioner. He shall

be released from jail forthwith if not required to be detained otherwise.

ii. Petitioner shall deposit in the trial court for payment to

respondent No.1 Rs.35,000/- (Rupees Thirtyfive thousand only) as

compensation under Section 357(3) of the Code within two months from this day

failing which he shall undergo simple imprisonment for a period of fortyfive (45)

days.

Issue intimation to the Superintendent of Central Prison, Viyyur.

Crl.M.A.No.11695 of 2004 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks