IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 4232 of 2008()
1. P.P.CHANDRASEKHARAN, VIII/39,
... Petitioner
Vs
1. ORIENTAL BANK OF COMMERCE
... Respondent
2. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :05/01/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.R.P.NO.4232 OF 2008
------------------------------------------
Dated 5th January 2009
O R D E R
Revision petitioner is the accused and
first respondent, the complainant in S.T.895/2006 on
the file of Judicial First Class Magistrate-II,
Palakkad. Revision petitioner was convicted and
sentenced for the offence under Section 138 of
Negotiable Instruments Act. He challenged the
conviction before Sessions court, Palakkad in
Crl.A.582/2007. Learned Additional Sessions Judge on
re-appreciation of evidence confirmed the conviction
but modified the sentence to fine of Rs.40,000/- and
in default simple imprisonment for two months with a
direction to pay the fine, on realisation, to first
respondent. Revision is filed challenging the
conviction.
2. Learned counsel appearing for revision
petitioner was heard.
3. Learned counsel submitted that revision
petitioner is not challenging the conviction or the
CRRP 4232/08
2
sentence but because of financial conditions he may be
granted four months time to pay the fine.
4. On going through the judgments of the courts
below, I find no reason to interfere with the conviction
or the modified sentence. Evidence establish that
Ext.P1 cheque was issued by the revision petitioner to
first respondent bank towards payment of the amount due
and it was dishonoured for want of sufficient funds and
first respondent had complied with all the statutory
formalities provided under Sections 138 and 142 of
Negotiable Instruments Act. Conviction of revision
petitioner for the offence under Section 138 of
Negotiable Instruments Act is perfectly legal. Learned
Additional Sessions Judge modified the sentence to fine
only with a direction to pay the fine, on realisation,
to first respondent as compensation. In such
circumstances, I find no reason to interfere with the
sentence also.
Revision petition is dismissed. Revision petitioner
is granted four months time from today to pay the fine.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.
CRRP 4232/08
3