Citation : 2022 Latest Caselaw 5910 Kant
Judgement Date : 1 April, 2022
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 1ST DAY OF APRIL, 2022
BEFORE
THE HON'BLE MR. JUSTICE H.P. SANDESH
CRIMINAL REVISION PETITION NO.1416/2021
BETWEEN:
SRI HARI E
S/O ERASHETTY
AGED ABOUT 42 YEARS
R/AT NO.141, 1ST MAIN ROAD
1ST CROSS, SWATHANTRA NAGAR
SRI RAMPURAM
BENGALURU-560021. ... PETITIONER
(BY SRI LAKSHMIKANTH K., ADVOCATE)
AND:
SRI SHANKAR, S/O DEVAIAH
AGED ABOUT 51 YEARS
R/AT NO.54/3, 1ST MAIN ROAD
SWATHANTRA NAGAR
SRI RAMPURAM
BENGALURU-560021 ... RESPONDENT
(BY SRI VINAYAKA KAMATH N., ADVOCATE)
THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 RW SECTION 401 OF CR.PC PRAYING TO SET
ASIDE THE JUDGMENT AND ORDER OF SENTENCE PASSED BY
2
THE XII ADDL. AND ACMM, BENGALURU (SCCH-8) IN
C.C.NO.5813/2019 DATED 29.02.2020 AND ETC.
THIS CRIMINAL REVISION PETITION COMING ON FOR
FINAL HEARING THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
Heard the learned counsel appearing for the petitioner and
the learned counsel appearing for the respondent.
2. The factual matrix of the case of the
respondent/complainant before the Trial Court is that the
petitioner had approached the respondent for hand loan of
Rs.3,00,000/- and executed the loan agreement in this regard.
The petitioner in terms of the said agreement, agreed to repay
the amount and subsequently revalidated the agreement on
15.05.2019 and in the month of June 2019, the petitioner paid a
sum of Rs.50,000/- and for repayment of the balance amount of
Rs.2,50,000/-, he had issued two cheques of Rs.1,25,000/- each
to the respondent. The respondent presented the cheques but
bankers gave an endorsement that 'drawer signature differs'.
Hence, the respondent approached the petitioner and demanded
for the repayment of the borrowed amount, but the petitioner
failed to repay the amount and hence, legal notice was issued
and the same was duly served and the petitioner did not reply to
the said notice. Hence, the respondent had filed separate two
complaints since the petitioner had issued separate cheques for
an amount of Rs.1,25,000/- each. The Trial Court took the
cognizance and registered the case in C.C.No.5813/2019. In
order to prove the case, the respondent examined himself as
PW1 and got marked the documents at Ex.P1 to P6 and inspite
of an opportunity was given, the counsel for the petitioner has
not cross-examined PW1 and even not led any defence evidence
and hence, the Trial Court convicted the petitioner and
sentenced to pay a fine of Rs.1,50,000/-. Being aggrieved by
the said order, an appeal was preferred in Crl.A.No.143/2021
and the Appellate Court after re-appreciation of both oral and
documentary evidence confirmed the judgment of the Trial
Court. Hence, the present revision petition is filed.
3. The learned counsel appearing for the petitioner
would vehemently contend that both the Courts have committed
an error in convicting the petitioner and not applied its mind and
the very reply given by the bank that the signature differs has
not been considered by the Trial Court as well as the Appellate
Court. The counsel also would vehemently contend that when
the cheques were returned with the endorsement, the Trial Court
ought not to have entertained the complaint. Hence, it requires
interference of this Court.
4. Per contra, the learned counsel appearing for the
respondent would submit that even though the cheques were
returned with an endorsement as 'drawer signature differs' this
petitioner not disputed the said cheques that whether cheque
belongs to his bank and also not sent the document to the
handwriting expert disputing the signature and even not cross-
examined PW1 and also not led any defence evidence. Hence,
the revision petition cannot be entertained.
5. Having heard the respective counsel appearing for
the parties and also on perusal of the material available on
record, the point that would arise for consideration of this Court
is:
(1) Whether the Trial Court as well as the Appellate Court
have committed an error in convicting the petitioner for
the offence punishable under Section 138 of N.I.Act and
whether this Court can exercise the revisional
jurisdiction?
(2) What order?
6. Having heard the respective counsel appearing for
the parties and also on perusal of the material available on
record, it is the case of the respondent/complainant that the
petitioner had availed the loan of Rs.3,00,000/- from the
respondent and also entered into an agreement to repay the
same and out of Rs.3,00,000/-, an amount of Rs.50,000/- was
repaid and in respect of the remaining amount, the petitioner
had issued two separate cheques for an amount of Rs.1,25,000/-
each. In order to prove that there was an agreement with
regard to the loan transaction, Ex.P6 was produced before the
Trial Court. The Trial Court considering the evidence of the
respondent rightly came to the conclusion that the respondent
had proved the case taking note of Ex.P6 and subject matter of
cheques. No doubt, the endorsement was issued that 'drawer
signature differs', in order to substantiate the same, the
petitioner has not stepped into the witness box and the evidence
of PW1 was unchallenged and hence, the very contention of the
petitioner that drawer signature differs cannot comes to the aid
of the petitioner since the same is not proved before the Trial
Court examining himself. The Appellate Court on re-appreciation
of material on record, in paragraph 14, taken note of the
averments of the complaint regarding payment of Rs.50,000/-
and for balance amount, issued separate two cheques and also
taken note of witnesses who have not been cross-examined and
looking into the documentary evidence and also the evidence of
PW1 in paragraph 18, came to the conclusion that notice was
also issued calling upon the petitioner to pay the balance amount
but no reply was given to the said notice and it is not the case of
the petitioner that no such notice was given. Here it is not the
case of the petitioner that cheques not belongs to him. If it is
true, he would have given reply immediately after the receipt of
the notice and the same was also not done. When such being
the material available on record, I do not find any error
committed by the Trial Court as well as the Appellate Court in
convicting and sentencing the petitioner to pay a fine of
Rs.1,50,000/- towards the subject matter of the cheques for
Rs.1,25,000/- each and the fine imposed by the Trial Court is
not exorbitant and the same is commensurate with the cheques,
since the transaction is of the year 2018. Hence, I do not find
any reason to interfere with the order of the Trial Court.
Accordingly, the revision petition is dismissed.
Sd/-
JUDGE
SN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!