High Court Kerala High Court

T.P.Subramanian vs Manojkumar on 14 November, 2008

Kerala High Court
T.P.Subramanian vs Manojkumar on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3666 of 2008()


1. T.P.SUBRAMANIAN, AGED 39 YEARS
                      ...  Petitioner

                        Vs



1. MANOJKUMAR S/O.MADHAVAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.K.JAYARAJ NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/11/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3666     OF 2008
            ===========================

     Dated this the 14th day of November,2008

                       ORDER

Revision petitioner is the accused and first

respondent the complainant in S.T.2109/2007 on the

file of Judicial First Class Magistrate-II

(Mobile), Kozhikode. First respondent filed the

complaint contending that on 10.4.2005 petitioner

borrowed Rs.25,000/- and towards its repayment

issued Ext.P1 cheque dated 23.5.2005 drawn in his

account maintained in Kozhikode Branch of State

Bank of India and when the cheque was presented

under Ext.P2 it was dishonoured for want of

sufficient funds and inspite of Ext.P3 notice

served on the petitioner under Ext.P4, he did not

repay the amount and thereby committed the offence

under section 138 of Negotiable Instruments Act.

Petitioner pleaded not guilty. First respondent

examined as PW1 and Ext.P1 to P4 were marked. On

the side of the petitioner a witness was examined

CRRP 3666/2008 2

as DW1. Learned Magistrate on the evidence found

the evidence of PW1 credible and reliable and

convicted the petitioner for the offence under

section 138 of Negotiable Instruments Act. He was

sentenced to imprisonment till rising of court and

a compensation of Rs.25,000/- and in default simple

imprisonment for two months. Petitioner challenged

the conviction and sentence before Sessions Court,

Kozhikode in Crl.A.506/2007. Learned Additional

Sessions Judge on reappreciation of evidence

confirmed the conviction and sentence and dismissed

the appeal. It is challenged in this revision.

2. Learned counsel appearing for petitioner

was heard.

3. The argument of the learned counsel is that

courts below did not properly appreciate the

evidence. It was argued that DW1 who is none other

than the brother-in-law of first respondent was

examined and evidence of DW1 establishes that

revision petitioner borrowed Rs.5,000/- in 2000 and

a cheque was issued as security which was not

CRRP 3666/2008 3

returned and on the request of the revision

petitioner, DW1 had intervened and first respondent

had admitted that some amount towards interest is

due and therefore the conviction is not

sustainable. It was also argued that Ext.P1 cheque

is a typewritten cheque which may not the case in

the normal course and if the evidence is properly

appreciated it can only be found that Ext.P1 cheque

was not issued to first respondent, much less

towards discharge of any legally recoverable debt.

4. On hearing the learned counsel and going

through the judgments, I cannot agree with the

submission of the learned counsel that

appreciation of evidence was not proper or

perverse. When first respondent was examined there

was no case for the revision petitioner that his

brother-in-law DW1 had intervened in the dispute or

any incident as spoken to by DW1 had taken place.

If in fact Ext.P1 cheque was not issued to first

respondent towards repayment of the amount, and

was issued as security for a loan obtained in 2000,

CRRP 3666/2008 4

on receipt of Ext.P4 notice, in the ordinary course

revision petitioner would have sent a reply. The

fact that no reply was sent cast serious doubt on

the genuineness of the plea raised by the

petitioner. Moreover a reading of the deposition

of DW1, which was read over by the learned counsel,

makes it clear that he is only deposing in favour

of first respondent either because of his affinity

towards the revision petitioner or enmity towards

the first respondent. In any case his evidence

cannot be relied on especially when such a case was

not put to PW1 while he was cross examined. When

the entire evidence is appreciated, the view taken

by the courts below, is the only possible and

reasonable view that could be taken. As it is

proved that Ext.P1 cheque was issued towards

repayment of the amount borrowed and it was

dishonoured for want of sufficient funds and first

respondent has complied with all the statutory

formalities provided under section 138 and 142 of

Negotiable Instruments Act, his conviction is

CRRP 3666/2008 5

perfectly legal.

5. Then the only question is regarding the

sentence. Learned Magistrate sentenced petitioner

only to imprisonment till rising of court, in

addition to compensation which is also only for

the amount covered by the dishonoured cheque. In

such circumstance, I find no reason to interfere

with the sentence also.

Revision is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006