High Court Kerala High Court

Sobhanakumari vs Mohanan on 31 July, 2007

Kerala High Court
Sobhanakumari vs Mohanan on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 65 of 1999()



1. SOBHANAKUMARI
                      ...  Petitioner

                        Vs

1. MOHANAN
                       ...       Respondent

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  :SRI.A.K.CHINNAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :31/07/2007

 O R D E R
                      K.R.UDAYABHANU, J
                 ---------------------------------------------
                      Crl.R.P.No.65 of 1999
                  ---------------------------------------------
                Dated this the 31st day of July, 2007



                               O R D E R

The revision petitioner is the accused who stands convicted

for the offence under Section 138 of the Negotiable Instruments

Act and sentenced, as modified by the appellate court, to pay a

fine of Rs.65,000/- and in default, to undergo simple

imprisonment for three months and out of the fine amount, if

realised, Rs.63,000/- is to be paid to the complainant.

2. The case of the complainant is that a sum of

Rs.60,000/- was borrowed and towards the discharge the

impugned cheque was issued. The cheque when presented for

encashment got dishonoured for want funds in the account of the

accused. The lawyer notice sent was not replied to nor was the

amount paid.

3. The evidence adduced in the matter consisted the

testimony of PWs’ 1 to 3 and Exts. P1 to P8. PW1 is the

complainant himself. PWs’ 2 and 3 are the bank managers who

proved the fact of presentation of cheque and the dishonour of

CRRP65/99 Page numbers

the same for want of funds in the account of the accused. The

execution of the cheque was found proved from the evidence of

PW1. No contra evidence has been adduced to rebut the

statutory presumptions. I find no reasons to interfere in the

findings of the court below which are supported by proper

reasons.

4. Considering the plea of the counsel for the revision

petitioner she is granted six months’ time from today onwards to

remit the fine amount.

The revision petition is disposed of.





                                            K.R.UDAYABHANU,
                                                  JUDGE

csl

CRRP65/99    Page numbers