High Court Kerala High Court

T.V.Aliamma vs C.M.Balan on 8 July, 2009

Kerala High Court
T.V.Aliamma vs C.M.Balan on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2200 of 2009()


1. T.V.ALIAMMA, PEON, KAYANNA GRAMA
                      ...  Petitioner

                        Vs



1. C.M.BALAN, S/O. ARIYAN, THIYYARKANDI
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SMT.P.RANI DIOTHIMA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/07/2009

 O R D E R
                         THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                           CRL. R.P. NO.2200 of 2009
               = = = = = = = = = = = = = = = = = = = = = = = = =
                     Dated this the 8th day of July,  2009

                                   O R D E R

————–

Notice to respondent No.1 is dispensed with in view of the order

I am proposing to pass and which is not prejudicial to him. Public

Prosecutor took notice for respondent No.2.

2. This revision is in challenge of judgment of learned

Additional Sessions Judge (Fast-rack (Adhoc-II), Kozhikode in Crl.

Appeal No.778 of 2007 confirming conviction and sentence of

petitioner for offence punishable under Section 138 of the Negotiable

Instruments Act.

3. Case of respondent No.1 is that in June, 2006 petitioner

borrowed Rs.7,500/- from him and for repayment of that amount

issued Ext.P1, cheque dated 16.9.2006. That cheque was dishonoured

for insufficiency of funds. Dishonour of the cheque for the said reason

is proved by Exts.P2 and P3. Respondent No.1 issued notice to the

petitioner intimating dishonour and demanding payment which is

proved by Exts.P4, P4(a) and P5. She sent Ext.P6, reply. According

to the petitioner, when she was in need of money she approached

one Devi for help. Since Devi was not possessed of money she

approached respondent No.1 as instructed by Devi. She borrowed

CRL. R.P. No.2200 of 2009

-: 2 :-

Rs.5,000/- from respondent No.1 and gave signed blank cheque as

security. She discharged the liability towards respondent No.1. But

the blank cheque leaf is misused. Petitioner gave evidence in the

above line as D.W.1. Courts below were not inclined to believe the

evidence of petitioner, found her guilty and convicted. That finding is

under challenge.

4. It is not disputed that Ext.P1 contains the signature of

petitioner and that the cheque is drawn on the account maintained by

her. Petitioner also admits that she had borrowed money from

respondent No.1 and in that transaction she gave the cheque to

respondent No.1. That cheque is produced by respondent No.1. There

is no reliable evidence to show that the transaction was only

regarding Rs.5,000/- or that petitioner repaid any amount to

respondent No.1.

5. So far as negotiable instrument is concerned when

respondent No.1 produced the same from his custody which created

liability on petitioner, she had to show that no amount was due from

her. She has not adduced reliable evidence. Courts below have

considered the evidence and found in favour of due execution of the

cheque. There is no reason to interfere with that finding or the

CRL. R.P. No.2200 of 2009

-: 3 :-

consequent conviction.

6. Learned magistrate sentenced petitioner to undergo simple

imprisonment till rising of the court and directed her to pay Rs.7,500/-

as compensation. In default of payment, sentence of simple

imprisonment for three months also was provided. Appellate court did

not interfere with the sentence, direction for payment of compensation

or the default sentence. Having regard to the nature of offence and

amount involved there is no reason to interfere with the sentence,

direction for payment of compensation and the default sentence at the

instance of petitioner.

7. Learned counsel requested three months’ time to deposit

compensation in the trial court. Counsel submits that petitioner is

unable to raise the amount immediately. Having regard to the

circumstances stated by learned counsel I am inclined to grant two

months’ time to the petitioner to deposit compensation in the trial

court.

Resultantly, this revision fails. It is dismissed. Petitioner is

granted two months’ time from this day to deposit compensation in

the trial court as ordered by the learned magistrate. It is made clear

that it shall be sufficient compliance with the direction for deposit of

CRL. R.P. No.2200 of 2009

-: 4 :-

compensation if petitioner paid compensation to respondent No.1

through her counsel in the trial court and respondent No.1 filed a

statement in the trial court through his counsel acknowledging receipt

of the compensation within the aforesaid period.

Petitioner shall appear in the trial court on 10.9.2009 to receive

the sentence.

THOMAS P.JOSEPH, JUDGE.

vsv