High Court Kerala High Court

Y.B.Yahia vs P.M.Bava on 1 April, 2009

Kerala High Court
Y.B.Yahia vs P.M.Bava on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1027 of 2000()



1. Y.B.YAHIA
                      ...  Petitioner

                        Vs

1. P.M.BAVA
                       ...       Respondent

                For Petitioner  :SRI.TOM JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :01/04/2009

 O R D E R
             S.S.SATHEESACHANDRAN, J.
                  -------------------------------
             CRL.R.P.NO.1027 OF 2000 (A)
                -----------------------------------
          Dated this the 1st day of April, 2009

                          O R D E R

Challenge in the revision is against the concurrent

verdict of guilty rendered against the revision

petitioner/accused for the offence punishable under Section

138 of the Negotiable Instruments Act, for short the ‘N.I.Act’.

The 1st respondent filed a complaint against the revision

petitioner for the offence under Section 138 of the N.I.Act.

The accused pleaded not guilty. The learned Magistrate, after

trial, found him guilty of the offence and convicted him

thereunder, sentencing him to undergo simple imprisonment

for six months and to pay a fine of Rs.5,000/- with default term

of simple imprisonment for three months more. In appeal, the

Sessions Judge confirmed the conviction and sentence.

Questioning the legality, propriety and correctness of the

conviction and sentence, the accused has preferred this

revision.

CRL.R.P.1027/00 2

2. The case of the complainant is that the accused

collected Rs.65,000/- from him promising to secure a visa for

his daughter, to get employment in a gulf country. When the

promise was honoured only in its breach, and pursuant to

demand made, the accused issued Ext.P1 cheque for the sum,

promising its encashment on presentation in due course. The

cheque presented, was, however, dishonoured due to

insufficiency of funds in the account of the accused. Statutory

notice issued intimating dishonour was acknowledged but not

responded with payment. The accused issued Ext.P7 reply

notice, according to the complainant, raising untenable

contentions. Complainant thereupon launched prosecution

against the accused for the offence under Section 138 of the

N.I.Act.

3. The accused on appearance, pleaded not guilty when

the particulars of the offence were made known. Complainant

examined three witnesses including himself as PW1 and got

marked Exts.P1 to P8 to prove his case. During the course of

CRL.R.P.1027/00 3

cross examination of the complainant, examined as PW1, and

also when questioned under Section 313 of Cr.P.C.,

maintaining his innocence, the accused set up a defence that

the complainant and several others including himself were

duped by one Gopalakrishnan with false promises of securing

visas to gulf country. It was his case that the complainant and

his henchmen, after keeping him in duress, and exerting

undue influence and coercion, compelled him to open an

account in the Catholic Syrian Bank and, then, fraudulently

obtained Ext.P1 cheque from him. Later presenting that

cheque, which had been obtained by fraud and coercion, and

getting that instrument dishonoured, a false case had been

foisted against him on baseless allegations. In support of the

defence canvassed, the accused examined three witnesses

including himself as DWs.1 to 3 and got marked Exts.D1 to D5.

4. The learned Magistrate, after appreciating the

materials produced, found the case of the complainant credit

worthy and the defence set up by the accused unworthy of any

merit. Being satisfied from the materials tendered by the

CRL.R.P.1027/00 4

complainant that the accused had committed an offence under

Section 138 of the N.I.Act, the learned Magistrate convicted

him thereunder, sentencing him as indicated earlier.

Sessions Judge, in appeal, after reappreciation of evidence,

approved the finding arrived by the learned Magistrate and

confirmed the conviction and sentence without any

modification.

5. I heard the learned counsel for the accused. Though

respondent had been served with notice, he has not entered

appearance. Assailing the conviction, the learned counsel for

the accused urged before me that the totality of the facts and

circumstances presented in the case unerringly demonstrate

that the defence version set up by the accused is more

probable; but, unfortunately, both the courts below have

discarded material circumstances brought out in the case

concluding that the accused has not established his defence

with legal evidence. The complainant, examined as PW1 had

denied the suggestive questions put forth by the defence

counsel in support of the defence version, but the answers

CRL.R.P.1027/00 5

given by him, if read as a whole, according to the learned

counsel for the accused, lend sufficient assurance to reach a

conclusion that the defence version that one Gopalakrishnan

had duped the complainant and several others including the

accused, cannot be brushed aside as meritless. The evidence

of DWs.1 and 2, two witnesses examined by the accused, to

substantiate his defence taken along with his sworn testimony

as DW3, it is submitted by the counsel, is more than sufficient

to reach a conclusion that the defence version is probable.

The non-examination of Gopalakrishnan, which, according to

the counsel, was taken serious exception by the trial court was

not on account of any fault of the accused but solely for the

reason that the steps taken to procure his presence through

the court were not successful. His non-examination was on

account of reasons beyond the control of the defence, and that

being so, he cannot be found fault with for not examining that

witness to substantiate his defence version. Lastly, a fervent

plea was also made by the counsel for reducing the sentence

in case the conviction is found sustainable submitting that the

accused is bedridden due to cancer.

CRL.R.P.1027/00 6

6. I have perused the records of the case giving

consideration to the submissions made by the counsel. First

and foremost, it has to be pointed out that a revisional court

exercise its jurisdiction as a supervisory court, to correct the

illegality or irregularity, if any, committed by the inferior

courts. The primary object of having revisional jurisdiction

over the subordinate courts is to avoid failure of justice. A

revisional court in exercise of its superintendence cannot

reappreciate the evidence to examine the correctness of the

finding arrived at by the inferior courts unless it is shown that

the finding is so perverse and could not have been arrived on

the materials produced in the case. The trial court as well as

the appellate court after analysing the evidence tendered in

the case, had concurrently formed a conclusion that the

accused has committed the offence under Section 138 of the

N.I.Act. The learned Magistrate, who had the opportunity to

watch the demeanor and deportment of the witnesses

especially the complainant examined as PW1 and the accused

examined as DW3, found the sworn testimony of the

CRL.R.P.1027/00 7

complainant reliable, trustworthy and credible and that of the

accused unworthy of credence. The Sessions Judge, after

reappreciating the evidence in appeal, approved the

conclusion reached by the learned Magistrate that the

complainant has substantiated his case that Ext.P1 cheque

was issued by the accused to discharge a liability arising out

of a transaction, where under he had promised to secure a

visa for his daughter to get employment in a gulf country.

Ext.P1 cheque was obtained keeping him under duress and

exerting coercion and undue influence, was the case set up by

the accused to deny his liability under that instrument after its

dishonour. Before the cheque was presented for

enacashment, the accused has not approached any law

enforcing agency, leave alone the police, to seek redressal of

his grievance, if at all there is any grain of truth in the case

set up by him that Ext.P1 cheque had been obtained keeping

him under duress. Needless to point out that the bank will not

open an account in the name of the accused unless his identity

is established and he appears in person before the concerned

bank officer. So much so, the defence case canvassed by the

CRL.R.P.1027/00 8

accused that an account in Catholic Syrian Bank was opened

keeping him under duress can be received only with a pinch of

salt. As rightly pointed out by the learned Magistrate there

was no merit in the defence case pleaded, as nothing

prevented the accused in giving advance instructions to the

bank not to honour the instrument. No such step was taken by

the accused. He did not approach the police or the court with

a complaint that he had been kept under duress and by

exerting coercion, the complainant had collected Ext.P1

cheque from him. The proved facts and circumstances

involved in the case demonstrate in unmistakable terms that

the defence case pleaded that Ext.P1 cheque was obtained

from the accused keeping him under duress, by the

complainant, deserves to be taken note of only for its

rejection. The materials produced by the accused as Exts.D1

to D5, at the most, would show that he had some transaction

with one Gopalakrishnan in obtaining visa, after collecting

substantial sums from several persons. Whether he acted as

an agent of Gopalakrishnan in collecting of money to secure

visa, is immaterial in the present case, where the only

CRL.R.P.1027/00 9

question to be considered is whether Ext.P1 cheque executed

by the accused had been duly executed by him for discharge of

a debt or liability due to the complainant. The case of the

complainant that it was the accused who had collected the

money, to secure a visa for his daughter, was found believable

and acceptable to the learned Magistrate and also to the

Sessions Judge on the materials produced in the case. After

going through the records, I find no reason to take a different

view. When the demand for the money advanced was made,

as the accused failed to secure the visa as promised, Ext.P1

cheque was issued and subsequently on its presentation, it

was dishonoured due to insufficiency of funds in the account

of the accused is the case of the complainant. The case so

pleaded by the complainant had been proved by the materials,

and the defence raised by the accused to deny his liability was

found unworthy of any value. In such circumstances, the

conviction founded against the accused for the offence under

Section 138 of the N.I.Act can only be held to be proper, valid

and correct, and it deserves to be upheld. I do so.

CRL.R.P.1027/00 10

7. Now on the question of sentence, having regard to the

submissions made by the learned counsel for the accused, that

the accused is now bedridden with serious ailment cancer,

which may be true, and also taking into account the nature of

the offence with which he was convicted, under Section 138 of

the N.I.Act, I find his incarceration for a term is not necessary

to meet the ends of justice. True, false promises made for

collecting money making representation that job visa would be

secured, and later issuing cheques as repayment which on

presentation are dishonoured, had to be dealt with deterrent

punishment. However, as the submission of the counsel

indicate that the accused is suffering from a serious ailment,

which I find no reason to doubt, I am inclined to show

indulgence in the matter of punishment. So much so, the

sentence is modified, directing the accused to undergo

imprisonment till the rising of the court and to pay

compensation of Rs.75,000/- to the complainant under Section

357 (3) of the Cr.P.C. within two months from the date of this

order. In default of payment of compensation within the time

stipulated, the accused shall undergo simple imprisonment for

CRL.R.P.1027/00 11

three months. The accused shall appear and his sureties to

produce him before the Judicial First Class Magistrate Court,

Kochi, on 1st June, 2009, and the learned Magistrate shall

execute the sentence as directed.

Revision is partly allowed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO.1027 OF 2000 (A)

———————————————————

O R D E R

———————————————————

1st April, 2009