High Court Kerala High Court

Usharathnam vs Sheeja Jayathilakan on 8 January, 2008

Kerala High Court
Usharathnam vs Sheeja Jayathilakan on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 37 of 2008()


1. USHARATHNAM,MANAGER,VIDYAPOSHNI
                      ...  Petitioner

                        Vs



1. SHEEJA JAYATHILAKAN,KAREEPADATH HOUSE,
                       ...       Respondent

2. STATE OF KERALA REP.BY THE PUBLIC

                For Petitioner  :SRI.U.O.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :08/01/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                    Crl.R.P.Nos.37 & 38 of 2008
                       -------------------------------------
               Dated this the 8th day of January, 2008

                                 O R D E R

These revision petitions are being taken up together for

disposal as identical contentions arise for consideration in these 2

cases.

2. The petitioner/accused had admittedly issued 2

cheques for Rs.1 lakh dated 30.12.01 and Rs.50,000/- dated

19.11.2001 to the common complainant. This payment was

allegedly made to enable the complainant to secure employment

in a school, of which the petitioner is the manager. Payment was

received, but employment was not provided. Demand was made

for return of the amount. Accordingly these 2 cheques were

issued. The cheques were dishonoured when they were

presented for encashment. Following the statutory time table,

separate complaints were made by the common complainant.

Separate trials were held. Various contentions were raised. It

was contended that the cheques were not issued for the due

discharge of any legally enforcible debt/liability. The amount was

paid by the complainant as donation and not as an amount which

is liable to be returned. It was further contended that the alleged

Crl.R.P.Nos.37 & 38 of 2008 2

payment to the manager of the school to secure employment

amounted to corruption and bribery and therefore the claim for

return is not legally enforcible.

3. The courts below concurrently came to the conclusion

that the complainant has succeeded in establishing all ingredients

of the offence punishable under Section 138 of the N.I.Act.

Accordingly they proceeded to pass the impugned concurrent

judgments.

4. The petitioner/accused claims to be aggrieved by the

impugned verdicts of guilty, convictions and sentences. Called

upon to explain the nature of challenge which the petitioner

wants to mount against the impugned concurrent judgments, the

learned counsel for the petitioner submits that the petitioner shall

be satisfied if the petitioner were granted 2 months’ time to make

the payment and avoid the default sentence. No other

contentions are raised on merits.

5. In the absence of any challenge raised against the

validity of the verdicts of guilty, conviction and sentences on

merits, it is not necessary for me to advert to facts in any

greater detail in this common order. Suffice it to say that I have

Crl.R.P.Nos.37 & 38 of 2008 3

gone through the impugned judgments. I am satisfied that the

verdicts of guilty, conviction and sentences are absolutely

justified.

6. Coming to the short and the simple prayer made for

further time to make the payment, I must say that I find no merit

whatsoever in that prayer. The cheques were issued in 2001.

The proceedings were initiated in 2002. Trial court pronounced

the judgment in 2005 (09.02.05) and the appellate court

pronounced the judgment on 07.09.07. The sentence imposed is

only imprisonment till rising of court. There is a further direction

to pay the actual amounts of the cheques only as compensation.

I do not, in these circumstances, find any merit in the prayer for

even one day’s further time to make the payment. The said last

prayer does not find favour with me, viewed from any angle.

7. These Revision Petitions are, in these circumstances,

dismissed.

(R.BASANT, JUDGE)
rtr/-

Crl.R.P.Nos.37 & 38 of 2008 4