High Court Kerala High Court

V.K. Mohanan vs State Of Kerala on 30 November, 2009

Kerala High Court
V.K. Mohanan vs State Of Kerala on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1710 of 2002()


1. V.K. MOHANAN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. K.M. ANTONY, CENTRAL POLICE STATION

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :30/11/2009

 O R D E R
                          P.Q.BARKATH ALI, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        Crl.R.P. No. 1710 of 2002
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                Dated this the 30th day of November, 2009

                                 O R D E R

Revision petitioner is the accused in C.C.No.2352 of 1998 of the

Chief Judicial Magistrate, Ernakulam and the appellant in Crl.A.No.547 of

2001 on the file of the IVth Addl. Sessions Court, Ernakulam. He was

convicted under section 138 of the Negotiable Instruments Act and

sentenced to undergo simple imprisonment for six months and to pay fine

of Rs.85,000/-, in default to undergo simple imprisonment for further period

of three months. Out of the fine amount, Rs.80,000/- was ordered to be paid

to the complainant as compensation, as provided under section 357(1)

Cr.P.C. On appeal, the lower appellate court confirmed his conviction and

sentence of fine, but modified the substantive sentence of rigorous

imprisonment of six months to simple imprisonment for three months.

Now the accused has come up in revision challenging his conviction and

sentence.

2. The case of the prosecution, as testified by the 2nd

Crl.R.P.1710 2

respondent/complainant as PW1 before the trial court and as detailed in the

complaint, was that the accused issued cheque Ext.P1 for Rs.80,000/- dated

September 17, 1998, drawn on the Union Bank of India, Marine Driver

Branch, which when presented for collection was returned dishonoured for

want of sufficiency of funds in the account of the accused in the bank, that

in spite of notice Ext.P5 dated September 21, 1998, the accused did not re-

pay the amount, which is an offence punishable under section 138 of the

Negotiable Instruments Act.

3. On receipt of the complaint, the learned Magistrate recorded the

sworn statement of the complainant and took cognizance of the offence. The

accused on appearance before the trial court, pleaded not guilty to the

charge under section 138 of the Negotiable Instruments Act. PW1 was

examined and Exts.P1 to P7(a) were marked on the side of the complainant.

When the accused was questioned under section 313 Cr.P.C. by the learned

Magistrate, he denied the entire transaction. He himself examined as DW1.

4. The trial court, on an appreciation of the evidence, found the

accused guilty of the offence punishable under section 138 of the

Negotiable Instruments Act, convicted him thereunder and sentenced him as

afore said. On appeal by the accused, the conviction and sentence of fine

were confirmed, but the substantive sentence was modified to simple

Crl.R.P.1710 3

imprisonment for three months. The accused has come up in revision

challenging his conviction and sentence.

5. Heard the learned counsel for the revision petitioner and the

learned counsel for the 2nd respondent.

6. The following points arise for consideration :-

1) Whether the conviction of the revision petitioner by the
trial court under section 138 of the Negotiable
Instruments Act, which was confirmed in appeal by the
lower appellate court, can be sustained?

2) Whether the sentence imposed against the revision
petitioner is excessive or unduly harsh?

7. Complainant himself was examined as PW1 and Exts.P1 to P7(a)

were marked on the side of the complainant to prove the guilt of the

accused. PW1 testified in terms of the complaint. I have gone through the

evidence of PW1. No serious discrepancies or contradictions are pointed

out to disbelieve his evidence. Further, his evidence is supported by

Exts.P1 to P7(a).

8. The case of the accused as testified by him as DW1 was that his

postal address shown in Ext.P3 notice is not correct and that therefore no

statutory notice is issued to him. The further case of the accused was that he

borrowed only Rs.70,000/-, that he issued cheque Ext.P1 and that the

amount of Rs.70,000/- was repaid to the complainant. There is no substance

Crl.R.P.1710 4

in the above contention. He has admitted in cross-examination that

previously he was residing at Mulavukad. He has also admitted in cross-

examination that his permanent place of residence is Mulavukad. In Ext.P7

postal receipt there was an endorsement to the effect that intimation was

served on the accused. Therefore, the above contention of the accused

cannot be accepted. As regards the contention of the accused that he

borrowed only Rs.70,000/-, no evidence is adduced by him to prove the

same. For all these reasons accepting the evidence of PW1, I am inclined to

hold that both the courts below are justified in convicting the accused under

section 138 of the Negotiable Instruments Act and I confirm the conviction.

9. As regards the sentence, the trial court has imposed a sentence of

rigorous imprisonment for six months and directed to pay a fine of

Rs.85,000/-, in default to undergo simple imprisonment for three months.

Out of the fine amount Rs.80,000/- was ordered to be paid to the

complainant as compensation. On appeal, the substantive sentence reduced

to simple imprisonment for three months and the sentence of fine was

maintained. The transaction was of the year 1998. Taking into consideration

all these aspects , I feel that sentence imprisonment till the rising of court

and fine of Rs.80,000/-, in default to undergo simple imprisonment for three

months would meet the ends of justice

Crl.R.P.1710 5

10. In the result, the revision petition is allowed in part. The

conviction of the revision petitioner/accused under section 138 of the

Negotiable Instruments Act, rendered by the trial court, which is confirmed

in appeal, is upheld. The sentence imposed on the revision petitioner is

modified to the effect that the revision petitioner is sentenced to undergo

imprisonment till the rising of the court and to pay fine of Rs.80,000/-, in

default to undergo simple imprisonment for three months. The fine amount,

if realized, shall be paid to PW1 as compensation, as provided under section

357(1) of the Cr.P.C.. His bail bonds are cancelled. Two months’ time is

granted for payment of fine.

The revision petitioner shall surrender before the trial court on or

before 30-12-2009 to receive the sentence.

P.Q.BARKATH ALI, JUDGE.

mn.

Crl.R.P.1710        6




                        P.Q.BARKATH ALI, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      Crl.R.P. No. 1710 of 2002
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=




                              O R D E R
                              30-11-2009