High Court Kerala High Court

Satheesh Kurian vs Babu Thomas on 23 September, 2010

Kerala High Court
Satheesh Kurian vs Babu Thomas on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3103 of 2007()


1. SATHEESH KURIAN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. BABU THOMAS, CHAONAL HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SREELAL N.WARRIER

                For Respondent  :SRI.JOSHI N.THOMAS

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

 Dated :23/09/2010

 O R D E R
                        V.K.MOHANAN, J.
                      -------------------------------
                     Crl. R.P.No.3103 of 2007
                      -------------------------------
          Dated this the 23rd day of September, 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 borrowed a sum of Rs.1,00,000/- from the complainant

and towards the discharge of the debt due to the complainant, he

issued a cheque dated 15.7.2005 for a sum of Rs.1,00,000/-,

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 Chief

Judl. Magistrate Court-Thodupuzha, by filing a formal complaint,

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

2
Crl. R.P.No.3103 of 2007

Instruments Act and instituted C.C.No.564/05 and subsequently,

the case was made over to the Court of Judicial First Class

Magistrate-II, Thodupuzha, wherein the case was renumbered as

S.T.No.23/06. During the trial of the case, the complainant

himself was mounted to the box and gave evidence as PW1 and

Exts.P1 to P5 were marked, from the side of the complainant.

From the side of the defence, Dws.1 to 4 and Exts.D1, D2 and

C1 were marked. 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 found 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 3 months and also directed to pay

compensation of Rs.1,05,000/- to the complainant u/s.357(3) of

3
Crl. R.P.No.3103 of 2007

Cr.P.C. and the default sentence was fixed as 3 months simple

imprisonment.

3. Though an appeal was filed, at the instance of the

revision petitioner/accused, by judgment dated 25.6.2007 in

Crl.A.332/06, the Court of 3rd Addl. District & Sessions Judge-

Thodupuzha, dismissed the appeal, confirming the conviction

and sentence imposed against the revision petitioner. 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

petitioner during the trial and appeal, submitted that the

complainant has not established the transaction and also the

execution and issuance of the cheque. 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

4
Crl. R.P.No.3103 of 2007

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. As this court is not inclined to interfere with the order of

conviction recorded by the courts below, the counsel for the

revision petitioner submitted that, the sentence of imprisonment

ordered by the courts below is unreasonable and exorbitant and

the same may be set aside and the counsel for the revision

petitioner also submitted that, the revision petitioner is ready to

compensate the complainant by paying a compensation amount

which is to be fixed by this court. The learned counsel for the

respondent submitted that, the complainant is very much

interested in getting his amount back but with adequate

compensation.

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

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

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

aspect of the remedy should be given priority over the punitive

5
Crl. R.P.No.3103 of 2007

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

15.7.2005, for an amount of Rs.1,00,000/-. Thus as per the

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

this court, a sum of Rs.1,00,000/-, which belonged to the

complainant is with the revision petitioner for the last 5 years.

Having regard to the facts and circumstances involved in the

case and in the light of the submissions made by both side’s

counsels, I am of the view that, the sentence of imprisonment

ordered by the courts below can be set aside and the revision

petitioner can be sentenced to pay fine only.

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, in suppression of the order of sentence for

imprisonment ordered by the courts below, the revision petitioner

is sentenced to pay a fine amount of Rs.1,30,000/-, within one

month from today and in case of any default in paying the fine

amount, the revision petitioner is directed to undergo simple

6
Crl. R.P.No.3103 of 2007

imprisonment for 3 months. Accordingly, the revision petitioner is

directed to deposit the fine amount on or before 23.10.2010 in

the trial court. In case any failure on the part of the revision

petitioner in paying the fine 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. On realisation of the fine amount, a sum of

Rs.1,25,000/- shall be paid to the complainant as compensation

u/s.357(1)(b) of Cr.P.C. and the remaining amount shall be paid

to the State Exchequer. The coercive steps if any, pending

against the revision petitioner shall be deferred till 23.10.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/