Yoosuf vs The State Of Kerala on 17 August, 2006

0
35
Kerala High Court
Yoosuf vs The State Of Kerala on 17 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2834 of 2006()


1. YOOSUF, S/O.MOOSA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. SUCY PETER, W/O.LUCA PETER,

                For Petitioner  :SRI.V.JOHN SEBASTIAN RALPH

                For Respondent  :PUBLIC PROSECUTOR


 Dated :17/08/2006

 O R D E R
                                  R.BASANT, J
                         ------------------------------------
                          Crl.R.P.No.2834 of 2006
                        -------------------------------------
                  Dated this the  17th day of August, 2006

                                      ORDER

This revision petition is directed against a concurrent verdict of

guilty, conviction and sentence in a prosecution under Section 138 of

the N.I Act. The cheque is for an amount of Rs.72,000/-. The cheque

when presented was dishonoured on the ground of insufficiency of

funds. Notice of demand, though despatched by prepaid post in the

correct address, was returned unserved. The complainant examined

herself as PW1. Pws 2 & 3 bank officials were also examined. He

proved Exts.P1 to P12. The accused did not adduce any defence

evidence.

2. In the course of cross examination of PW1, no specific and

definite defence was taken up by the petitioner though a suggestion

was made that the cheque lost from the possession of the petitioner

was received by the complainant. This is the only suggestion raised

in the cross examination of PW1 to explain the possession of the

cheque by the complainant. In the course of 313 examination also

except blank denials, no specific stand was taken by the accused, who

only contended that the cheque was issued not for the due discharge

of any legally enforcible debt/liability.

Crl.R.P.No.2834 of 2006 2

3. The courts below in these circumstances came to the

concurrent conclusion that the complainant has succeeded in

establishing all ingredients of the offence punishable under Section

138 of the N.I. Act. Accordingly they proceeded to pass the impugned

concurrent judgments.

4. Called upon to explain the nature of challenge which the

petitioner wants to mount against the impugned concurrent

judgments, the learned counsel for the petitioner advanced a totally

different contention. In para.5 of the Memorandum of Revision, it is

contended that the cheque was not issued for the due discharge of

any legally enforcible debt/liability. But transaction between the

complainant and the accused is admitted. It is contended that the

real transaction was only for Rs.10,000/- and that the cheque was

handed over as a blank signed cheque as security when the parties

entered into the earlier transaction. That blank signed cheque has

been misutilised by the complainant to stake an untenable claim, it is

now urged in the memorandum of revision.

5. The contention is not worthy of acceptance at all. The

contention presently raised is not at all raised in the course of cross

examination of the complainant or in the course of 313 examination of

the accused. The petitioner had adduced no defence evidence also.

The evidence of the complainant coupled with the admission of the

signature made now clearly shows that the evidence of PW1 can

Crl.R.P.No.2834 of 2006 3

safely be accepted. Totally incongruent and contradictory

contentions raised by the petitioner is again one circumstance which

will assure the courts of the acceptability of the oral evidence of PW1.

As admitted now in the Memorandum of Revision, the cheque was

handed over by the accused to the complainant with reference to a

monetary transaction. This considerably takes away importance of

the statement made by PW1 that the name of the payee was written

in the cheque by a person at her request. In view of the statement

now made that the cheque was handed over to the complainant by the

petitioner, the fact that the name of the payee was written by the

complainant or someone at her direction assumes no significance at

all.

6. The evidence of the complainant as PW1 unmistakably

establishes the execution and handing over of the cheque. The

contradictory versions taken by the accused helps the court to accept

the evidence of PW1 without any hesitation. Once execution and

handing over of the cheque are established, the presumption under

Section 139 of the N.I Act arises. No attempt whatsoever was made

to discharge the burden to rebut the presumption. The courts below

in these circumstances, I must hold, were eminently justified in

coming to the conclusion that all ingredients of the offence

punishable under Section 138 of the N.I Act have been established

against the petitioner by the complainant.

Crl.R.P.No.2834 of 2006 4

7. Notice of demand was returned unserved. Significantly

there is not a whisper of a contention that the notice was not sent in

the correct address. It was returned without service. The

complainant must be held to have satisfied the requirement of Section

138 of the N.I Act having “given the notice of demand” to the

petitioner. The learned counsel for the petitioner submits that there

was an application to send the cheque to the handwriting expert.

That petition was not considered favourably by the court, it is

submitted. Signature in the cheque is admitted. The cheque is

written on a cheque leaf issued to the petitioner by his bank to

operate his account. Evidence of PW1 proves execution. Admittedly

the name of the payee was not written in the handwriting of the

petitioner. In these circumstances, I find no valid and tenable reason

for which the cheque should have been sent to the expert. That

application to forward the cheque to the expert was rightly rejected

by the courts below in the circumstances which are revealed in this

case.

8. No other contentions are raised on merits. The counsel

then prays that the sentence imposed is excessive. The petitioner

now faces a sentence of s.i for a period of 2 months. There is a

further direction to pay an amount of Rs.72,000/- and in default to

undergo s.i for a period of 3 months. I find merit in the prayer for

leniency.

Crl.R.P.No.2834 of 2006 5

9. I have already adverted to the principles governing

imposition of sentence in a prosecution under Section 138 of the N.I

Act in the decision reported in Anilkumar v. Shammi [2002(3) KLT

852]. I am satisfied that there are no compelling reasons which

can persuade this Court to insist on imposition of any deterrent

substantive sentence of imprisonment. Leniency can be shown on

the question of sentence, but only subject to the requirement of

adequately and justly compensating the victim, who has been

compelled to fight two rounds of legal battle by now and to wait from

1997 for the redressal of his genuine grievances. The challenge

raised can succeed only to the above extent.

10. 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.

11. In the result:

       a)     This Crl.R.P is allowed in part;

       b)     The   impugned   verdict   of   guilty   and   conviction   of   the

petitioner under Section 138 of the N.I Act are upheld;

c) But the sentence imposed is modified and reduced. In

supersession of the sentence imposed on the petitioner by the courts

below, he is sentenced to undergo imprisonment till rising of court.

He is further directed under Section 357(3) Cr.P.C to pay a further

amount of Rs.80,000/- (Rupees Eighty Thousand only) as

compensation and in default to undergo S.I for a period of 45 days. If

realised the entire amount shall be released to the complainant.

Crl.R.P.No.2834 of 2006 6

12. The petitioner shall appear before the learned Magistrate

on or before 31.10.2006 to serve the modified sentence hereby

imposed. The sentence shall not be executed till that date. If

the

petitioner does not so appear, the learned Magistrate shall thereafter

proceed to take necessary steps to execute the modified sentence

hereby imposed.

(R.BASANT, JUDGE)

rtr/

Crl.R.P.No.2834 of 2006 7

LEAVE A REPLY

Please enter your comment!
Please enter your name here