High Court Kerala High Court

Suseelan vs Manoharan on 24 October, 2008

Kerala High Court
Suseelan vs Manoharan on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3462 of 2008()


1. SUSEELAN, S/O.KOCHUKUTTAN, 4/51,
                      ...  Petitioner

                        Vs



1. MANOHARAN, S/O.MADHAVAN MANNADIAR,5TH
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/10/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                   CRL.R.P.NO. 3462 OF 2008
                    ............................................
      DATED THIS THE            24th       DAY OF OCTOBER, 2008

                                    ORDER

Petitioner is the accused in S.T.4379 of 2004 on the file of

Judicial First Class Magistrate, Chittoor. First respondent is the

complainant. Complaint was lodged contending that petitioner

joined a kuri and received the amount prizing the chitty and

after paying part of the amount, defaulted to pay the balance

and towards its payment of the balance amount, Ext.P1 cheque

was issued drawn in his account maintained in Kozhinjampara

branch of South Indian Bank for Rs.45,000/- on 10.5.2005. When

presented the cheque, it was dishonoured for want of sufficient

funds. First respondent sent Ext.P4 notice demanding the

amount covered under Ext.P1. It was received by the petitioner

under Ext.P5. But he did not pay and thereby committed the

offence. Learned Magistrate took cognizance of the offence

under Section 138 of N.I.Act. Petitioner pleaded not guilty. First

respondent was examined as PW1. Exts.P1 to P9 were marked.

2. Learned Magistrate, on the evidence, found the

petitioner guilty. He was sentenced to simple imprisonment for

three months and a compensation of Rs.50,000/- and in default,

CRRP 3462/2008 2

simple imprisonment for two months. Petitioner challenged the

conviction and sentence before Sessions Court, Palakkad in

Crl.A.55 of 2006. Learned Sessions Judge, on reappreciation of

evidence, confirmed the conviction and sentence and dismissed

the appeal. It is challenged in this revision petition.

3. Learned counsel appearing for petitioner was heard.

The argument of the learned counsel is that courts below was

not justified in convicting the petitioner, when first respondent

did not establish that Ext.P1 cheque was issued towards

discharge of a legally recoverable debt. It was also argued that

in any case, sentence awarded is excessive and because of the

financial conditions of petitioner, he may be granted time to pay

the fine.

4. Learned Magistrate and learned Sessions Judge

appreciated the evidence of PW1 in the proper perspective.

Though petitioner disputed the transaction, evidence of PW1

establish that petitioner had joined the kuri conducted by first

respondent and had bid the kuri and received the amount as

evidenced by Ext.P7 and towards the balance payable, issued

Ext.P1 cheque. Evidence also establish that when the cheque

was presented for encashment, it was dishonoured for want of

CRRP 3462/2008 3

sufficient funds. Though learned counsel argued that evidence

was not properly appreciated, on going through the judgments of

courts below, I cannot agree with the submission. Findings of

learned Magistrate was confirmed by learned Sessions Judge on

reappreciation of evidence. No material was pointed out, which

was omitted to be taken note of by courts below warranting a

different conclusion. Therefore on the evidence, conviction of

petitioner for the offence under Section 138 of N.I.Act is legal

and correct.

5. Then the question is with regard to the sentence.

Evidence establish that Ext.P1 cheque for Rs.45,000/- was issued

towards a chitty transaction. So long as the sentence is not to be

varied or modified against the interest of the first respondent, it

is not necessary to issue notice to first respondent. In the

circumstances of the case, interest of justice will be met, if

sentence is modified to imprisonment till rising of court and a

fine of Rs.50,000/- and in default simple imprisonment for two

months. On realisation of fine, it is to be paid to first respondent

as compensation under Section 357(1) of Code of Criminal

Procedure.

6. Revision petition is allowed in part. Conviction of

CRRP 3462/2008 4

petitioner under Section 138 of N.I.Act is confirmed. Sentence is

modified to imprisonment till rising of court and a fine of

Rs.50,000/- and in default, simple imprisonment for two months.

On realisation of the fine, it is to be paid to second respondent as

compensation under Section 357(1) of Code of Criminal

Procedure. Petitioner is granted three months time to pay the

fine. Petitioner is directed to appear before learned Magistrate

on the expiry of three months from today.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-