High Court Kerala High Court

V.J.Thomas vs D’Cruz on 22 August, 2007

Kerala High Court
V.J.Thomas vs D’Cruz on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2806 of 2007()


1. V.J.THOMAS, C.P.7/332, THILAK NAGAR,
                      ...  Petitioner

                        Vs



1. D'CRUZ, SENIOR BRANCH MANAGER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SERGI JOSEPH THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/08/2007

 O R D E R
                            V. RAMKUMAR, J.
                ````````````````````````````````````````````````````
                     Crl. R.P. No. 2806 OF 2007 A
                ````````````````````````````````````````````````````
               Dated this the 22nd day of August, 2007

                                  O R D E R

In this Revision filed under Section 397 read with Sec.

401 Cr.P.C. the petitioner who was the accused in C.C.

No.150/2002 on the file of the CJM, Thiruvananthapuram

challenges the conviction entered and the sentence passed

against him for an offence punishable under Sec. 138 of the

Negotiable Instruments Act, 1881 (hereinafter referred to as ‘the

Act’).

2. I heard the learned counsel for the Revision Petitioner

and the learned Public Prosecutor.

3. The learned counsel appearing for the Revision

Petitioner re-iterated the contentions in support of the Revision.

The courts below have concurrently held that the cheque in

question was drawn by the revision petitioner in favour of the

complainant on the drawee bank, that the cheque was validly

presented to the bank, that it was dishonoured for reasons which

fall under Section 138 of the Act, that the complainant made a

demand for payment by a notice in time in accordance with clause

(b) of the proviso to Section 138 of the Act and that the Revision

Crl.R.P.No.2806/07
: 2 :

Petitioner/accused failed to make the payment within 15 days of

receipt of the statutory notice.

4. The learned counsel for the revision petitioner made

the following further submissions in support of the revision:-

The two cheques in question were issued pursuant to

Exhibits D1 and D2 letters from the complainant Bank requesting

him to regularise the account of the Bank since the value of

shares pledged by the revision petitioner while availing of the

overdraft facility for Rs.8,00,000/- had subsequently gone down

necessitating an enhancement of the value of the security. So

Exts.P1 and P2 cheques were issued only for enhancing the value

of the security and at that time since there was no default on the

part of the revision petitioner with regard to the overdraft facility

availed by him, it cannot be said that Exts.P1 and P2 cheques

were issued in discharge of debt or liability within the meaning of

section 138 of the Negotiable Instruments Act. The person

examined as PW1 has not been proved to be the Manager of the

complainant Bank competent to give evidence before the court.

He was pretending ignorance of many of the questions put to him

since according to him, he can only make a statement only after

Crl.R.P.No.2806/07
: 3 :

verifying the records. On account of the Bank not selling the

shares in spite of timely advice by the revision petitioner, it is the

revision petitioner who has sustained heavy loss.

6. I am afraid that I cannot agree with the above

submissions. It may be true that Exts.P1 and P2 cheques for a

total amount of Rs.2,75,000/- (Rupees two lakhs seventy five

thousand only) were issued for regularising the accounts of the

Bank consequent on the reduction in the value of the security in

the form of shares retained by the Bank while permitting the

revision petitioner to avail the overdraft facility. But then, it cannot

be contended that the cheques are not supported by

consideration. It may also be true that at the time of handing over

the cheques, there was no default committed in the overdraft

facility extended to the revision petitioner. But the very fact that

the Bank has instituted a suit against the revision petitioner before

the Debt Recovery Tribunal for realising the debt due to the Bank

will definitely indicate that the revision petitioner had committed

default in the repayment of the loan. When the purpose of giving

Exts.P1 and P2 cheques was for enhancing the worth of the

security given to the Bank, it was definitely one for consideration

Crl.R.P.No.2806/07
: 4 :

and consequent on the default committed by the revision

petitioner, the Bank was fully justified in proceeding to encash the

cheques. I, therefore, do not find any merit in the said contention.

7. As regards the locus standi of PW1 to represent the

complainant Bank, it was not even suggested to him that he was

not the Manger of the complainant Bank. When the transaction is

with a Bank, a Manager, who has subsequently taken charge, can

depose only with regard to the records of the Bank. When the

competence of PW1 to give evidence on behalf of the complainant

was not specifically challenged, it is too late in the day for the

revision petitioner to contend that PW1 was not a competent

witness.

8. With regard to the further contention that it was the

revision petitioner who sustained heavy loss on account of the

Bank not selling the shares at the appropriate time, the remedy

the revision petitioner is to sue the Bank for the loss, if any,

sustained by him.

9. On the facts and circumstances of the case, the

conviction recorded by the courts below after a careful evaluation

of the oral and documentary evidence cannot be faulted and the

Crl.R.P.No.2806/07
: 5 :

same is confirmed.

10. What now survives for consideration is the question as

to whether a proper sentence has been imposed on the Revision

Petitioner. I am inclined to modify the sentence imposed on the

revision petitioner provided he complies with the condition

hereinafter mentioned. Accordingly, if the revision petitioner pays

to the 1st respondent complainant by way of compensation under

section 357(3) Cr.P.C. a sum of Rs.2,75,000/- (Rupees two lakhs

and seventy five thousand only) within four months from today,

then he need to undergo only imprisonment till the rising of the

court. If on the other hand, the revision petitioner commits default

in making the payment as aforesaid, he shall undergo simple

imprisonment for three months by way of default sentence.

Money, if any, paid by the revision petitioner pursuant to the

orders, if any, passed by the lower appellate court shall be

refunded to the revision petitioner.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

(V. RAMKUMAR, JUDGE)
aks