Citation : 2023 Latest Caselaw 10153 Mad
Judgement Date : 10 August, 2023
Crl.R.C.No.1042 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 10.08.2023
CORAM:
THE HONOURABLE MR.JUSTICE SATHI KUMAR SUKUMARA
KURUP
Crl.RC.No.1042 of 2019
G.Padmanaban ... Petitioner/Accused
Vs.
K.M.Periyasamy ... Respondent/Complainant
PRAYER: Criminal Revision Petition filed under Section 397 & 401
Criminal Procedure Code, to set aside the judgment in C.A.No.25 of 2019
dated 31.07.2019 on the file of the Principal Sessions Judge, Erode,
confirming the conviction and sentence passed in S.T.C.No.6 of 2014 dated
27.12.2018 on the file of the learned Metropolitan Magistrate, Fast Track
Court-II, Chennai by allowing this Criminal Revision Petition.
For Petitioner : Mr.J.N.Naresh Kumar
Legal Aid Counsel
For Respondent : No representation
ORDER
This Criminal Revision Petition had been filed to set aside the
judgment in C.A.No.25 of 2019 dated 31.07.2019 on the file of the Principal
Sessions Judge, Erode, confirming the conviction and sentence passed in
S.T.C.No.6 of 2014 dated 27.12.2018 on the file of the learned Metropolitan
Magistrate, Fast Track Court-II, Chennai.
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.1042 of 2019
2.When the case came up for hearing on previous occasion, there
was no representation for the Revision Petitioner. Therefore, this Court had
addressed the Legal Aid Committee to nominate a Counsel to appear for the
Revision Petitioner and the case was adjourned.
3.On 04.08.2023, the learned Counsel who was nominated by the
Legal Aid Committee, sought further time, as he wanted to peruse the
deposition of the witness before the trial Court and sought further time, and
he also sought copies of the deposition of the witnesses before the trial Court
for effectively submitting his arguments. This Court refused the request of the
learned Counsel for the Revision Petitioner stating that in the revision case,
this Court cannot appreciate evidence. The Revision Petition is filed only on
technicalities of law regarding either the judgment of the trial Court or the
Appellate Court. Therefore, the learned Counsel nominated by the Legal Aid
Committee attached to this Court, was directed to proceed with the
arguments on 10.08.2023, failing which, appropriate orders will be passed.
4.Today, 10.08.2023, when the case came up for hearing, the
learned Counsel who was nominated by the Legal Aid Committee attached to
this Court, submitted his arguments.
5.As per the submission of the learned Counsel for the Revision
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.1042 of 2019
Petitioner, the Accused before the trial Court is the Revision Petitioner. The
Complainant and Accused are not known to each other. The statutory notice
issued by the Complainant was returned without serving on the Accused.
Therefore, he was unable to reply to this statutory notice. Further, it is
defence of the Accused before the trial Court that the Complainant does not
have resources to extend the loan of Rs.3,00,000/- to the Accused. It is the
submission of the learned Counsel for the Revision Petitioner that the
Accused and friend of the Accused viz., Saravanan, were in the textile
business. The Complainant was also in the textile business and 10 years
before filing of the complaint, the Complainant suffered loss in textile
business and he closed the textile business. Therefore, he does not have
resources to extend the loan of Rs.3,00,000/-. It is his defence in the trial in
S.T.C.No.6 of 2014 before the learned Judicial Magistrate, Fast Track Court-
II, Erode, that the Complainant does not have the resources to extend loan of
Rs.3,00,000/- to the Accused. The Accused had not at all received any loan
from the Complainant. Earlier, the Accused had received loan from his friend
Saravanan and had repaid it. At the time of availing loan, the Accused was
alleged to have issued duly signed blank cheque to Saravanan. When he had
also repaid the loan, those cheques have been taken up by the Complainant
and filled up and based on such misuse of the Cheque, the Complainant had
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.1042 of 2019
filed the complaint in S.T.C.No.6 of 2014 before the learned Judicial
Magistrate, Fast Track Court-II, Erode. In the cross examination of the
Complainant-P.W.1 the defence of the Accused was put to him as
suggestions and he had admitted in cross examination that he had sold textile
business 10 years prior to filing of this Complaint. The Complainant as P.W-
1 had clearly in his cross examination stated that he does not know the
address of the Accused. Therefore, the learned Judicial Magistrate failed to
appreciate the evidence available before him.
6.Based on the presumption available under Section 138 of the
Negotiable Instrument Act the Accused was convicted and imposed
compensation of Rs.3,00,000/-. The Accused who had suffered conviction
and sentence of imprisonment, had filed Crl.A.No.25 of 2019 before the
learned Principal Sessions Judge, Erode. The learned Principal Sessions
Judge, Erode, had confirmed the judgment of the learned Judicial Magistrate,
Fast Track Court-II, Erode, and dismissed the appeal. It is the contention of
the learned Counsel for the Revision Petitioner/Accused that the trial Court as
well as the Appellate Court failed to appreciate the evidence, particularly, in
the cross examination of P.W.1 which is in favour of the Accused. Therefore,
he seeks to set aside the judgment of conviction recorded by the learned
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.1042 of 2019
Judicial Magistrate, Erode and confirmed by the Learned Principal Sessions
Judge, Erode in Crl.A.No.25 of 2019.
7.The learned Counsel for the Revision Petitioner invited the
attention of this Court to the observations of the learned Judicial Magistrate,
Erode in Paragraph Nos.9 to 20 and Judgement of the learned Principal
Sessions Judge, Erode, in Crl.A.No.25 of 2019 in Paragraph Nos.14 to 17.
Therefore, it is the submission of the learned Counsel for the Revision
Petitioner that the judgement of the learned Judicial Magistrate, Fast Track
Court-II, Erode, in S.T.C.No.6 of 2014 is perverse and the judgment of the
learned Principal Sessions Judge, Erode is also perverse and they are liable to
be set aside.
8. On perusal of the Judgment of the learned trial Judge as well as
the Appellate Judge, it is found that the Rulings cited on behalf of the
Accused by the learned counsel for the Accused as well as before the
Appellate Court, was considered by the learned trial Judge as well as by the
learned Appellate Judge and they had rejected the Rulings cited by the
learned Counsel for the Appellant stating that the defence of the Accused has
to be proved. He had not taken steps to prove the defence, and the rebuttal
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.1042 of 2019
evidence is to be presumed by preponderance of probabilities. It was
accepted by the learned trial Judge as well as by the learned Appellate Judge
and the Accused did not go into the witness box or examine any witness from
the materials available on record and in the evidence adduced by the
prosecution witnesses and answers elicited from prosecution witness were
enough to rebut the presumption and shift the burden of proving the guilt of
Accused. There is sufficient evidence that the Accused had evaded the notice
as well as the reply. Therefore, the Court had drawn adverse inference on the
conduct of the Accused. Therefore, based on the defence of the Accused, he
was convicted. This Court, as revision Court cannot reassess the evidence as
an Appellate Court and already, the Appellate Court had reassessed, the
evidence and arrived at the conclusion, confirming the finding of the guilt
recorded by the learned Judicial Magistrate, Fast Track Court-II, Erode.
9.In the light of the judgment of the Appellate Court confirming the
judgment of the trial Court on the basis of the appreciation of the evidence.
This Revision lacks merit and is to be dismissed. Accordingly, this Criminal
Revision Case is dismissed.
The learned Judicial Magistrate, Fast Track Court-II, Erode, is
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.1042 of 2019
directed to secure the Accused by issuing warrant in continuation of the
judgment of conviction and report compliance to this Court by return of e-
mail.
10.Call on 11.09.2023.
10.08.2023
vsn
Note:Issue Order Copy on 10.08.2023
SATHI KUMAR SUKUMARA KURUP, J.
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.1042 of 2019
Crl.R.C.No.1042 of 2019
10.08.2023
https://www.mhc.tn.gov.in/judis
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!