Telangana High Court
K.Padamaja Rani vs The State Of Telangana on 29 November, 2022
Author: G.Radha Rani
Bench: G.Radha Rani
1
Dr. GRR, J
crlrc_1162, 1163 and 1165 of 2018
THE HON'BLE DR. JUSTICE G.RADHA RANI
CRIMINAL REVISION CASE Nos. 1162, 1163 and 1165 of 2018
COMMON ORDER:
These Criminal Revision Cases are filed by the petitioner-accused No.3 aggrieved by the concurrent findings of conviction recorded against her by the trial court and the appellate court for the offences under Section 138 of Negotiable Instruments Act (for short 'NI" Act).
2. C.C.Nos.482 and 486 of 2015 were tried by the Special Magistrate, Court No.3, Kukatpally at Miyapur and in the said cases, the petitioner-A3 was sentenced to simple imprisonment for a period of two (02) years and to pay a sum of Rs.1,25,00,000/- jointly and severally along with A1 and A2 to the complainant towards compensation under Section 357(3) of Cr.P.C. in default of payment of compensation to undergo simple imprisonment for a period of six (06) months in each of the said cases and both the substantive sentences of imprisonment were directed to run concurrently. The petitioner-accused preferred an appeal and the XV Additional Sessions Judge, Rangareddy at Kukatpally also confirmed the conviction and sentence as passed by the trial court.
3. C.C.No.368 of 2013 was tried by the Special Magistrate, Court No.1, Cyberabad at Kukatpally and the petitioner-accused No.3 was convicted for the 2 Dr. GRR, J crlrc_1162, 1163 and 1165 of 2018 offence under Section 138 of the NI Act and sentenced to simple imprisonment for two (02) years and directed to pay a compensation of Rs.4,61,17,430/- to the complainant, in default to suffer simple imprisonment for six (06) months. The said conviction and sentence is also confirmed by the lower appellate court.
4. Heard the learned counsel for the revision petitioners and the learned counsel for the respondent No.2-complainant.
5. The learned counsel for the revision petitioners submitted that the petitioner was in custody for the past 47 months, she had already undergone the substantive sentence of imprisonment passed by the courts below in C.C.No.482 of 2015 and C.C.No.486 of 2015. But, as the trial was conducted separately in C.C.No.368 of 2013 by the Special Magistrate, Court No.1, Cyberabad at Kukatpally, the learned Judge had not ordered to run the sentences concurrently as such the petitioner was undergoing the sentence of imprisonment consecutively and sought a direction from this Court to order the sentence in C.C.No368 of 2013 also to be directed to run concurrently along with the other cases in C.C.Nos.482 of 2015 and 486 of 2015.
6. He further contended that all the cases under Section 138 of the NI Act arose out of a single transaction, but different complaints were lodged as nine (09) different cheques were issued which resulted in separate cases filed by the 3 Dr. GRR, J crlrc_1162, 1163 and 1165 of 2018 complainant and relied upon the judgment of the Hon'ble Apex Court in V.K.Bansal v. State of Haryana and Another1 on the aspect that:
"the legal position favours exercise of discretion to the benefit of the prisoner in cases where the prosecution is based on a single transaction no matter different complaints in relation thereto may have been filed as is the position in cases involving dishonour of cheques issued by the borrower towards repayment of a loan to the creditor."
7. The learned counsel for the respondent-complainant on the other hand contended that the conduct of the party needed to be looked into. Earlier, this Court passed a common order in I.A.No.1 of 2018 on 27.04.2018 in Crl.R.C.Nos.1162, 1163 and 1165 of 2018, while suspending the sentence of imprisonment imposed against the petitioner-A3. While considering the bail application filed by the petitioner on the ground that the engagement of their daughter was fixed on 28.04.2018, this Court directed to deposit 50% of the compensation amount awarded in all the impugned calendar cases and suspended the sentence of imprisonment for a period of three (03) months from 28.04.2018 to 27.07.2018. He further submitted that the husband of the petitioner, who was shown as A2 filed an undertaking to pay the amount as agreed but he violated the undertaking given to the court, as such contempt petitions were filed against A2. No amount was deposited by the petitioner or A2, but they got their purpose served and got them released on bail and performed the marriage of their 1 (2013) 7 SCC 211 4 Dr. GRR, J crlrc_1162, 1163 and 1165 of 2018 daughter successfully. Subsequently, A3 was also granted interim bail for a period of thirteen (13) days on 18.06.2020 on the ground that her mother was serious, but no single pie was paid by the petitioner or her husband till date and opposed the submission of the petitioner to give a direction to run the sentences concurrently.
8. The parties are herein referred as arrayed before the trial court.
9. Perused the record.
10. The record would disclose that the complainant was a company incorporated under the Companies Act, 1956 and engaged in business as exporters and importers of bulk drugs, drug intermediates, fine chemicals, etc., Accused No.1 was a company registered under the Companies Act, 1956 and accused Nos. 2 and 3 were the directors of A1 Company and were actively involved in the day to day business affairs of the A1 Company. Upon the orders placed by A1, the complainant supplied bulk drug raw material from time to time to the accused on credit basis till November, 2012. The accused confirmed the balance liability as Rs.4,30,58,715/- to the complainant as on 10.12.2012 and issued nine (09) post-dated cheques with different dates in favour of the complainant and assured that the cheques would be honoured on their presentation on their respective due dates. The complainant by its letter dated 07.01.2013 informed the accused to make arrange the funds to honour the cheques and thereafter deposited the cheques. But the same were dishonoured 5 Dr. GRR, J crlrc_1162, 1163 and 1165 of 2018 and were returned unpaid for the reason 'funds insufficient'. Then, the complainant got issued a statutory legal notice dated 06.03.2013 to all the accused by Registered Post with Acknowledgement Due but the accused neither complied the demand nor caused any reply. Hence, filed the complaint.
11. During the course of trial, the Managing Director of the complainant company was examined as PW1 and marked Exs.P1 to P14 in his favour. The accused had taken a defence that, he had given blank signed cheques and blank signed letter heads to the complainant for their tax returns without any monetary transaction, but no defence evidence was adduced.
12. The trial court as well as the lower appellate court, on considering the evidence of PW1 that he and A2 were colleagues in M/s.Standard Organics Private Limited earlier and they were family friends and subsequently came out and established their respective companies and there was acquaintance between both of them and as per the evidence of PW1 coupled with the documents marked, it would establish that the accused failed to pay the due sum of Rs.4,30,58,715/- to the complainant as on 10.12.2012 and the accused had issued eight (08) post-dated cheques each for Rs.50,00,000/- for a sum of Rs.4,00,00,000/- and 9th cheque bearing No.142615 dated 13.05.2013 for Rs.30,58,715/- with different dates and the accused had taken a defence that the complainant had not filed any invoice or delivery challans to show under which the material was supplied, but in Ex.P3, he acknowledged the account credit 6 Dr. GRR, J crlrc_1162, 1163 and 1165 of 2018 balance due and failed to probablise his defence that the complainant obtained blank signed cheques towards security, disbelieved the defence of the accused and convicted A1 to A3 for the offence under Section 138 of the NI Act.
13. The learned counsel for the revision petitioners is now not seriously challenging the orders of conviction and sentence imposed against the petitioner. His only request now is that, to direct the sentence of imprisonment awarded in C.C.No.368 of 2013 also to be directed to run concurrently along with imprisonment awarded in the other two (02) cases, as the petitioner-A3 was in custody for the past 47 months.
14. On perusal of the judgment of the Hon'ble Apex Court in V.K.Bansal v. State of Haryana and Another (1 supra), while considering Section 427 of Cr.P.C. which deals with situations where an offender who was already undergoing a sentence of imprisonment, was sentenced on subsequent conviction to imprisonment or imprisonment for life, it was held that:
"the court should exercise its discretion judicially and not mechanically in each case, having regard to the nature of offence and the particular fact situation. No straightjacket approach can be laid down where there was a single transaction constituting offences, even if different complaints were filed in relation thereto, sentences can be directed to run concurrently. However, only substantive sentences can be directed to run concurrently and sentences awarded in default of payment of fine/compensation cannot be directed to run concurrently".7
Dr. GRR, J crlrc_1162, 1163 and 1165 of 2018
15. As per the judgment of the Hon'ble Apex Court in the above case also, a discretion vests in the court and that discretion should be exercised judicially, having regard to the nature of offence and particular fact situation.
16. The conduct of the accused as stated by the learned counsel for the respondent-complainant also would disclose that they failed to pay any amount to the complainant even after giving an undertaking to the court as a condition for their release on interim bail for performing the marriage of their daughter and they were due an amount of Rs.1,25,00,000/- each in C.C.No.482 of 2015 and C.C.No.486 of 2015 and an amount of Rs.2,30,58,715/- in C.C.No.368 of 2013.
17. Hence, this Court does not find any merit in the contention of the learned counsel for the petitioner seeking a direction from this Court to run the sentences concurrently. As such, all the Criminal Revision Cases are dismissed confirming the judgment of conviction and sentence recorded by the courts below.
Miscellaneous applications pending, if any, shall stand closed.
_____________________ Dr. G. RADHA RANI, J 29th November, 2022 nsk.