High Court Kerala High Court

Saju Paul vs Poulose on 11 September, 2007

Kerala High Court
Saju Paul vs Poulose on 11 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3281 of 2007()


1. SAJU PAUL, S/O.POULOSE,
                      ...  Petitioner

                        Vs



1. POULOSE, S/O.MATHAI, THENALIL VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/09/2007

 O R D E R
                              V. RAMKUMAR, J.

                  ````````````````````````````````````````````````````
                        Crl. R.P. No. 3281 OF 2007
                  ````````````````````````````````````````````````````
               Dated this the 11th day of September, 2007

                                    O R D E R

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the petitioner who was the accused in S.T. No.596/2004 on the

file of the J.F.C.M., Nedumkandom challenges the conviction entered

and the sentence passed against him for an offence punishable under

Sec. 138 of the Negotiable Instruments Act, 1881 (hereinafter referred to

as ‘the Act’).

2. I heard the learned counsel for the Revision Petitioner and

the learned Public Prosecutor.

3. The learned counsel appearing for the Revision Petitioner

re-iterated the contentions in support of the Revision. The courts below

have concurrently held that the cheque in question was drawn by the

revision petitioner in favour of the complainant on the drawee bank, that

the cheque was validly presented to the bank, that it was dishonoured

for reasons which fall under Section 138 of the Act, that the

complainant made a demand for payment by a notice in time in

accordance with clause (b) of the proviso to Section 138 of the Act and

that the Revision Petitioner/accused failed to make the payment within

15 days of receipt of the statutory notice.

Crl.R.P.No.3280/07
: 2 :

4. The learned counsel for the revision petitioner contended

that the cheque was issued only as a security and it was really a real

estate transaction between the accused and the complainant and the

cheque was offered only as a security. He further submitted that the

cheque was not returned for want of sufficient fund in the account of the

accused but on the ground that drawer’s signature is incomplete. In

such a case there was an added burden on the complainant to prove

that cheque was returned for the reason that funds were insufficient in

the account of the accused. Neither the ledger was produced nor the

Bank Manager was examined to prove the ground on which cheque was

dishonoured.

5. Both the courts below have considered the defence with

regard to the cheque being offered as a security. The revision petitioner

is an educated person dealing with real estate matters and the very fact

he did not take any steps to get back the cheque in question will show

that the defence set up by him was a false one. With regard to the

contention that the return of the cheque on the ground that drawer’s

signature was incomplete could not amount to an offence punishable

under section 138 of the Negotiable Instruments Act, in the first place,

the said contention was not raised before the courts below. Secondly,

when the defence contention that the cheque was offered as a security

is ex facie not sustainable his further contention that the return of the

Crl.R.P.No.3280/07
: 3 :

cheque was not on a ground enumerated under section 138 of the

Negotiable Instruments Act cannot be entertained. Going by the

interpretation placed on section 138 of the N.I. Act, even instances like

closure of account, the accused countermanding payment etc. have

been judicially settled to be covered by the section. Such being the

position, I am not inclined to dislodge the finding recorded concurrently

by the courts below to the effect that the revision petitioner committed

the offence punishable under section 138 of the Negotiable Instruments

Act. Equally misconceived his contention that the non-production of the

ledger and non-examination of the Bank Manager is fatal to the

prosecution. The fact that Ext.P1 cheque has been dishonoured is

evidenced by Ext.P3 memo which is sufficient to hold that it was

dishonoured in terms of the section 138 of the N.I. Act. The accused did

not even sent a reply to the statutory notice issued to him by the

complainant. It is taking into account all the relevant facts and

circumstances of the case that the courts below concurrently found that

the revision petitioner has committed the alleged offence. Sitting in the

rarefied revisional jurisdiction, I find it impermissible for this court

substitute the finding of fact recorded by the courts below with its own

finding. Both the courts below have considered and rejected the

defence set up by the revision petitioner while entering the above

finding. The said finding has been recorded on an appreciation of the

Crl.R.P.No.3280/07
: 4 :

oral and documentary evidence. I do not find any error, illegality or

impropriety in the finding so recorded concurrently by the courts below.

The conviction was thus rightly entered against the petitioner.

6. What now survives for consideration is the question as to

whether a proper sentence has been imposed on the Revision

Petitioner. I am, however, inclined to modify the sentence imposed on

the revision petitioner provided he complies with the condition

hereinafter mentioned. Accordingly, if the revision petitioner pays to the

1st respondent complainant by way of compensation under section 357

(3) Cr.P.C. a sum of Rs.5,55,500/- (Rupees five lakhs fifty five thousand

and five hundred only) within six months from today, then he need to

undergo only imprisonment till the rising of the court. If on the other

hand, the revision petitioner commits default in making the payment as

aforesaid, he shall undergo simple imprisonment for three months by

way of default sentence. Money, if any, paid by the revision petitioner

pursuant to the orders, if any, passed by the lower appellate court shall

be refunded to the revision petitioner.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

(V. RAMKUMAR, JUDGE)
aks