Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aswath Narayana Reddy H.M vs The State Of Telangana And Another
2025 Latest Caselaw 938 Tel

Citation : 2025 Latest Caselaw 938 Tel
Judgement Date : 8 January, 2025

Telangana High Court

Aswath Narayana Reddy H.M vs The State Of Telangana And Another on 8 January, 2025

                                     1



         THE HONOURABLE SRI JUSTICE E.V. VENUGOPAL

              CRIMINAL REVISION CASE No.101 OF 2021

O R D E R:

This Criminal Revision Case is filed by the petitioner-accused

against the judgment dated 09.02.2021 passed in Criminal Appeal

No.109 of 2018 by the learned Metropolitan Sessions Judge,

Hyderabad (for short, "the appellate Court"), confirming the judgment

of conviction and sentence passed by the learned XXI Special

Magistrate, Hyderabad in C.C.No.248 of 2017 dated 19.01.2018

wherein the revision petitioner has been convicted for the offence

punishable under Section 138 of Negotiable Instruments Act, 1881 (for

short "NI Act") and sentenced to undergo simple imprisonment for one

year and pay fine of Rs.50,10,000/- (Rupees Fifty Lakhs Ten Thousand

Only), in default to undergo sentence of imprisonment for (03) months.

In the event of realizing the said fine amount, a sum of Rs.50,00,000/-

shall be paid to the complainant under Section 357(1)(b) of Cr.P.C. as

compensation.

2. Heard Mr.S.Vijay Prashanth, learned counsel for the petitioner

and Mr.M.V.Durga Prasad, learned counsel for respondent No.2.

3. The brief facts of the case are that respondent No.2 -

complainant is M/s.Aparna Constructions and Estates Pvt.Ltd.,

represented by its General Power of Attorney/M.Devraj/PW1 and the

accused is carrying on the business of identifying agricultural and

converted lands and arranging for its procurement for prospective

purchasers, as such, he approached the complainant and offered to

procure 26 acres of land at Chimbenahalli Village, Sarjapura Hobli,

Anekal Taluk, Bengalore Urban District and entered into memorandum

of understanding dated 14.06.2012-Ex.P5 and Memorandum of

understanding for nomination and assignment dt.14.03.2013 - Ex.P6.

Under the said memorandums, the accused received total

consideration of Rs.1,50,00,000/- from the complainant and admitted

acknowledgment and encashment, but failed to perform his obligation

and cheated the complainant. Ultimately, the accused agreed to

refund the said amount received by him as advance consideration and

to pay Rs.1,00,00,000/- towards costs and damages to the

complainant by cancelling the earlier MOUs and entered into third

MOU, dated 13.03.2015 - Ex.P7. Accordingly, the accused issued five

post dated cheques i.e. dated 25.04.2015, 25.05.2015, 25.06.2015,

27.07.2015 and 26.08.2015 each for Rs.50,00,000/- in favour of the

complainant. The disputed cheque bearing No.016397 - Ex.P8, dated

25.05.2015 for Rs.50,00,000/- drawn on ING Vysya Bank Ltd., HSR

Layour branch, Bengalore is one of them. When the said cheque is

presented through Andhra Bank, Somajiguda branch on 28.05.2015,

the same was returned unpaid with an endorsement 'funds

insufficient' vide cheque return memo - Ex.P9, thereupon, the

complainant got issued statutory legal notice - Ex.P10 to the accused

through RPAD postal receipt - Ex.P11 and the said notice was

returned unserved with endorsement 'unclaimed' under postal envelop

- Ex.P12. Hence, the complainant has filed a complaint under Section

200 of the Cr.P.C. against the accused for the commission of an offence

punishable under Section 138 of the NI Act.

4. The trial Court, vide judgment dated 19.01.2018 in C.C.No.248

of 2017, found the petitioner-accused guilty of the offence punishable

under Section 138 of NI Act and sentenced him to undergo simple

imprisonment for one year and pay fine of Rs.50,10,000/- (Rupees

Fifty Lakhs Ten Thousand Only), in default to undergo sentence of

imprisonment for (03) months. In the event of realizing the said fine

amount, a sum of Rs.50,00,000/- shall be paid to the complainant

under Section 357(1)(b) of Cr.P.C. as compensation.

5. Being aggrieved by this judgment of conviction dated 19.01.2018

in C.C.No.248 of 2017, the accused has preferred an appeal before the

Metropolitan Sessions Judge, Hyderabad in Crl.A.No.109 of 2018,

which came to be dismissed on 09.02.2021, confirming the judgment

passed by the trial Court. Assailing the same, the petitioner has

preferred this revision petition.

6. It is urged by the learned counsel for the petitioner that the

impugned Judgments and sentence passed by the learned trial Court

is bad in law as both the Courts below have not considered the

evidence and documents produced by the petitioner-accused and not

applied its judicial mind and only relying upon the evidence and

documents produced by the complainant, the learned Magistrate

arrived to wrong conclusion and convicted the accused. It is further

urged that the impugned Judgments are only based on inferences and

presumption, but not based on real facts and material on record. It is

further urged by the learned counsel for the petitioner that the

complainant failed to discharge initial burden of debt cast upon him

under law. Therefore, he seeks to allow this Revision.

7. Per contra, the learned counsel for respondent No.2 vehemently

justified the concurrent findings of conviction and submits that the

petitioner has not led any evidence to rebut the presumption which is

mandatory. The transaction even though denied by the petitioner, no

clinching evidence was produced to rebut the presumption. The

Courts below after considering the oral and documentary evidence on

record, rightly recorded the conviction and there is no infirmity or

illegality in the findings of the Courts below, therefore, interference

with the said findings may not be warranted. Having submitted thus,

learned counsel for respondent No.2 prays to dismiss the revision

petition.

8. This Court being a Revisional Court, having regard to the scope

and limits envisaged to appreciate the facts and law, it is necessary to

have a cursory look upon the evidence and also the law, to ascertain as

to whether any illegality or perversity or error committed by the Courts

below in recording the conviction.

9. It is well settled that in the exercise of revisional jurisdiction

under Sections 397 and 401 of the Criminal Procedure Code, the High

Court does not, in the absence of perversity, upset concurrent factual

findings. It is not for the Revisional Court to re-analyze and re-

interpret the evidence on record.

10. On behalf of the complainant, the trial Court examined PW1 and

marked Exs.P1 to P12. On behalf of the defence, the petitioner-accused

himself examined as DW1 and got marked Exs.D1 to D3. Upon careful

scrutiny of the oral and documentary evidence, the trial Court

observed that the accused did not rebut the presumption under

Section 139 of NI Act, with any convincing material or evidence and the

complainant established its case that the accused issued Ex.P8 cheque

in favour of the complainant towards discharge of legally enforceable

liability, therefore, the trial Court held that the accused was guilty of

the offence punishable under Section 138 of NI Act. Further, in the

appeal, the appellate Court confirmed the judgment passed by the trial

Court and dismissed the appeal.

11. The plea of the accused is that PW1 and his other employees

threatened him and forcibly obtained Ex.P7-MOU and five blank signed

cheques from him. The trial Court observed that he did not give any

complaint to police or notice to the complainant that the said Ex.P7-

MOU and Ex.P8 subject cheque were obtained from him by force

threatening him. But the accused did not do so and therefore, his

subsequent conduct in maintaining silence till trial was commenced

goes against his defence and also improbablises the defence.

12. The accused admitted in his cross examination that under Ex.P5

agreement he received Rs.9,00,000/- on 10.05.2012, Rs.91,00,000/ on

14.06.2012 and also received Rs.50,00,000/- through RTGS probably

in the year 2012 from the complainant, total of the said amount comes

to Rs.1,50,00,000/-. It is the defence of the accused in the cross

examination that after receiving the said amounts he paid the same to

the farmers/land owners as instructed by the complainant. The trial

Court observed that the accused did not prove with any documentary

or other oral evidence that he paid Rs.1,50,00,000/- to the

farmers/land owners on the instructions of the complainant, therefore,

he himself serving evidence in the said context holds no water and it is

not believable as true. The trial Court further observed that the

complainant did not file IT returns showing that the said amount of

Rs.1,50,00,000/- was paid to the accused, but when the accused

himself admitted that he received the said amount from the

complainant through RTGS, as such, not filing of IT returns has no

consequence in this case.

13. The reasons given by both the Courts below are based on record,

reasonable and probable and have concurrently held that the

petitioner is guilty of the offence and that he has failed to rebut the

presumption, hence, this Court is not in a position to interfere with

those concurrent findings and facts regarding the conviction of the

petitioner for the offence punishable under Section 138 of NI Act. In

the result, the concurrent findings made by the Courts below regarding

the conviction of the petitioner is legally proper and correct and are not

amenable for any revisional interference at the hands of this Court.

14. This Court after careful consideration of the records available, is

of the considered view that respondent No.2 has proved the guilt of the

petitioner for the offence punishable under Section 138 of NI Act and

the petitioner failed to rebut the same by adducing cogent and

convicting evidence in order to rebut the presumption.

15. As far as the sentence is concerned, it is seen that the trial court

had sentenced the revision petitioner - accused to undergo simple

imprisonment for one year with a direction to pay fine of

Rs.50,10,000/- (Rupees Fifty Lakhs Ten Thousand Only), in default to

undergo sentence of imprisonment for (03) months. In the event of

realizing the said fine amount, a sum of Rs.50,00,000/- shall be paid

to the complainant under Section 357(1)(b) of Cr.P.C. as compensation.

The appellate Court has concurred the said sentence and

compensation amount. The Apex Court, in Damodar S. Prabhu Vs.

Sayed Babalal 1 and M/s. Gimpex (P) Ltd. Vd. Manoj Goeal 2, has

held that the offence of dishonour of cheque envisaged in Section

138 of NI Act is essentially a civil wrong which has been given criminal

overtones by the legislative interventions made through the

amendments of the NI Act and that imposition of fine payable as

compensation to the complainant would be sufficient to meet the ends

of justice. Unless there are exceptional and compelling circumstances

warranting the imposition of substantive sentence, sentence of

appropriate fine amount would suffice. This Court is definitely of the

view that the substantive sentence of one year simple imprisonment

imposed by the courts below is rather excessive and disproportionate.

Since, the complaint pertains to the year 2017 and the trial Court

convicted the petitioner in the year 2018 and the appellate Court

confirmed the judgment of the conviction and sentence in the year

2021 and the petitioner is aged about 58 years would have undergone

mental agony by roaming around the Courts till today, therefore, this

Court is of the considered opinion that the sentence of imprisonment

can be reduced to the fine component.

16. Except the above modification, the Criminal Revision Case

stands dismissed, in all other aspects. However, the petitioner is

directed to pay compensation of Rs.50,10,000/- (inclusive of the

amounts if any deposited before the trial court) to the credit of

2010 (5) SCC 663

(2022) 11 SCC 705

C.C.No.248 of 2017 on the file of the learned trial Court on or before

05.02.2025. Out of the said amount, an amount of Rs.50,00,000/-

shall be paid to the complainant towards compensation under Section

357(1)(b) of Cr.P.C. and the remaining amount of Rs.10,000/- shall be

confiscated by the State towards fine. If the petitioner fails to comply

with the aforesaid direction, he shall suffer imprisonment of one year.

The bail bonds of the petitioner shall stand cancelled.

Miscellaneous Petitions, pending if any, shall stand closed.

____________________________ JUSTICE E.V. VENUGOPAL Date: 08.01.2025 ns

 
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