High Court Kerala High Court

V.P. Joy vs E.V. Johny on 23 June, 2008

Kerala High Court
V.P. Joy vs E.V. Johny on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 517 of 2002()


1. V.P. JOY, VAYALATHUMPOTTAYIL  HOUSE,
                      ...  Petitioner

                        Vs



1. E.V. JOHNY, PHILIM STUDIO,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.T.KURIAKOSE PETER

                For Respondent  :SRI.P.I.KESAVAN

The Hon'ble MR. Justice A.K.BASHEER

 Dated :23/06/2008

 O R D E R
                             A.K.BASHEER, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        Crl.R.P.No.517 OF 2002
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 23rd day of June 2008

                                     ORDER

Petitioner was tried for the offence punishable under

Section 138 of the Negotiable Instruments Act at the instance of

respondent No.1 herein. The trial court convicted and

sentenced the petitioner to undergo simple imprisonment for six

months and to pay Rs.22,000/- to the complainant as

compensation. The above order was confirmed in appeal by the

sessions court. Hence this revision petition.

2. The case of the complainant was that the accused had

issued Ext.P1 cheque in discharge of the debt which he owed in

connection with settlement of a case in C.C.440/96 on the file of

the Judicial Magistrate of First Class, Ernakulam. While the

above case was pending, the accused had paid Rs.8,000/- in

cash and issued Ext.P1 cheque for Rs.22,000/- in discharge of

the balance liability. But when the cheque was presented for

encashment, it was dishonoured due to insufficiency of funds in

the account. The statutory demand notice did not evoke any

Crl.R.P.No.517 OF 2002
:: 2 ::

response.

3. Complainant was examined as PW1 and Exts.P1 to P5

and Ext.C1 were marked in the case.

4. The defence set up by the accused was that there was

no legally dischargeable debt or liability. According to the

petitioner/accused, he had handed over a blank signed cheque

to the complainant as security in connection with a loan

transaction between the complainant and another. The trial

court as well as the appellate court did not believe the above

version given by the accused, especially since no evidence was

adduced by him to substantiate the above contention.

Significantly, the accused had admitted his signature in Ext.P1

cheque. Therefore, the courts below noticed that the accused

had not discharged the burden cast upon him. Moreover, the

presumption available under Section 139 was heavily in favour

of the complainant.

5. I have carefully perused the oral and documentary

evidence available on record and also the orders passed by the

trial court and the appellate court. In my view, the courts

Crl.R.P.No.517 OF 2002
:: 3 ::

below were justified in holding the petitioner guilty under

Section 138 of the Act. Therefore, the order of conviction is

confirmed.

But having regard to the peculiar facts and circumstances,

I am satisfied that the petitioner can be granted one more

opportunity to avoid the substantive sentence of imprisonment

imposed on him. Therefore, petitioner shall suffer

imprisonment till the rising of the court, in lieu of

imprisonment of six months imposed on him. He shall also pay

Rs.30,000/- as compensation to the complainant under Section

357(3) of the Code of Criminal Procedure. Petitioner shall

appear before the trial court on September 15, 2008 and remit

the amount of compensation. The learned Magistrate shall

ensure that petitioner undergoes imprisonment till the rising of

the court on that day. If the petitioner fails to appear and remit

the compensation, the sentence imposed on him by the trial

court shall be sustained.

(A.K.BASHEER, JUDGE)
jes

Crl.R.P.No.517 OF 2002
:: 4 ::

A.K.BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – –
Crl.R.P.No.517 OF 2002

– – – – – – – – – – – – – – – – – – – – – – – –

ORDER

Dated 23rd June 2008