High Court Kerala High Court

Sushama vs K.Soman on 2 November, 2010

Kerala High Court
Sushama vs K.Soman on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3105 of 2010()


1. SUSHAMA, SOBHA BHAVAN, S.N.COLLEGE,
                      ...  Petitioner

                        Vs



1. K.SOMAN, KOLLANVILA VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  : No Appearance

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

 Dated :02/11/2010

 O R D E R
                         V.K.MOHANAN, J.
                       -------------------------------
                      Crl. R.P.No.3105 of 2010
                       -------------------------------
           Dated this the 2nd day of November, 2010.

                             O R D E R

Aggrieved by the order of conviction and sentence imposed

against the accused in a prosecution for an offence punishable

u/s.138 of Negotiable Instruments Act, the accused approached

this court by filing the above revision petition.

2. The case of the complainant is that the accused

borrowed a sum of Rs.2,00,000/- from the complainant and

towards the discharge of the said liability, the accused issued

Ext.P1 cheque dated 7.10.2002 for an amount of Rs.2,00,000/-.

According to the prosecution, when the above cheque 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 Negotiable Instruments Act. With the said allegation, the

complainant approached the Judl. First Class Magistrate Court-I,

2
Crl. R.P.No.3105 of 2010

Attingal, by filing a formal complaint, upon which cognizance

was taken u/s.138 of Negotiable Instruments Act and instituted

C.C.No.697/03. During the trial of the case, PW1, the

complainant himself was examined from the side of the

complainant and Exts.P1 to P6 series were marked. From the

side of the defence, Dws.1 and 2 and Exts. D1 to D6 were also

produced and 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 his debt due to the

complainant. Thus accordingly the court found that, the

complainant has established the case against the accused/

revision petitioner and consequently found that the accused is

guilty and thus convicted him u/s.138 of Negotiable Instruments

Act. On such conviction, the trial court sentenced the revision

petitioner to undergo simple imprisonment for 2 months and also

directed him to pay a sum of Rs.2,02,000/- to the complainant as

compensation u/s.357(3) of Cr.P.C., failing which the revision

3
Crl. R.P.No.3105 of 2010

petitioner was directed to undergo simple imprisonment for 3

months.

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

revision petitioner/accused, by judgment dated 18.6.2010 in

Crl.A.163/06, the Court of Addl. Sessions Judge (Fast Track

Court-III), Thiruvananthapuram, allowed the appeal only in part.

Thus while confirming the conviction, the sentence of

imprisonment is modified and reduced to one day simple

imprisonment ie., till the rising of the court and in all other

respects, ie., with respect to the direction to pay compensation,

the compensation amount and the default sentence, the trial

court’s direction are confirmed. It is the above conviction and

sentence challenged in this revision petition.

4. I have heard Adv.Sri.Pirappancode V.S.Sudhir, the

learned counsel appearing for the revision petitioner and also

perused the judgments of the courts below.

5. The learned counsel for the revision petitioner

vehemently argued that, the trial court as well as the lower

4
Crl. R.P.No.3105 of 2010

appellate court committed wrong in holding the guilt of the

revision petitioner, especially when the revision petitioner has

established a probable case and thereby rebutted the

presumption. The learned counsel vehemently submitted that,

in the evidence of PW1 there is a serious contradiction and

improvement, regarding the actual place of transaction claimed

by the complainant. It is also the submission of the learned

counsel that, the defence version, that the cheque in question

was one among the two cheques given to the son-in-law of the

complainant by the husband of the revision petitioner was not

properly considered by the courts below. The learned counsel

also submitted that right from the reply notice itself, the stand

taken by the defence is to the effect that while denying the

transaction claimed by the complainant, the specific case of the

defence is that the husband of the revision petitioner had

transaction with the son-in-law of the complainant and thus

when the husband of the revision petitioner obtained an amount

from the son-in-law during the year 1999, he had issued two

5
Crl. R.P.No.3105 of 2010

cheques and though the said liabilities have already discharged

by the husband, the cheque in question was not returned and

the same were reached in the hands of the complainant through

the daughter of the complainant because there was difference of

opinion among the daughter of the complainant and his son-in-

law. On the basis of the above version and supported by Ext.D1

statement of account of the bank, which would show that there

was no transaction after 22.11.2000 and therefore according to

the learned counsel, the entire case of the complainant is false

and the same was not proved beyond reasonable doubt.

6. I am unable to sustain the above contentions and

pleadings. At the outset it has to be noted that, the courts below

have concurrently found in favour of the complainant and

rejecting the contention advanced by the defence. It has to be

noted that the complainant himself was mounted to the box and

deposed regarding the transaction and in terms of the

averments contained in the complaint and he had produced

Ext.P1 cheque from his possession and the said cheque is

6
Crl. R.P.No.3105 of 2010

pertained to the account of the revision petitioner and the same

contain his signature. In order to circumvent the above evidence

of the case of the complainant, the plea set up by the accused is

to the effect that the cheque in question is one among the two

cheques given to the son-in-law of the complainant during the

year 1999 connected with a transaction between the husband of

the revision petitioner and the said son-in-law of the

complainant. It is also the case of the revision petitioner that,

those liabilities were discharged by the husband of the revision

petitioner. The trial court in its judgment through an elaborate

discussion that contained in para 7 of its judgment found that the

said version of the defence is false as the same was not

substantiated. I am not proposed to reproduce the findings or

the observations entered into by the trial court. In order to

establish the above part of the defence version, no evidence is

adduced and no contemporary document is produced. Therefore

mere denial or explanation is not sufficient to substitute the legal

requirement of rebutting the presumption. When the accused

7
Crl. R.P.No.3105 of 2010

pleaded that the cheque in question reached in the possession

of the complainant, at least it is his primary duty to establish or

probabilise that the cheque in question was entrusted with the

son of the complainant. But there is no evidence or material.

Mere assertion is not sufficient. It is true that regarding the

place of transaction claimed by the complainant, there is some

improvement, which according to me is not sufficient to rebut the

presumption which is otherwise in favour of the complainant by

virtue of S.118(a) and 139 of Negotiable Instruments Act,

especially when the complainant produced the cheque in

question from his possession and supported by his oral

evidence. In the light of the above facts and circumstances and

the materials on record, I find no reason to interfere with the

order of conviction recorded by the courts below and accordingly

the conviction recorded by the courts below is approved.

7. As this court is not inclined to interfere with the

conviction recorded by the courts below, the learned counsel for

the revision petitioner submitted that, some breathing time may

8
Crl. R.P.No.3105 of 2010

be granted to pay the compensation amount. Having regard to

the facts and circumstances involved in the case, I am of the

view that the said submission can be considered positively but

subject to other facts and circumstances involved in the case.

8. The apex court in a recent decision reported in

Damodar S.Prabhu V. Sayed Babalal H. (JT 2010(4) SC 457)

has held that, in the case of dishonour of cheques, the

compensatory aspect of the remedy should be given priority

over the punitive aspects. In the present case, the cheque in

question is dated 7.10.2002, that too for an amount of

Rs.2,00,000/-. Thus as per the records and the findings of the

courts below, which approved by this court, a sum of

Rs.2,00,000/- which belonged to the complainant is with the

revision petitioner for the last 8 years. Considering the above

facts and settled legal position, I am of the view that, while

granting some time to the revision petitioner to pay the

compensation, the amount can be enhanced slightly.

In the result, this revision petition is disposed of confirming

9
Crl. R.P.No.3105 of 2010

the conviction against the revision petitioner u/s.138 of

Negotiable Instruments Act as recorded by the courts below.

Accordingly, the sentence of imprisonment awarded by the

courts below is confirmed and the revision petitioner is directed

to pay a sum of Rs.2,35,000/- to the complainant as

compensation u/s.357(3) of Cr.P.C., within 3 months from today,

and in default in paying the compensation amount within the

time stipulated above, the revision petitioner is directed to

undergo simple imprisonment for a period of 4 months.

Accordingly, the revision petitioner is directed to appear before

the trial court on 2.2.2011, to receive the sentence of

imprisonment and to pay the compensation amount as fixed by

this court. In case, any failure on the part of the revision

petitioner in appearing before the court below as directed above

and in paying the compensation amount, the trial court is free to

take coercive steps to secure the presence of the revision

petitioner and to execute the sentence awarded against the

revision petitioner. The execution of warrant if any, pending

10
Crl. R.P.No.3105 of 2010

against the revision petitioner shall be deferred till 2.2.2011.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/