High Court Kerala High Court

M/S.Fathima Veneers vs P.A.Makkar on 16 November, 2007

Kerala High Court
M/S.Fathima Veneers vs P.A.Makkar on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4095 of 2007()


1. M/S.FATHIMA VENEERS
                      ...  Petitioner
2. ABDUL KHADER.K.M.,
3. MOIDEEN,M/S.FATHIMA VENEERS

                        Vs



1. P.A.MAKKAR,S/O.AHAMED
                       ...       Respondent

2. STATE OF KERALA,REP.BY THE

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2007

 O R D E R
                             V. RAMKUMAR, J.
                 ````````````````````````````````````````````````````
                        Crl. R.P. No. 4095 OF 2007
                 ````````````````````````````````````````````````````
               Dated this the 16th day of November, 2007

                                   O R D E R

In this revision filed under Section 397 read with Section

401 Cr.P.C. the petitioners who were the accused in C.C. No.840/2004

on the file of the J.F.C.M., Perumbavoor challenge the conviction

entered and the sentence passed against them for an offence

punishable under Section 138 of the Negotiable Instruments Act, 1881

(hereinafter referred to as ‘the Act’).

2. I heard the learned counsel for the revision petitioners and

the learned Public Prosecutor.

3. The learned counsel appearing for the revision petitioners

re-iterated the contentions in support of the revision. The courts below

have concurrently held that the cheque in question was drawn by the

revision petitioners in favour of the complainant on the drawee bank,

that the cheque was validly presented to the bank, that it was

dishonoured for reasons which fall under Section 138 of the Act, that the

complainant made a demand for payment by a notice in time in

accordance with clause (b) of the proviso to Section 138 of the Act and

that the revision petitioners/accused failed to make the payment within

15 days of receipt of the statutory notice. Both the courts have

considered and rejected the defence set up by the revision petitioners

while entering the above finding. The said finding has been recorded

Crl.R.P.No.4095/07
: 2 :

on an appreciation of the oral and documentary evidence. I do not find

any error, illegality or impropriety in the finding so recorded concurrently

by the courts below. The conviction was thus rightly entered against

the petitioners.

4. What now survives for consideration is the question as to

whether a proper sentence has been imposed on the revision

petitioners. I am, however, inclined to modify the sentence in the light of

the recent pronouncement by the Supreme Court that no default

sentence can be imposed for an order for compensation under Section

357(3) Cr.P.C. Accordingly, the sentence imposed by the courts below

on the revision petitioners is set aside and instead each of them is

sentenced to pay a fine of Rs.73,000/- (Rupees seventy three thousand

only) within five months from today, failing which they shall suffer simple

imprisonment for three months by way of default sentence. As and

when the fine amount is deposited, the same shall be paid to the 1st

respondent complainant by way of compensation under Section 357(1)

Cr.P.C.

This revision is disposed of confirming the conviction but

modifying the sentence as above.

(V. RAMKUMAR, JUDGE)
aks