High Court Kerala High Court

Ramakrishnan vs Moosa P. on 15 December, 2009

Kerala High Court
Ramakrishnan vs Moosa P. on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3887 of 2009()


1. RAMAKRISHNAN, AGED 46 YEARS, U.D.21,
                      ...  Petitioner

                        Vs



1. MOOSA P., S/O.KUNHI BAVA, AGED 42 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :15/12/2009

 O R D E R
                P.S.Gopinathan, J.
    ==========================================
               Crl.R.P.3887 of 2009
    ==========================================
     Dated this the 15th day of December, 2009.


                       ORDER

1.As against the concurrent finding of conviction

and fine of Rs.50,000/- under Section 138 of the

Negotiable Instruments Act, this revision

petition was filed. Having heard the learned

counsel for the revision petitioner and perusing

the judgments of the courts below, I find that

the first respondent, who was examined as P.W.1,

had succeeded to establish that the revision

petitioner borrowed a sum of Rs.50,000/- and in

discharge of the liability, a cheque dated

5.12.2006 for the said amount drawn on Malampuzha

Service Co-operative Bank, which was marked as

Ext.P1, was issued to the first respondent. When

it was sent for collection, it was dishonoured

for insufficiency of funds as evidenced by

Exts.P2 and P3 memos dated 22.12.2006. Demanding

CRRP3887/09 -:2:-

discharge of the liability, a lawyer notice dated

20.1.2007, copy of which was marked as Ext.P4,

was caused. Despite the acknowledgement of

notice, as evidenced by Ext.P6 dated 22.1.2007,

the liability was not discharged. Neither there

is any reply to the notice.

2.The revision petitioner took up a defence of

total denial. No evidence was let in. The

evidence of P.W.1 is supported by Ext.P1 and the

presumptions under Sections 118 and 139 of the

Negotiable Instruments Act that it was drawn for

valuable consideration and delivered in discharge

of the liability. The evidence of P.W.1 remains

unchallenged. There is no case for the revision

petitioner that there is no liability or that the

cheque was not issued by him or that the

liability was discharged. Hence, I find that the

conviction under challenge is based upon cogent

evidence and there is no reason to interfere with

CRRP3887/09 -:3:-

it.

3.The trial court was very lenient in confining the

sentence to a fine of Rs.50,000/-, which is the

cheque amount. The sentence was correctly

confirmed by the trial court. There is no reason

to interfere with it.

In the result, this revision petition is

dismissed. The revision petitioner is granted

six months’ time to remit the fine. Till then,

the bail bond executed by him shall remain in

force.

P.S.Gopinathan, Judge.

sl.