High Court Kerala High Court

L.Anjali Devi vs V.Sundaresan Nair on 31 March, 2009

Kerala High Court
L.Anjali Devi vs V.Sundaresan Nair on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 516 of 2009()


1. L.ANJALI DEVI, PROPRIETRIX,
                      ...  Petitioner

                        Vs



1. V.SUNDARESAN NAIR, PUTHEN VEEDU,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.A.AHZAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/03/2009

 O R D E R
                       V. RAMKUMAR, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Crl.R.P. No. 516 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
            Dated this the 31st day of March, 2009

                            O R D E R

In this revision petition filed under Section 397 read with

Sec. 401 Cr.P.C. the petitioner who was the accused in C.C.

No.248/2002 on the file of the Chief Judicial Magistrate Court,

Thiruvananthapuram challenges the conviction entered and the

sentence passed against her for an offence punishable under

Sec. 138 of the Negotiable Instruments Act, 1881 (hereinafter

referred to as ‘the Act’). The cheque amount was Rs.3,00,000/-

The compensation ordered by the lower appellate court is

Rs.3,05,000/-.

2. I heard the learned counsel for the Revision

Petitioner and the learned Public Prosecutor.

3. The learned counsel appearing for the Revision

Petitioner re-iterated the contentions in support of the Revision.

4. The courts below have concurrently held that the

cheque in question was drawn by the petitioner in favour of the

complainant, that the complainant had validly complied with

clauses (a) and (b) of the proviso to Section 138 of the Act and

that the Revision Petitioner/accused failed to make the payment

within 15 days of receipt of the statutory notice. Both the

Crl.R.P. No.516/09 -2-

courts have considered the matter and rejected the defence set

up by the revision petitioner while entering the conviction. The

said conviction has been recorded after a careful evaluation of

the oral and documentary evidence. I do not find any error,

illegality or impropriety in the conviction so recorded

concurrently by the courts below and the same is hereby

confirmed.

5. What now survives for consideration is the legality of

the sentence imposed on the revision petitioner. In the light of

a recent decision of the Supreme Court in Ettappadan

Ahammedkutty V. P. Abdullakoya (2008 (1) KLT 851) default

sentence cannot be imposed for the enforcement of an order for

compensation under Sec. 357 (3) Cr.P.C. I am, therefore,

inclined to modify the sentence to one of fine only. Accordingly,

for the conviction under Section 138 of the Act the revision

petitioner is sentenced to pay a fine of Rs.3,05,000/-

(Rupees three lakhs five thousand only). The said fine shall be

paid as compensation under Section 357 (1) Cr.P.C. The

revision petitioner is permitted either to deposit the said fine

amount before the Court below or directly pay the compensation

to the complainant within eight months from today and produce

Crl.R.P. No.516/09 -3-

a memo to that effect before the trial Court in case of direct

payment. If she fails to deposit or pay the said amount within

the aforementioned period she shall suffer simple

imprisonment for three months by way of default sentence.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed on the

revision petitioner.

V. RAMKUMAR,
JUDGE.

mn.