High Court Kerala High Court

Sivadas vs Prabhakaran on 21 January, 2011

Kerala High Court
Sivadas vs Prabhakaran on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2398 of 2004(D)


1. SIVADAS, S/O.NANU.P.V.,
                      ...  Petitioner

                        Vs



1. PRABHAKARAN, KANDATHIL PARAMBU,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :SRI.JOHN BRITTO

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :21/01/2011

 O R D E R
                     P.Q.BARKATH ALI, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                     Crl.R.P. No. 2398 of 2004
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
              Dated this the 21st day of January, 2011

                            O R D E R

Challenge in this revision petition by the accused is to

the judgment dated November 30, 2002 in C.C.No.129 of 2001

on the file of the Judicial Magistrate of the First Class,

Ambalappuzha convicting him under section 138 of the

Negotiable Instruments Act and sentencing him to undergo

simple imprisonment for six months by the learned Magistrate

by judgment dated November 30, 2002, which was confirmed

in appeal by the Sessions Court by judgment dated July 7,

2004. Now the accused has come up in revision challenging his

conviction and sentence.

2. The case of the complainant/1st respondent, as testified

by him as PW1 before the trial court and as stated in the

complaint, was that the accused/revision petitioner borrowed

Rs.50,000/- from him and to discharge that liability the

accused issued Ext.P1 cheque dated July 15, 2000 for the said

amount drawn on the Aluva Branch of Federal Bank Ltd. which

Crl.R.P. No. 2398/2004 2

when presented for collection was returned dishonoured for

want of sufficiency of funds in the account of the revision

petitioner/accused in the bank and that in spite of Ext.P4

notice dated January 17, 2001, the accused/revision petitioner

did not repay the amount. Therefore, the complainant filed the

complaint before the trial court under section 138 of the

Negotiable Instruments Act.

3. The learned Magistrate, on receipt of the complaint,

recorded the sworn statement of the complainant and took

cognizance of the offence. The accused, on appearance before

the trial court, pleaded not guilty to the charge under section

138 of the Negotiable Instruments Act. The complainant was

examined as PW1 and Exts.P1 to P7 were marked on the side

of the prosecution. When questioned under section 313 of

Cr.P.C. by the learned Magistrate, the accused submitted that

he had taken a loan from Federal Bank for which one Vasanthi

Vijayasingh, who is none other than the aunt of the

complainant, stood as surety, that as security, he issued 6

signed blank cheque leaves to said Vasanthi Vijaysingh and

Crl.R.P. No. 2398/2004 3

that the complainant misused one of those cheque leaves and

created Ext.P1 cheque. Ext.D1 was marked on the side of the

defence.

4. The trial court, on an appreciation of the evidence,

found the accused guilty of the offence punishable under

section 138 of the Negotiable Instruments Act, convicted him

thereunder and sentenced him as aforesaid, which was

confirmed in appeal by the Sessions Court. Now the accused

has come up in revision challenging his conviction and

sentence.

5. Heard learned counsel for the revision petitioner and

learned counsel for the 1st respondent .

6. The following points arise for consideration :

1) Whether the conviction of the revision petitioner
under section 138 of the Negotiable Instruments
Act rendered by the trial court which was
confirmed in appeal can be sustained ?

2) Whether the sentence imposed on the revision
petitioner/accused is excessive or unduly harsh ?

7. The complainant as PW1 testified in a convincing

manner before the trial court regarding the transaction.

Crl.R.P. No. 2398/2004 4

Nothing was brought out during cross-examination to discredit

his evidence. During the cross-examination he has

emphatically denied the suggestion that he has misused any

signed blank cheque. Further his evidence is supported by

Exts.P1 to P7.

8. The case of the revision petitioner/accused, as stated

by him when questioned under section 313 by the learned

Magistrate, was that for the loan availed of by him from the

Aluva Branch of Federal Bank Ltd. one Vasanthi Vijayasingh

stood as surety and as security he issued six blank signed

cheques to her, that the complainant obtained one of those

cheque from her who is the aunty of the complainant and

created Ext.P1. But no evidence was adduced by the accused

to prove his case.

9. Learned counsel for the revision petitioner/accused

pointed out that the complainant during cross-examination

admitted that he has obtained cheque Ext.P1 from Vasanthi

Vijayasingh. There is no substance in the above contention. On

going through the cross-examination of PW1, it is seen that

Crl.R.P. No. 2398/2004 5

there was no such admission made by PW1. He has admitted

that Vasanthi Vijayasingh is the aunt of his wife. Further no

evidence was adduced by the accused to prove his case that he

issued any blank signed cheques to the said Vasanthi

Vijayasingh. That being so, the above case put forward by the

accused cannot be believed. That apart the accused has

admitted issuance of Ext.P1 cheque, presumption envisaged

under sections 118 and 138 of the Negotiable Instruments Act

is available to the complainant. No reliable evidence was

adduced by the accused to rebut the above presumption. For

all these reasons, I am of the view that the trial court as well

as the appellate court have perfectly justified in accepting the

evidence of PW1 and coming to the conclusion that the

accused has committed the offence punishable under section

138 of the Negotiable Instruments Act and convicting him

thereunder.

10. As regards the sentence, the trial court imposed a

sentence of simple imprisonment for six months, which was

confirmed in appeal by the learned Sessions Judge. The

Crl.R.P. No. 2398/2004 6

transaction is of the year 2000. Therefore, a lenient view is

taken and I hold that the sentence of imprisonment till the

rising of court and to pay a compensation of Rs.50,000/-would

meet the ends of justice.

11. In the result, the revision petition is allowed in part.

The conviction of the revision petitioner/accused under section

138 of the Act rendered by the trial court, which was

confirmed in appeal is upheld. He is sentenced to undergo till

the rising of court and to pay compensation of Rs.50,000/- to

the complainant, in default to undergo simple imprisonment

for three months. His bail bonds are cancelled. Three months’

time is granted for payment of the compensation.

He shall surrender before the trial court on or before 28-

2-2011 to suffer the sentence.

P.Q.BARKATHALI, JUDGE

mn

Crl.R.P. No. 2398/2004 7

P.Q.BARKATH ALI, J.

=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Crl.A.No. 2398 of 2004
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

JUDGMENT
21st January,2011