High Court Kerala High Court

T.C.Sasi vs N.K.Omana on 21 October, 2008

Kerala High Court
T.C.Sasi vs N.K.Omana on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3361 of 2008()


1. T.C.SASI, AGED 46 YEARS, S/O.MADAVAN,
                      ...  Petitioner

                        Vs



1. N.K.OMANA, AGED 42 YEARS, NELLIKUNATH
                       ...       Respondent

2. STATE OF KERALA, REP.BY PUBLIC

                For Petitioner  :SRI.GEORGE MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/10/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.
                      ...........................................
                    CRL.R.P.NO. 3361 OF 2008
                     ............................................
      DATED THIS THE             21ST        DAY OF OCTOBER, 2008

                                     ORDER

Petitioner is the accused in C.C.106 of 2004 on the file of Chief

Judicial Magistrate, Pathanamthitta. First respondent is the

complainant. First respondent lodged the complaint before Chief

Judicial Magistrate, contending that petitioner borrowed Rs.9,00,000/-

and towards its repayment, issued Ext.P1 cheque drawn in his

account and when the cheque was presented for encashment, it was

dishonoured under Ext.P2 for want of sufficient funds and Ext.P4

notice was sent to petitioner in his correct address demanding the

amount covered by the dishonoured cheque and it was returned

unclaimed and petitioner failed to pay the amount and thereby

committed the offence under Section 138 of N.I.Act. Petitioner

appeared before learned Magistrate and pleaded not guilty. First

respondent was examined as PW1. Exts.P1 to P6 were marked.

Petitioner was questioned under Section 313 of Code of Criminal

Procedure. Petitioner did not adduce any evidence.

2. Learned Magistrate, on the evidence, found the petitioner

guilty. He was sentenced to simple imprisonment for six months and

a compensation of Rs.9,00,000/- under Section 357(3) of Code of

Criminal Procedure. Petitioner challenged the conviction and

Crrp 3361/2008 2

sentence before Sessions Court, Pathanamthitta in Crl.A.306 of 2007.

Learned Sessions Judge, on reappreciation of evidence, confirmed the

conviction and sentence and dismissed the appeal. It is challenged in

this revision petition filed under Section 397 and 401 of Code of

Criminal Procedure.

3. Learned counsel appearing for petitioner was heard. The

argument of learned counsel is that courts below was not justified in

accepting the evidence of PW1 when PW1 was not cross examined by

petitioner. It was argued that for the fault of the counsel in not

appearing before learned Magistrate, evidence of PW1 should not

have been accepted by the courts below, when there is no evidence to

prove the capacity of first respondent to pay Rs.9,00,000/-. It was

argued that petitioner had filed an application before learned Sessions

Judge for permission to adduce evidence including cross examination

of PW1 and it should have been granted. Learned counsel finally

submitted that petitioner has been in prison after the conviction and

before filing of the appeal for a period of 61 days and the subsantive

sentence may be reduced to that period.

4. The judgment of learned Magistrate and learned Sessions

Judge establish that petitioner did not cross examine PW1. In fact

PW1 was examined on 27.7.2006 and on the failure of petitioner to

cross examine him case was adjourned to 30.1.2006. Even on that

Crrp 3361/2008 3

day, petitioner did not cross examine PW1 and it was recorded `no

cross’. Petitioner was examined under Section 313 of Code of

Criminal Procedure only on 18.2.2006. At that time, evidence of PW1

was put to the petitioner. Thereafter case was adjourned to 4.3.2006.

Even at that stage, petitioner did not file an application to recall PW1

for cross examination. The appeal memorandum which was made

available by learned counsel also does not disclose why PW1 was not

cross examined. The main grievance was only that petitioner did not

get sufficient opportunity to adduce defence evidence. In such

circumstances, learned Sessions Judge could not be blamed for not

allowing the application to adduce further evidence, including cross

examination of PW1, when there is no material to show that petitioner

could not avail of the opportunity to appear before learned

Magistrate. As the record stands, evidence of PW1 stands unrebutted.

Learned Magistrate and learned Sessions Judge accepted the

evidence and found that Ext.P1 cheque was issued towards the

amount due to first respondent. Evidence also establish that it was

dishonoured for want of sufficient funds and first respondent has

complied with all the statutory formalities provided under 138 and

142 of N.I Act. Therefore conviction of petitioner for the offence

under Section 138 of N.I.Act, is perfectly legal and correct.

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

Crrp 3361/2008 4

Though Chief Judicial Magistrate sentenced petitioner to simple

imprisonment for six months, in addition to a compensation under

Section 357(3) of Code of Criminal Procedure with a default sentence.

So long as sentence is not to be varied or modified as against the

interest of first respondent, it is not necessary to issue notice to first

respondent. Interest of justice will be met, if the substantive

sentence is reduced to simple imprisonment for two months.

6. Revision petition is allowed in part. While confirming

conviction for the offence under Section 138 of N.I.Act, sentence is

modified to simple imprisonment for two months. Compensation

awarded is confirmed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-