Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mariam Varghese vs R.Thangasamy
2021 Latest Caselaw 18408 Mad

Citation : 2021 Latest Caselaw 18408 Mad
Judgement Date : 8 September, 2021

Madras High Court
Mariam Varghese vs R.Thangasamy on 8 September, 2021
                                                                             Crl.R.C.No.577 of 2015

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 08.09.2021

                                                           CORAM:

                                   THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN

                                                    Crl.R.C.No.577 of 2015


                     Mariam Varghese                                             ... Petitioner

                                                            .. Vs ..


                     R.Thangasamy                                               ...Respondent

                     Prayer:-      Criminal Revision filed under Sections 397 and 401 of the
                     Criminal Procedure Code, to set aside the conviction imposed in the
                     judgment dated 20.02.2015 made in C.A.No.153 of 2014 on the file of
                     the learned Fourth Additional District Sessions Court, Coimbatore
                     confirming the judgment dated 22.09.2014 made in S.T.C.No.259 of
                     2012 on the file of the learned Judicial Magistrate Fast Track Level
                     No.2, Coimbatore (C.C.No.196 of 2012 on the file of the Judicial
                     Magistrate No.6, Coimbatore).


                                   For Petitioner       : Mr.Harish
                                                           For Mr.N.Manokaran

                                   For Respondent       : Mr.R.Rajarajan




                    1 of 8
https://www.mhc.tn.gov.in/judis/
                                                                             Crl.R.C.No.577 of 2015

                                                        ORDER

The convicted accused is the revision petitioner herein.

2. The petitioner has filed this revision against the conviction

imposed in the judgment dated 20.02.2015 made in C.A.No.153 of

2014 on the file of the learned Fourth Additional District Sessions

Court, Coimbatore, confirming the judgment dated 22.09.2014 made

in S.T.C.No.259 of 2012 on the file of the learned Judicial Magistrate

Fast Track Level No.2, Coimbatore (C.C.No.196 of 2012 on the file of

the Judicial Magistrate No.6, Coimbatore) sentencing her to undergo

one year simple imprisonment with fine of Rs.5000/- in default to

undergo two months simple imprisonment for the offence under

Section 138 of Negotiable Instruments Act.

3. The petitioner submits that the respondent herein filed a

private complaint in S.T.C.No.259 of 2012 on the file of the learned

Judicial Magistrate Fast Track Level No.2, Coimbatore (C.C.No.196 of

2012) on the file of the Judicial Magistrate No.6, Coimbatore against

the petitioner herein alleging that she had borrowed a sum of Rs.5

lakhs and issued a cheque and when it was presented for collection on

21.01.2012, it was returned unpaid with an endorsement 'funds

2 of 8 https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.577 of 2015

insufficient' on 23.01.2012 and he issued a legal notice on

26.01.2012, thereafter filed the above complaint before the Court.

4. The petitioner submits that during the course of the trial, the

respondent herein examined himself as P.W.1, besides marking Exs.P1

to P4. The trial Court, without taking note of the defence putforth by

the petitioner herein, erroneously convicted her by sentencing the

petitioner to undergo simple imprisonment for one year for the

offence under Section 138 of Negotiable Instruments Act. The appeal

filed by the accused in C.A.No.152 of 2014 before the Appellate Court

was also dismissed on 20.02.2015. Hence this revision.

5. The petitioner submits that there was no transaction between

the parties, whereas the cheque has been misused and the present

complaint has been filed to get an unlawful gain. The petitioner

submits that she has dislodged the presumption even though the

respondent had failed to prove the transaction between the parties by

producing the documents. The petitioner has taken the task of

rebutting the presumption and she has falsified the version pleaded by

the respondent.

3 of 8 https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.577 of 2015

6. The learned counsel for the revision petitioner contended that

the cheque was not issued to one Shanmugam/the private complainant

whereas it was issued to one Kunjumon to meet the medical expenses

and also challenged the financial capacity of the drawee to issue the

amount. The transaction alleged under cheque was not duly reflected

in the income tax returns submitted by the respondent. The

respondent herein filed a private complaint in S.T.C.No.259 of 2012

alleging that the revision petitioner/accused has borrowed a sum of

Rs.5 lakhs on 15.12.2011 for business purposes and to discharge the

debt, she has issued Ex.P1 cheque and on presentation on 23.01.2012

the same was returned with endorsement of insufficient funds and

after issuing P3 legal notice which was served upon the accused under

Ex.P4 he has instituted the case. The accused has not given any reply

legal notice. So is the evidence before the trial Court.

7. The trial Court has held that the respondent/complainant is

entitled for presumption under Section 139 of the Negotiable

Instruments Act and to discharge the rebuttal presumption, the

accused had examined D.W.1 Kunjumon his evidence was disbelieved.

Accordingly, the trial Court laid the conviction as stated supra. In

appeal in C.A.No.153/2014 was dismissed and hence the revision.

4 of 8 https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.577 of 2015

8. After perusing the evidence of P.W.1 coupled with

documentary evidence of Ex.P1 to Ex.P4, I find that both the Courts

below has rightly come to the conclusion that the respondent/private

complainant is entitled for presumption under Section 139 of

Negotiable Instruments Act.

9. On the point of rebuttal presumption, the accused has

examined D.W.1 Kunjumon who, in his evidence has stated that his

son has met with an accident and hence he was taking treatment at

Laksho hospital, Ernakulam. To meet the medical expenses he has

approached the accused/ husband Mathew Jacob and Mathew Jacob

has given 4 cheques which was signed by his wife. It was given to the

hospital and after settlement at the time of the discharge, they have

returned the two cheques however, he had not returned the cheques

and hence could contend that these cheques have been given as a

security to meet the medical expenses of the son of the Kunjumon.

10. Though a specific case has been projected by the D.W.1,

none of the medical records of the alleged illness of the son of the

Kunjumon was brought on record. No document is produced from

Ernakulam Hospital regarding the payment made through the cheque

or made by utilizing the cheque given by the accused.

5 of 8 https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.577 of 2015

11. Furthermore, since it is a specific evidence of the D.W.1

Kunjumon, Ex.P1 along with the other cheques were given through the

husband of the accused Mathew Jacob for the reasons best known the

husband of the accused, who is said to have handled the cheque from

the accused to the defacto-complainant, was not examined. He is not

a third party and he is the husband of the accused and hence the trial

Court disbelieved the evidence saying that it is only an after thought to

create a defence and accordingly rejected the case.

12. It is also to be noted that had there been any such incident

of middleman involving in payment of the medical expenses and

payment has been made to the hospital authorities towards the

medical treatment of son of Kunjumon (D.W.1), they could have very

well given the said documents before the trial Court or at the appellate

stage. Neither in the appeal, they have not taken any steps to

probablize the suggestive case. In the absence of probablization of

suggestive case, the trial Court and the appellate Court has

concurrently held that the accused has miserably failed to probabalize

the suggestive case and accordingly laid the conviction and the said

conviction under Section 138 of Negotiable Instruments Act is

sustainable in law.

6 of 8 https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.577 of 2015

13. On the point of quantum of sentence, the accused, being a

lady, the learned counsel for the revision petitioner contended that

some leniency could be shown.

14. Taking into consideration the amount mentioned in the

cheque and the accused being a lady, while confirming the conviction

this Court hereby reduces the sentence from period of one year to six

months. In other aspects, the order of the Courts below do stand.

14. Accordingly, this Criminal Revision Petition is partly allowed

to the limited extent of sentence only.



                                                                          15.09.2021

                     nvi

                     Index     : Yes / No
                     Internet : Yes

                     To

1. The Fourth Additional District Sessions Court, Coimbatore

2. The Judicial Magistrate Fast Track Level No.2, Coimbatore

3. The Judicial Magistrate No.6, Coimbatore

7 of 8 https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.577 of 2015

RMT.TEEKAA RAMAN,J.,

nvi

Crl.R.C.No. 577 of 2015

15.09.2021

8 of 8 https://www.mhc.tn.gov.in/judis/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter