High Court Kerala High Court

R. Madhusudhanan Nair vs V.R. Gopi on 3 December, 2008

Kerala High Court
R. Madhusudhanan Nair vs V.R. Gopi on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 808 of 2001()



1. R. MADHUSUDHANAN NAIR
                      ...  Petitioner

                        Vs

1. V.R. GOPI
                       ...       Respondent

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  :SRI.C.K.SAJEEV

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/12/2008

 O R D E R
                          THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                         CRL.R.P. No.808 of 2001
               = = = = = = = = = = = = = == = = = = = = = = = = =
              Dated this the 3rd     day of December,        2008

                                   O R D E R

————–

Heard both sides.

2. Revision petitioner is aggrieved by his conviction for

offence punishable under Section 138 of the Negotiable Instruments

Act (for short, “the Act”). Learned magistrate sentenced him to

undergo simple imprisonment for two months and payment of fine of

Rs.13,000/-. Revision petitioner carried the matter in appeal where,

conviction and substantive sentence were confirmed but fine was

reduced to Rs.5,000/-. Hence this revision.

3. It is contended by learned counsel that due execution of

the cheque is not proved. First respondent supported the findings

entered by the courts below.

4. According to the first respondent, revision petitioner

borrowed Rs.12,000/- from him on 24.1.1995 and issued Exhibit P1,

cash cheque dated 25.1.1995. First respondent presented that cheque

for collection through his bank but it was returned on 1.2.1995 for

insufficiency of funds. Notice was issued to the revision petitioner on

10.2.1995 intimating dishonour and demanding payment. Notice was

CRL. R.P. No.808 of 2001

-: 2 :-

served on 17.2.1995 but there was no positive response. Hence the

complaint. First respondent gave evidence as P.W.1, examined P.Ws.2

and 3 and proved Exhibits P1 to P8. Evidence of P.Ws.2 and 3 and

Exhibits P2 to P8 show that cheque was dishonoured for insufficiency

of funds. Case of revision petitioner is that he had no transaction

with the first respondent and had given Exhibit P1 to one Lalith Mohan

as an accommodation cheque. Courts below did not accept that

contention.

5. That, Exhibit P1 is a cash cheque cannot take it outside the

purview of Section 138 the Act particularly when it is the case of

revision petitioner that he had given that cheque to another person

though according to him for some adjustment. So far as that

contention is concerned, what I find is only certain suggestions to first

respondent when the latter was in the box. First respondent has

given evidence regarding the transaction. Nothing is brought out to

disbelieve his version. Contention of the revision petitioner that he

gave Exhibit P1 to Lalith Mohan is not substantiated or even

probabilised.

6. Though it was contended in the court below on behalf of

revision petitioner that Exhibits P6 and P8 were fraudulently created

CRL. R.P. No.808 of 2001

-: 3 :-

for this case, trial court found against that contention and held that

evidence of P.Ws.2 and 3 and Exhibits P2 and P6 to 8 revealed that

cheque was dishonoured for insufficiency of funds and that dishonour

intimation was given to the revision petitioner on 1.2.1995.

Considering the evidence in the light of the contentions raised on

either side, I have no reason to interfere with the concurrent findings

of fact entered by the courts below. Conviction therefore cannot be

assailed.

7. So far as sentence awarded is concerned, considering the

amount involved and the object of legislation, I am of the view that

simple imprisonment till rising of the court and payment of

compensation will be sufficient in the ends of justice.

Resultantly, revision petition is allowed in part in the following

lines:

(i) Substantive sentence awarded to the revision

petitioner is modified as simple imprisonment till

rising of the court.

(ii) Revision petitioner is directed to deposit in the trial

court for payment to the first respondent

Rs.13,000/- (Rupees Thirteen thousand only) as

CRL. R.P. No.808 of 2001

-: 4 :-

compensation within three months from this day

failing which he shall undergo simple imprisonment

for two months.

(iii) It will be sufficient compliance with the direction

contained in clause (ii) above if revision petitioner

paid compensation to the first respondent through

counsel in the trial court and first respondent files a

statement in the trial court through counsel within

the said period of three months acknowledging

receipt of the amount.

(iv) Revision petitioner shall surrender in the trial court

on 10.3.2009 to receive the sentence.

Bail bond shall stand cancelled.

Criminal Miscellaneous Petition No.3746 of 2001 shall stand

dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

CRL. R.P. No.808 of 2001

-: 5 :-

THOMAS P.JOSEPH, J.

===================
CRL.R.P. NO. 808 OF 2001
===================

O R D E R

3RD DECEMBER, 2008