High Court Kerala High Court

V.C.Salim vs V.K. Mohammed Kunji on 11 October, 2010

Kerala High Court
V.C.Salim vs V.K. Mohammed Kunji on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2989 of 2010()


1. V.C.SALIM, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. V.K. MOHAMMED KUNJI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :11/10/2010

 O R D E R
                    V.K.MOHANAN, J.
                  -----------------------------
                Crl.R.P.No.2989 of 2010
                ---------------------------------
        Dated this the 11th day of October 2010


                         O R D E R

This revision petition is preferred by the accused in a

prosecution for an offence punishable under Sec.138 of the

Negotiable Instruments Act, as he is aggrieved by the

conviction and sentence ordered by the courts below.

2. The case of the complainant is that the

accused/revision petitioner borrowed a sum of Rs.30,000/-

from the complainant and towards the discharge of the debt

due to the complainant, he issued a cheque dated 19.7.2005

for a sum of Rs.90,000/-, which when presented for

encashment dishonoured, as there was no sufficient fund in

the account maintained by the accused and the cheque

amount was not repaid inspite of a formal demand notice

and thus the revision petitioner has committed the offence

Crl.R.P.No.2989 of 2010

-: 2 :-

punishable u/s.138 of the Negotiable Instruments Act. With

the said allegation, the complainant approached the Judl.

First Class Magistrate Court, Chavakkad, by filing a formal

complaint, upon which cognizance was taken u/s.138 of the

Negotiable Instruments Act and instituted

C.C.No.967/2005. During the trial of the case, the

complainant himself was examined as PW1 and Exts.P1 to

P6 were marked. No evidence was adduced from the side

of the defence. On the basis of the available materials and

evidence on record, the trial court has found that the

cheque in question was issued by the revision

petitioner/accused for the purpose of discharging his debt

due to the complainant. Thus accordingly the court found

that, the complainant has established the case against the

accused/ revision petitioner and consequently held that the

accused is guilty and thus convicted him u/s.138 of the

Negotiable Instruments Act. On such conviction, the trial

court sentenced the revision petitioner to undergo simple

Crl.R.P.No.2989 of 2010

-: 3 :-

imprisonment for a period of three months and to pay a

compensation of Rs.90,000/- to the complainant and the

default sentence is fixed as three months simple

imprisonment.

3. Though an appeal was filed, at the instance of the

revision petitioner/accused, by judgment dated 6.7.2010 in

Crl.A.No.913/2007, the Court of Sessions Judge, Thrissur

allowed the appeal only in part, and while confirming the

conviction, the substantial sentence is modified and reduced

to imprisonment till the rising of the court. It is the above

conviction and sentence are challenged in this revision

petition.

4. I have heard the learned counsel appearing for the

revision petitioner and also perused the judgments of the

courts below.

5. The learned counsel for the revision petitioner

submitted that the complainant who was examined as PW1

was not cross examined and therefore the matter may be

Crl.R.P.No.2989 of 2010

-: 4 :-

remitted back to the trial court for cross examining PW1. I

am unable to sustain the above contention, since the trial

court has observed that though PW1 was available for cross

examination, he was not cross examined. It is also relevant

to note that no steps were taken by the revision petitioner

to recall the witnesses for the purpose of cross examination

at any point of time before the disposal of the matter by the

trial court. It is also relevant to note that the complainant

has filed a suit against the revision petitioner and he had

obtained a decree in his favour and towards the execution

of the decree he had attached the property of the revision

petitioner. So the liability of the revision petitioner is

established and there is laches on the part of the revision

petitioner in not cross examining the complainant at

appropriate time and there is sheer negligence in taking

any effective steps for cross examining PW1. Therefore, I

am of the view that it is illegal and improper to remit the

matter back to court below at this stage.

Crl.R.P.No.2989 of 2010

-: 5 :-

6. As this court is not inclined to interfere with the

order of conviction recorded by the courts below, the

learned counsel for the revision petitioner submitted that

the sentence of imprisonment ordered by the court below is

unreasonable and exorbitant and it requires reconsideration

and some breathing time be granted to pay the

compensation amount.

7. Having regard to the facts and circumstances

involved in the case, I am of the view that the said

submission can be considered positively keeping in mind

that the cheque in question pertaining to the year 2005.

The Apex Court in the decision in Damodar S.Prabhu V.

Sayed Babalal H. (JT 2010(4) SC 457) has held that, in

the case of dishonour of cheques, the compensatory aspect

of the remedy should be given priority over the punitive

aspects. In the light of the above settled legal position and

the facts referred above, I am of the view that the sentence

of imprisonment ordered by the court below can be

Crl.R.P.No.2989 of 2010

-: 6 :-

modified and while granting some time to the revision

petitioner to pay the compensation amount, the amount can

be enhanced slightly.

In the result, this revision petition is disposed of

confirming the conviction of the revision petitioner u/s.138

of the Negotiable Instruments Act as recorded by the courts

below. Accordingly, while confirming the sentence of

imprisonment as modified and fixed by the appellate court,

and confirming the order to pay compensation and also the

default sentence, the compensation amount is enhanced as

95,000/-, which shall be paid within three months from

today. Accordingly the revision petitioner is directed to

appear before the trial court on 11th January, 2011 to

receive the sentence and to pay the revised compensation

amount. If there is any failure on the part of the revision

petitioner in appearing before the court below and paying

the compensation amount, the trial court is free to take

coercive steps to secure the presence of the revision

Crl.R.P.No.2989 of 2010

-: 7 :-

petitioner and to execute the sentence. The coercive steps

if any, pending against the revision petitioner shall be

deferred till 11.1.2011.

Criminal revision petition is disposed of

accordingly.

V.K.MOHANAN, JUDGE.

Jvt