High Court Kerala High Court

Sunilkumar.K vs Ajayakumar on 27 May, 2009

Kerala High Court
Sunilkumar.K vs Ajayakumar on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1646 of 2009()


1. SUNILKUMAR.K,S/O.K.NANU,CHITHRALAYAM,
                      ...  Petitioner

                        Vs



1. AJAYAKUMAR,S/O.K.P.VIJAYAN,PROP;BHARATH
                       ...       Respondent

2. THE STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/05/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.R.P.No.1646 of 2009
                           --------------------------------------
                      Dated this the 27th day of May, 2009.

                                        ORDER

Notice to respondent No.1 is dispensed with in view of the order I

am proposing to make and which is not prejudicial to him. Public Prosecutor

takes notice for respondent No.2.

2. Case of respondent No.1 as concurrently found by the courts below

is that petitioner purchased electronic items from him for a total sum of

Rs.80,000/- and in partial discharge of the liability issued Ext.P1, cheque dated

21.8.1999 for Rs.25,274/- which was presented for encashment but was

returned for insufficiency of funds. Following that, notice was given to the

petitioner on 15.9.1999 intimating dishonour and demanding payment of the

amount. Notice was returned unclaimed though intimation was served on the

petitioner. Hence the complaint alleging offence punishable under Section 138

of the Negotiable Instruments Act (for short, “the Act). Respondent No.1 gave

evidence as PW1 and testified to his case. Dishonour of the cheque for the

reason stated above is proved by Exts.P2 and P6. Issue and service of notice

are proved by Exts.P3 and P4. Ext.P5 is the returned notice. It is not disputed

that notice was sent by registered post in correct address of the petitioner.

When notice is sent by registered post in the correct address, it should normally

reach the addressee. Endorsement in Ext.P5 is that inspite of giving intimation,

Crl.R.P.No.1646/2009

2

petitioner did not claim it. Hence as found by the courts below there is deemed

service of notice.

3. Contention raised by the petitioner is that he had given Ext.P1 to

respondent No.1 as security for cost of the articles offered to be given to him on

credit but he did not adduce any evidence in that line. That, petitioner had

business transaction with respondent No.1 is evident from the plea the petitioner

has raised. Petitioner did not prove or probabilise that the cheque reached

respondent No.1 in the circumstances pleaded by him. That, petitioner refused

to claim the notice inspite of getting intimation shows that he was aware of the

claim being made against him by respondent No.1. In the facts and

circumstances, courts below accepted the evidence of respondent No.1 and

found that petitioner issued the cheque in partial discharge of the liability.

Petitioner was also not successful in rebutting presumption under Section 139 of

the Act.

4. It is pointed out by the counsel that counsel for petitioner had not

argued the appeal before the appellate court. But it is seen that appellate court

heard the arguments of counsel for respondent No.1, perused the records and

disposed of the appeal. Conviction required no interference.

5. So far as sentence is concerned, Learned magistrate sentenced

the petitioner to undergo simple imprisonment for six months, to pay fine of

Rs.30,000/- and in default of payment to undergo simple imprisonment for three

Crl.R.P.No.1646/2009

3

months. Appellate court did not interfere with the sentence, one reason being

that there was no representation for the petitioner in that court and that the

appeal was not argued on behalf of the petitioner. In the facts and

circumstances of the case I am satisfied that simple imprisonment till rising of the

court and fine as awarded by the trial court is sufficient in the ends of justice.

Resultantly, this revision petition is allowed in part to the extent that the

substantive sentence awarded to the petitioner is modified as simple

imprisonment till rising of the court. Petitioner is granted one month’s time to

deposit fine in the trial court. Petitioner shall appear in the trial court on

30.6.2009 to receive the sentence.

Crl.M.A.No.5029 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks