High Court Kerala High Court

Prmji Purushothaman vs George Joseph on 27 May, 2009

Kerala High Court
Prmji Purushothaman vs George Joseph on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1659 of 2009()


1. PRMJI PURUSHOTHAMAN, OFFICER,
                      ...  Petitioner

                        Vs



1. GEORGE JOSEPH, THEKKANATT HOUSE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.JINU JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/05/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO.1659 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
                Dated this the  27th     day of May,     2009

                                 O R D E R

————–

Public Prosecutor takes notice for respondent No.2. Notice to

respondent No.1 is dispensed with in view of the order I am proposing

to pass in the revision which will not be prejudicial to respondent

No.1.

2. According to respondent No.1, petitioner availed a loan of

Rs.50,000/- from him and for discharge of that liability issued Ext.P1,

cheque dated 17.10.2006 for the said amount. Cheque was

dishonoured as “account closed/transferred to Vailathoor”.

Respondent No.1 issued notice to the petitioner intimating dishonour

and demanding payment. Notice was served on petitioner but he

neither replied nor complied with the demand. Hence the complaint.

Respondent No.1 gave evidence as P.W.1 and spoke to his case.

Dishonour of the cheque for the above reason is proved by respondent

No.1. Exhibits P3 and P5 show issue and service of notice on the

petitioner. According to the petitioner, he had borrowed only

Rs.25,000/- and at that time had given a signed blank cheque which

was misused. Petitioner did not adduce any evidence in that line. Plea

raised by the petitioner is neither proved nor probabilised. He did not

CRL. R.P. No.1659 of 2009

-: 2 :-

also reply to the statutory notice served on him. In these

circumstances there is little reason to interfere with the concurrent

findings entered by the courts below as to the due execution of the

cheque and failure of the petitioner to rebut the presumption under

Section 139 of the Negotiable Instruments Act.

3. Learned magistrate sentenced the petitioner to undergo

simple imprisonment for three months while directing payment of

Rs.50,000/- as compensation. Appellate court confirmed the

conviction and sentence. In the facts and circumstances of the case,

nature of the offence and the amount involved, I am satisfied that

simple imprisonment till rising of the court will be sufficient in the

ends of justice. There is no reason to interfere with the direction for

payment of compensation.

4. At this stage counsel for petitioner requested four months’

time to deposit the amount. Having regarding to the nature of the

offence, the amount involved and object of legislation I am inclined to

grant three months’ time from this day to deposit the compensation.

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

                  (i)    Substantive sentence awarded to

CRL. R.P. No.1659 of 2009

                                   -: 3 :-



           the     petitioner    is   modified  as    simple

           imprisonment till rising of the court.

                  (ii)   Petitioner is directed to deposit

           Rs.50,000/- (Rupees Fifty thousand only)       for

payment to respondent No.1 as compensation

in the trial court within three months from this

day.

(iii) It is made clear that it shall be

sufficient compliance condition (ii) if petitioner

paid the 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 the compensation within the said

period three months.

Petitioner shall appear in the trial court on 28.8.2009 to receive

the sentence.

THOMAS P.JOSEPH, JUDGE.

vsv