High Court Kerala High Court

Rajan.M vs N.Vardhanan on 25 June, 2010

Kerala High Court
Rajan.M vs N.Vardhanan on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1613 of 2010()



1. RAJAN.M
                      ...  Petitioner

                        Vs

1. N.VARDHANAN
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.G.SUDHEER

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :25/06/2010

 O R D E R
                       V.K.MOHANAN, J.
                     -------------------------------
                   Crl. R.P.No.1613 of 2010
                     -------------------------------
             Dated this the 25th day of June, 2010.

                             O R D E R

The accused in a prosecution for an offence u/s.138

of Negotiable Instruments Act is the revision petitioner, as he is

aggrieved by the order of conviction and sentence imposed by

the courts below.

2. The case of the complainant is that the accused/revision

petitioner, towards the discharge of a debt due to the

complainant, issued a cheque dated 21.12.2004 for a sum of

Rs.50,000/-, which when presented for encashment

dishonoured, as there was no sufficient fund in the account

maintained by the accused, and the cheque amount was not

repaid inspite of a formal demand notice and thus the revision

petitioner has committed the offence punishable u/s.138 of

Negotiable Instruments Act. With the said allegation, the

complainant initially approached the Judicial First Class

Magistrate Court-II, Neyyattinkara, by filing a formal complaint,

Crl. R.P.No.1613 of 2010
2

upon which cognizance was taken u/s.138 of Negotiable

Instruments Act and instituted S.T.No.598/05. Thereafter the

case was transferred to the Court of Judicial First Class

Magistrate-V, Neyyattinkara, where it re-numbered as

C.C.No.478/05 and during the course of the trial, PW1 was

examined from the side of the complainant and Exts.P1 to P5

were marked. No evidence either oral or documentary was

adduced from the side of the defence. On the basis of the

available materials and evidence on record, the trial court has

found that the cheque in question was issued by the revision

petitioner/ accused for the purpose of discharging his debt due to

the complainant. Thus accordingly the court held that, the

complainant has established the case against the

accused/revision petitioner and consequently found that the

accused is guilty and thus convicted him u/s.138 of Negotiable

Instruments Act. On such conviction, the trial court sentenced

the revision petitioner to undergo simple imprisonment for 4

months and to pay a sum of Rs.52,000/- to PW1 as

Crl. R.P.No.1613 of 2010
3

compensation u/s.357(3) of Cr.P.C. The default sentence is fixed

as 2 months imprisonment.

3. In appeal, at the instance of the revision petitioner/

accused, by judgment dated 29.7.2009 in Crl.A.663/07, the

appeal is allowed in part only, by the Court of Addl. Sessions

Judge-II, Thiruvananthapuram, confirming the conviction and the

sentence of simple imprisonment is reduced to till rising of the

court and while enhancing the compensation amount to the tune

of Rs.55,000/- and the default sentence is also enhanced and

fixed as 4 months simple imprisonment. There was also a

direction to the revision petitioner to appear before the lower

court on 30.9.2009 to receive the modified sentence. It is the

above conviction and sentence challenged in this revision

petition.

4. I have heard the learned counsel appearing for the

revision petitioner and also perused the judgments of the courts

below.

5. Reiterating the stand taken by the accused/revision

Crl. R.P.No.1613 of 2010
4

petitioner during the trial and appeal, submitted that the

complainant has not established the transaction and also the

execution and issuance of the cheque. The counsel for the

revision petitioner further submitted that the courts below has

committed wrong in convicting the revision petitioner. But no

case is made out to interfere with the concurrent findings of the

trial court as well as the lower appellate court. Therefore, I find

no merit in the revision petition and accordingly the conviction

recorded by the courts below against the revision petitioner

u/s.138 of Negotiable Instruments Act, is approved.

6. The learned counsel for the revision petitioner submitted

that, a lenient view may be taken in the matter of sentence and

some breathing time may be granted to the revision petitioner to

pay the compensation amount. I am of the view that the said

submission can be considered favourably but subject to other

relevant materials and circumstances involved in the case.

7. The apex court in a recent decision reported in Damodar

S.Prabhu V. Sayed Babalal H. (JT 2010(4) SC 457) has held

Crl. R.P.No.1613 of 2010
5

that, in the case of dishonour of cheques, the compensatory

aspect of the remedy should be given priority over the punitive

aspects. In the present case, the cheque in question is dated

21.12.2004, for an amount of Rs.50,000/-. Thus as per the

records and the findings of the courts below, which approved by

this court, a sum of Rs.50,000/- is in the hands of the revision

petitioner for the last 5 = years. Considering the above facts

and legal position, I am of the view that, while granting time to

the revision petitioner for paying the compensation amount, the

amount can be modified slightly, though the courts below have

made some increase in the cheque amount and the revision

petitioner can be granted 3 months time to pay the compensation

amount.

In the result, this revision petition is disposed of confirming

the conviction against the revision petitioner u/s.138 of

Negotiable Instruments Act as recorded by the courts below.

Accordingly, the sentence of imprisonment is maintained as it

has been modified by the lower appellate court and he is directed

Crl. R.P.No.1613 of 2010
6

to pay a sum of Rs.57,500/- to the complainant as compensation

u/s.357(3) of Cr.P.C. and in case of default in paying the

compensation, the revision petitioner is directed to undergo

simple imprisonment for 6 months. Accordingly, the revision

petitioner is directed to appear before the trial court on 27.9.2010

to pay the compensation amount as directed by this court. In

case any failure on the part of the revision petitioner in appearing

before the court below as directed above and in making the

deposit of compensation amount, the trial court is free to take

coercive steps to secure the presence of the revision petitioner

and to execute the sentence awarded against the revision

petitioner and for realisation of the compensation amount.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/