High Court Kerala High Court

Radha .S vs K.Satheendran Nair on 13 August, 2009

Kerala High Court
Radha .S vs K.Satheendran Nair on 13 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2500 of 2009()


1. RADHA .S, T.C39/1721
                      ...  Petitioner

                        Vs



1. K.SATHEENDRAN NAIR,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY ITS

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/08/2009

 O R D E R
                        THOMAS P JOSEPH, J
                   ----------------------------------------
                      Crl.R.P.No.2500 of 2009
                   ---------------------------------------
                Dated this 13th day of August 2009

                                  ORDER

Notice to respondent No.1 is dispensed with in view of the order I

am proposing to pass in this revision which is not prejudicial to him.

Heard counsel for petitioner and public prosecutor who took notice for

respondent No.2.

2. This revision is in challenge of judgment of learned

Additional Sessions Judge (Fast Track No-3), Thiruvananthapuram in

Criminal Appeal No.26 of 2006 confirming conviction but modifying the

sentence of petitioner for offence punishable under section 138 of the

Negotiable Instruments Act. According to respondent No.1, petitioner

borrowed Rs.45000/- from him on 17-05-2000 and issued Ext.P1,

cheque dated 22-11-2000 for repayment of that amount. Dishonour of

that cheque for insufficiency of funds is proved by Exts.P2 and P3.

Respondent No.1 claimed that statutory notice was issued and served

on petitioner and in proof produced Exts.P4 to P6. According to the

petitioner, she had no transaction with respondent No.1 and Ext.P1

may be the blank cheque she had given to one Muraleedharan. She

also contended that there was no proper service of notice on her.

3. So far as due execution of the cheque is concerned, there

is the evidence of respondent No.1 as PW1. He stated about the

transaction leading to the execution of the cheque. So far as

Crl.R.P.No.2500 of 2009 2

contention raised by petitioner is concerned, she was not even sure

whether Ext.P1 is the cheque she had allegedly given to

Muraleedharan. She only raised a suspicion. At any rate there is no

evidence or circumstance to prove or probabilise that contention.

Courts below were not impressed by the contention raised by

petitioner. I find no reason to differ.

4. So far as service of notice on petitioner is concerned,

Ext.P6 is the acknowledgment card. It is true that petitioner denied

signing Ext.P6. But, she has not taken steps to show that Ext.P6 did

not contain her signature. She did not summon the postman who is

seen to have delivered the registered notice to her, the addressee.

There is no dispute regarding correctness of the address given on

Exts.P4 and P6. Section 27 of the General Clauses Act provides a

presumption regarding service of notice issued in the correct address

by registered post. That presumption is not rebutted.

5. Though initially learned counsel had expressed a doubt

whether the complaint was filed within the time, learned counsel after

going through the copy of complaint submitted that complaint was

preferred within time. On going through the judgment under challenge

and hearing learned counsel, I find no reason to interfere with the

conviction of petitioner.

6. Sentence on petitioner is to undergo simple imprisonment

till rising of the court. There is also direction for payment of

compensation of Rs.45000/- to respondent No.1 and default sentence

Crl.R.P.No.2500 of 2009 3

of simple imprisonment for three months. Having regard to the nature

of the offence and the amount involved there is no reason to interfere

with the substantive sentence, direction for payment of compensation

or default sentence at the instance of petitioner.

7. Learned counsel has requested that petitioner may be

granted four months’ time to deposit the compensation. Learned

counsel states that petitioner is unable to raise the entire amount

immediately. There is also a request that petitioner may be permitted

to pay compensation directly to respondent No.1. Having regard to the

circumstances stated, I am inclined to allow that request.

Resultantly, this revision petition fails. It is dismissed. Petitioner

is granted time till 13-12-2009 to deposit compensation in the trial

court. It is made clear that it will be sufficient compliance of the

direction for deposit of compensation if petitioner paid compensation

to respondent No.1 through her counsel in the trial court and

respondent No.1 filed a statement in the trial court through his counsel

acknowledging receipt of the amount within the period aforesaid.

petitioner shall appear in the trial court on 16-12-2009 to receive the

sentence. Execution of warrant if any against the petitioner will stand

in abeyance till 16-12-2009.

THOMAS P JOSEPH, JUDGE
Sbna/