High Court Kerala High Court

V.I.Thomas vs P.C.Thomas on 12 January, 2007

Kerala High Court
V.I.Thomas vs P.C.Thomas on 12 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 167 of 2007()


1. V.I.THOMAS, S/O.ITTY,
                      ...  Petitioner

                        Vs



1. P.C.THOMAS, BEDHANYA HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.JAIJI ITTEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :12/01/2007

 O R D E R
                                 R.BASANT, J

                              ----------------------


                          Crl.R.P.No.167 of 2007

                        ----------------------------------------

                Dated this the 12th day of January 2007




                                   O R D E R

This revision petition is directed against a concurrent

verdict of guilty, conviction and sentence in a prosecution under

Section 138 of the Negotiable Instruments Act.

2. The cheque is for an amount of Rs.2,31,500/-. The

signature in the cheque is admitted. Notice of demand though

duly received and acknowledged did not evoke any response.

The complainant examined himself as PW1 and proved Exts.P1 to

P8. It would appear that the crux of the contention raised by

the accused is that there has been discharge of an amount of

Rs.1,90,000/- after receipt of the notice. The complainant

admitted partial discharge but contended that only an amount of

Rs.1,40,000/- has been paid. But the crux of the issue before the

court below was whether an amount of Rs.41,500/-, as contended

by the petitioner or an amount of Rs.91,500/- as contended by

the complainant was actually due. The courts below considered

the materials available on record and chose to accept and act

upon the oral evidence of PW1. They did not choose to rely on

CRRP.No.167/07 2

the oral evidence of DW1 about the discharge without voucher of

the amount of Rs.1,90,000/-. The plea that there was discharge

of an amount of Rs.1,40,000/- only was accepted and the court

directed payment of the balance amount of Rs.91,500/-. The

petitioner claims to be aggrieved by the impugned concurrent

judgments. The appellate court had indulgently modified the

sentence into one of imprisonment till rising of court and to pay

an amount of Rs.91,500/- and in default to undergo S.I for a

period of one month.

4. Called upon to explain the nature of the challenge

which the petitioner wants to mount against the impugned

concurrent judgments, the learned counsel for the petitioner

first of all contends that the courts below have erred perversely

in coming to a conclusion that only an amount of Rs.1,40,000/-

has been paid. In fact, an amount of Rs.1,90,000/- was paid. In

the nature of the evidence that is available, I find absolutely

nothing to interfere with the concurrent findings recorded by the

courts below that only an amount of Rs.1,40,000/- has been paid.

The oral evidence of DW1 unsupported by any voucher for such

alleged discharge was, according to me, rightly not accepted by

CRRP.No.167/07 3

the courts below. At any rate, sitting as the third court – of

revision exercising supervisory and correctional jurisdiction, I

find no reason to interfere with the concurrent conclusion that

the evidence of PW1 has to be preferred to that of DW1 on the

question of the quantum of discharge.

5. No other serious contentions appear to have raised

before the courts below, going by the impugned judgments. The

learned counsel for the petitioner points out that statutory

timetable has not been followed. He further contends that there

is inaccuracy in the description of the cheque in the body of the

complaint and the appendix to the complaint.

6. What is there to show that the statutory timetable has

not been followed? Why was that contention not raised before

the court below? The learned counsel for the petitioner

submits that this is a question of law and therefore even if it is

not raised before the courts below, it can be urged before the

court of revision. The learned counsel was requested to

substantiate the said contention. The only submission made at

the Bar and in the memorandum of revision is that the copy of

the complaint furnished to the accused does not show the date of

CRRP.No.167/07 4

the complaint. This is too inadequate a circumstance to accept

the contention of the learned counsel for the petitioner that the

statutory timetable has not been followed.

7. Similarly, the alleged incongruity (I say alleged

because even the copy of the complaint has not been produced)

in the number and date of the cheque in the body of the

complaint and the appendix to the complaint, cannot, deliver any

advantage to the petitioner at this belated hour when the

contention that the complaint is belated is not seen specifically

raised before the court below and no attempt is made before this

court to substantiate that contention not raised before the courts

below. No dispute about the identity of the cheque was raised

before the courts below admittedly.

8. In these circumstances, I find absolutely no merit in

the challenge raised against the impugned verdict of guilty and

conviction. The learned Additional Sessions Judge has shown

maximum leniency possible and permissible. In the given

circumstances, I do not find any space for further indulgence or

leniency.

9. Finally, the learned counsel for the petitioner prays

CRRP.No.167/07 5

that a reasonable time may be granted to the petitioner to pay

the amount and avoid the default sentence. I am satisfied that a

reasonable further time can be granted to the petitioner and this

request can be accepted. In the nature of the relief which I

propose to grant, it is not necessary to wait for issue and return

of notice to the respondent.

10. In the result, this revision petition is dismissed but

with the observation that the sentence shall not be executed

against the petitioner till 15/03/2007. The petitioner shall

appear before the learned Magistrate on that date to serve the

modified sentence hereby imposed. If the petitioner does not so

appear before the learned Magistrate, the learned Magistrate

shall thereafter proceed to execute the modified sentence hereby

imposed.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

jsr

CRRP.No.167/07 6

CRRP.No.167/07 7

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006