Madras High Court
T.N.R.Arul vs Govindasamy on 3 February, 2021
Author: P.Velmurugan
Bench: P.Velmurugan
Crl.R.C.No.1267 of 2020
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 03.02.2021
CORAM
THE HONOURABLE MR.JUSTICE P.VELMURUGAN
Crl.R.C.No.1267 of 2020 &
Crl.M.P.No.8880 of 2020
T.N.R.Arul ... Petitioner
Vs.
Govindasamy ... Respondent
PRAYER: Criminal Revision Petition filed under 397 r/w 401 of Cr.P.C. to set
aside the Judgment made in Crl.A.No.67 of 2019, dated 01.10.2020, by the
learned Principal District Judge, Namakkal, confirming the Judgment made in
S.T.C.No.904 of 2015, dated 30.10.2019, by the learned Judicial Magistrate,
Paramathy, convicting the petitioner herein for an offence under Section 138 of
Negotiable Instruments Act, and sentencing him to undergo simple imprisonment
of one month and to pay a compensation of Rs.4,00,000/- to the
respondent/complaint under Section 357(3) of Cr.P.C. in default to undergo
simple imprisonment for one month.
1/7
http://www.judis.nic.in
Crl.R.C.No.1267 of 2020
For Petitioner : Mr.V.Lakshmi Narayanan
For Respondent : No appearance
ORDER
When the matter came up for hearing on 04.01.2021, this Court, suspended the sentence of imprisonment alone till 29.01.2021 on condition that the petitioner/appellant has to deposit the compensation amount of Rs.4,00,000/- on or before 29.01.2021 and also directed the petitioner to send a private notice to the respondent. In the order, dated 04.01.2021, this Court has also observed that in default in payment of compensation within stipulated period, the suspension of sentence granted in favour of the petitioner, shall automatically be vacated without any further reference to this Court.
2. Today when the matter is listed under the caption for final disposal, it is represented by the learned counsel for the petitioner that the order passed by this Court, dated 04.01.2021, has not been complied with and the private notice was also not served on the respondent. 2/7 http://www.judis.nic.in Crl.R.C.No.1267 of 2020
3. Since the order passed by this Court dated 04.01.2021, has not been complied with, and the petitioner has filed this Revision, challenging the concurrent findings of the Courts below, the matter is taken up for final disposal.
3. The petitioner was found guilty for the offence under Section 138 of the Negotiable Instruments Act. He was sentenced to undergo simple imprisonment for one month and to pay a compensation of Rs.4,00,000/- in default, to undergo simple imprisonment for a further period of one month. On Appeal by the accused, the Appellate Court, confirmed the conviction and sentence.
4. A careful reading of the materials available on record, the trial Court as well as appellate Court rightly appreciated the entire evidence and found guilt of the accused and imposed sentence. A bare perusal of the entire evidence of the petitioner / accused , it could be seen that the petitioner/ accused had admitted the execution of cheque and therefore, once the issuance of cheque is admitted, Section 138 of Negotiable Instruments Act would attract and the presumption under Section 118 and 139 of the Negotiable Instruments 3/7 http://www.judis.nic.in Crl.R.C.No.1267 of 2020 Act can be drawn and it is for the accused has to rebut the presumption that there is no legally enforceable debt and cheque has not been issued for legally enforceable debt. Though the statutory presumption is rebuttable one, the reading of the entire materials shows that the revision petitioner has not rebutted the presumption in the manner known to law.
5. On a reading of the entire materials, both the Courts below have appreciated the evidence in proper perspective, under the circumstances, this Court does not find any perversity in the judgment of the both Courts below. While exercising the reivisional jurisdiction, this Court need not sit in the armchair of the appellate Court and re-appreciate the entire evidence and while deciding revision case, this Court has to see whether any perversity is found in appreciating the evidence, whereas in this case, this Court does not find any perversity in the decision made by the Courts below. Therefore, this Court finds that there is no merit in the revision, and there is no ground to interfere with the judgment of the Courts below.
4/7 http://www.judis.nic.in Crl.R.C.No.1267 of 2020
6. In the result, the Criminal Revision Petition is dismissed. Consequently, connected miscellaneous petition is closed.
03.02.2021 Speaking Order / Non-speaking order Index : Yes / No. Internet : Yes.
rns 5/7 http://www.judis.nic.in Crl.R.C.No.1267 of 2020 To
1. The Principal District Judge, Namakkal.
2. The Judicial Magistrate, Paramathy, 6/7 http://www.judis.nic.in Crl.R.C.No.1267 of 2020 P.VELMURUGAN, J.
rns Crl.R.C.No.1267 of 2020 & Crl.M.P.No.8880 of 2020 03.02.2021 7/7 http://www.judis.nic.in