High Court Kerala High Court

Steevi.K. vs Sajeev N.V. on 23 March, 2009

Kerala High Court
Steevi.K. vs Sajeev N.V. on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3723 of 2006()


1. STEEVI.K., S/O.OUSEPH,
                      ...  Petitioner

                        Vs



1. SAJEEV N.V., S/O.VELAYUDHAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :23/03/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - -
                        Crl.R.P.No.3723 of 2006
               - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 23rd March, 2009

                                  ORDER

The revision is directed against the concurrent verdict of guilty

against the accused for the offence punishable under Section 138 of

the Negotiable Instruments Act (for short ‘the Act’). Negativing the

plea of not guilty of the accused, the learned Magistrate, after trial,

found him guilty of the offence, and he was thereupon convicted and

sentenced to undergo simple imprisonment for three months and to

pay a fine of Rs.1000/-. He was also directed to pay compensation of

Rs.1,25,000/- to the complainant under Section 357(3) of the Cr.P.C.

with default term of simple imprisonment for 45 days. In the appeal

preferred by the accused, the learned Sessions Judge upholding the

conviction modified the sentence reducing the imprisonment to

15 days and enhancing the compensation to Rs.1,75,000/- with

default term of simple imprisonment for three months. Fine of

Rs.1,000/- imposed was also set aside. Questioning the legality,

propriety and correctness of the sentence as indicated above, the

accused has preferred this revision.

2. The case of the complainant is that towards discharge of a

debt, the accused issued Ext.P1 cheque for a sum of Rs.1,25,000/-

Crl.R.P.No.3723/06 – 2 –

promising its encashment on presentation in due course. The cheque

presented, however, was dishonoured due to insufficiency of funds in

the account of the accused. Statutory notice issued intimating

dishonour and demanding the sum covered by the cheque was

acknowledged, but no reply was sent nor any payment made. The

complainant, thereupon, launched the prosecution against the

accused for the offence under Section 138 of the Act.

3. The accused pleaded not guilty when particulars of the

offence were made known. The complainant examined himself as

P.W.1 and got marked Exts.P1 to P5 to prove his case. The accused

reiterated his plea of innocence when questioned under Section 313

Cr.P.C. No defence evidence was adduced.

4. I heard the learned counsel for the revision petitioner-

accused. The accused had set up a defence case that the cheque was

issued as a security and the transaction was under an agreement

entered between the parties. The agreement was not produced and

the prosecution was initiated on the basis of security covered by

Ext.P1 cheque, is the submission of the learned counsel. Perusing the

records of the case, I find there is no merit in the submission of the

counsel. Though the accused had set up a defence that the cheque

Crl.R.P.No.3723/06 – 3 –

was issued only as a security and whatever transaction between the

complainant and the accused was under a written agreement, leave

alone any evidence not even any worthmentioning circumstance was

brought in to substantiate that case. The learned Magistrate who had

the opportunity to watch the demeanour and deportment of the

complainant while he was examined, found his testimony reliable,

convincing and trustworthy. It is also pertinent to take note that the

accused who had been intimated of the dishonour of the cheque with

demand for payment to avoid prosecution, after acknowledging the

notice did not even send a reply. The defence canvassed by the

accused during trial has to be viewed in the backdrop that no reply

was sent to the notice of dishonour given by the complainant. The

complainant having established his case by cogent and convincing

evidence, there was no escape from the conclusion that the accused

was guilty of the offence imputed. His conviction for the offence

passed by the learned Magistrate, and upheld in appeal by the

learned Sessions Judge, in the proved facts and circumstances of the

case, deserves only to be confirmed. I do so.

5. Now with regard to the sentence imposed against the

accused, the learned counsel for the accused raised a grievance that

Crl.R.P.No.3723/06 – 4 –

in the appeal preferred by the accused against the conviction and

sentence, the Sessions Court had enhanced the sum payable as

compensation, modifying the sentence imposed by the trial court. At

any rate, the compensation of Rs.1,75,000/- awarded by the learned

Sessions Judge for a cheque of Rs.1,25,000/-, the dishonour of the

cheque, which had let the prosecution of the accused, it is submitted,

is highly excessive and unreasonable. The cheque involved in the

present case was issued as early in 2001 and no doubt, the time lag

taken for culmination of the prosecution on its dishonour has to be

taken note of in passing appropriate sentence with regard to the

payment of compensation by the accused. Having regard to the

totality of the facts and circumstances involved in the case, upholding

the conviction passed against the accused, sentence is modified

directing him to undergo imprisonment till the rising of the court and

to pay compensation of Rs.1,50,000/- under Section 357(3) of the

Cr.P.C., within two months from the date of this order. If

compensation as fixed above is not paid within the stipulated period,

the accused shall undergo simple imprisonment for two months.

Compensation, if realised, shall be paid to the complainant. The

accused shall appear and his sureties shall produce him on 8.6.2009

Crl.R.P.No.3723/06 – 5 –

before the Judicial First Class Magistrate Court, Perumbavoor, and the

learned Magistrate shall execute the sentence as directed.

The revision is partly allowed.

srd                            S.S. SATHEESACHANDRAN, JUDGE