High Court Kerala High Court

Susan Joseph vs K.Jayakumar on 11 October, 2010

Kerala High Court
Susan Joseph vs K.Jayakumar on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2961 of 2010()


1. SUSAN JOSEPH, VETTIMALA HOUSE,
                      ...  Petitioner

                        Vs



1. K.JAYAKUMAR,KURINJIYIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  : No Appearance

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

 Dated :11/10/2010

 O R D E R
                     V.K.MOHANAN, J.
                  -------------------------------
                  Crl.R.P.No.2961 of 2010
                 ----------------------------------
        Dated this the 11th day of October, 2010.


                          O R D E R

The challenge in this revision petition is against the

conviction and sentence imposed against the revision petitioner,

who is the accused in a prosecution for the offence punishable

under Sec.138 of the Negotiable Instruments Act.

2. The case of the complainant is that the

accused/revision petitioner borrowed a sum of Rs.1,50,000/-

from the complainant and towards the discharge of the debt due

to the complainant, she issued a cheque dated 10.4.2008 for a

sum of Rs.1,50,000/-, 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 the

Negotiable Instruments Act. With the said allegation, the

Crl.R.P.No.2961 of 2010

-: 2 :-

complainant approached the Judicial First Class Magistrate-III,

Kanjirappally, by filing a formal complaint, upon which

cognizance was taken u/s.138 of the Negotiable Instruments Act

and instituted S.T.No.9/2009. During the trial of the case, PW1

was examined from the side of the complainant and Exts.P1 to P9

were marked. From the side of the defence, DW1 was examined

and Exts.D1 & D2 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 her debt due to

the complainant. Thus accordingly the court found that, the

complainant has established the case against the

accused/revision petitioner and consequently held that the

accused is guilty and thus convicted her u/s.138 of the

Negotiable Instruments Act. On such conviction, the trial court

sentenced the revision petitioner to undergo simple

imprisonment for 6 months and to pay a compensation of

Rs.1,50,000/- u/s.357(3) of Cr.P.C. and the default sentence is

fixed as two months simple imprisonment.

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

Crl.R.P.No.2961 of 2010

-: 3 :-

revision petitioner/accused, by judgment dated 19.7.2010 in

Crl.A.No.300/2009, the Court of Sessions Judge, Kottayam

allowed the appeal only in part, while confirming the conviction

of the revision petitioner u/s.138 of the Negotiable Instruments

Act, modified and reduced the sentence of imprisonment. The

order to pay compensation and default sentence were also

confirmed. It is the above conviction and sentence are

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 this

revision petition and accordingly the conviction recorded by the

courts below against the revision petitioner u/s.138 of the

Negotiable Instruments Act, is approved.

Crl.R.P.No.2961 of 2010

-: 4 :-

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

of conviction recorded by the courts below, the learned counsel

for the revision petitioner submitted that the revision petitioner

requires some time to pay the compensation amount and since

the revision petitioner is also involved in another similar case,

maximum time may be granted to pay the compensation amount.

7. In the light of the facts and circumstances involved in

the case especially that the revision petitioner is a lady, I am of

the view that the above submission of the learned counsel can be

considered positively.

In the result, this revision petition is disposed of

confirming the conviction of the revision petitioner under

Sec.138 of the Negotiable Instruments Act as recorded by the

court below and while confirming the sentence of imprisonment

as ordered by the appellate court and the direction to pay

compensation and the default sentence, the revision petitioner is

granted 45 days time to pay the compensation amount and the

default sentence fixed by the appellate court will be attracted

only in case of failure on the part of the revision petitioner in

paying the compensation amount within 45 days from today.

Crl.R.P.No.2961 of 2010

-: 5 :-

Accordingly, the revision petitioner is directed to appear before

the trial court on 18th November, 2010 to receive the sentence

of imprisonment and to pay the compensation amount. If there is

any failure on the part of the revision petitioner in appearing

before the court below and paying the compensation amount the

trial court is free to take coercive steps for execution of the

sentence and for realization of the compensation amount. The

coercive steps if any, pending against the revision petitioner

shall be deferred till 18.11.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

Jvt