High Court Kerala High Court

T.K.Balan vs A.Padmanabhan on 16 November, 2010

Kerala High Court
T.K.Balan vs A.Padmanabhan on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2826 of 2004(C)


1. T.K.BALAN, S/O.APPU,
                      ...  Petitioner

                        Vs



1. A.PADMANABHAN, S/O.KARUNAKARAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.SUNNY MATHEW

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :16/11/2010

 O R D E R
                           P.Q.BARKATH ALI, J.
                       - - - - - - - - - - - - - - - - - - - - -
                           Crl.R.P.No.2826 OF 2004
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 16th day of November, 2010

                                     ORDER

Revision petitioner is the accused in C.C.No.285/1999 on the file

of Judicial First Class Magistrate Court V, Kozhikode and appellant in

Crl.Appeal No.689/2001 of Sessions Court, Kozhikode. He was

convicted under Section 138 of Negotiable Instruments Act and was

sentenced to undergo simple imprisonment for three months by the

learned Magistrate by judgment dated November 29, 2001. On appeal,

by judgment dated September 13, 2004, the lower appellate court

confirmed his conviction, but modified the sentence to simple

imprisonment for one month and to pay a compensation of Rs. 25,000/-

to the complainant, in default, to undergo simple imprisonment for a

further period of one month. The accused has now come up in revision

challenging his conviction and sentence.

2. The case of the revision first respondent/complainant as

testified by him as PW1 before the trial court and as detailed in the

complaint was that accused borrowed Rs. 25,000/- from him on

Crl.R.P.No.2826/2004 2

October 15, 1999 and to discharge that liability, he issued the cheque

Ext.P1 dated November 21, 1998 which when presented for collection

was returned dishounoured for want of sufficiency of funds in the

account of the accused in the bank and that in spite of notice Ext.P3,

the accused did not repay the amount which is an offence punishable

under Section 138 of Negotiable Instruments Act.

3. On receipt of the complaint, the learned Magistrate

recorded the sworn statement of the complainant and took cognizance

of the offence. The accused on appearance before the trial court

pleaded not guilty to a charge under Section 138 of Negotiable

Instruments Act. PW 1 was examined and Exts.P1 to P6 were marked

on the side of the complainant. When questioned under Section 313 of

Cr.P.C., the accused denied the entire transaction. Accused himself

was examined as DW1 before the trial court.

4. The learned Magistrate on an appreciation of evidence

found the revision petitioner guilty of the offence punishable under

Section 138 of Negotiable Instruments Act, convicted him thereunder

and sentenced him as aforesaid. On appeal, the lower appellate court

confirmed his conviction, but modified the sentence as mentioned

Crl.R.P.No.2826/2004 3

above. The accused has now come up in revision challenging his

conviction and sentence.

5. Heard the counsel for the revision petitioner/accused and

the counsel for the revision first respondent/complainant.

6. The following points arise for consideration :

1) Whether the conviction of the revision
petitioner under Section 138 of Negotiable
Instruments Act rendered by the trial court which is
confirmed in appeal can be sustained ?

                 2)   Whether     the   sentence     imposed    is
           excessive or unduly harsh ?

      Point No.1

7. Complainant as PW1 testified in a convincing manner

before the trial court regarding the transaction. Nothing was brought

out during his cross examination to disbelieve his evidence. Further his

evidence is supported by Exts.P1 to P6.

8. The specific case of the accused as testified by him as DW1

before the trial court was that it is true that he has borrowed

Rs. 25,000/- from the complainant and issued Ext.P1, but he has

already paid some amount in discharge of that liability and only

Rs. 9,700/- is due to the complainant from him. But no document is

Crl.R.P.No.2826/2004 4

produced to prove his plea of partial discharge. Therefore, in my view,

both the courts below are justified in rejecting the above case of the

accused. Further, as the execution of Ext.P1 cheque was admitted by

the accused, presumption as envisaged under Section 118 and 139 of

Negotiable Instruments Act is available to the complainant. No reliable

evidence was adduced by the accused to rebut the above presumption.

9. For all these reasons, I am of the view that the trial court as

well as the lower appellate court are perfectly justified in accepting the

evidence of PW1 and finding that the accused has committed the

offence punishable under Section 138 of Negotiable Instruments Act.

Therefore I confirm the conviction of the revision petitioner under

Section 138 of Negotiable Instruments Act.

Point No.2

10. As regards the sentence, it is admitted that in respect of the

same transaction, a suit was filed by the complainant and the same was

settled on condition that the accused will pay the amount due to the

complainant in this case. Therefore, a lenient view is taken and I feel

that a sentence of imprisonment till the rising of court and a

compensation of Rs. 25,000/- with default sentence would meet the

Crl.R.P.No.2826/2004 5

ends of justice.

In the result, revision petition is allowed in part. The conviction

of the revision petitioner under Section 138 of Negotiable Instruments

Act is confirmed. The sentence is modified to the effect that revision

petitioner is sentenced to undergo imprisonment till the rising of court

and to pay a compensation of Rs. 25,000/- to the complainant, in

default to undergo simple imprisonment for one month. The amount,

if any, deposited by the revision petitioner before the trial court shall be

adjusted towards the compensation amount ordered to be paid. The

complainant is permitted to withdraw that amount. Two month’s time is

granted for payment of the balance amount of compensation. The

revision petitioner is permitted to pay the balance amount of

compensation direct to the complainant and produce memo before the

trial court. The revision petitioner shall surrender before the trial court

on or before 20/12/2010 to receive the sentence. His bail bonds are

cancelled.

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P.No.2826/2004 6