High Court Kerala High Court

P.A.Haris vs K.Mama Patali on 9 June, 2008

Kerala High Court
P.A.Haris vs K.Mama Patali on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1626 of 2006()


1. P.A.HARIS,
                      ...  Petitioner

                        Vs



1. K.MAMA PATALI,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/06/2008

 O R D E R
                               V.RAMKUMAR, J.
               .................................................
                         Crl.R.P. No.1626 of 2006
                ................................................
                   Dated this the 9th day of June, 2008

                                    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.504/1999 on the file of

the Chief Judicial Magistrate, Kasaragod, challenges the conviction entered and

the sentence passed against him for an offence punishable under Sec. 138 of

the Negotiable Instruments Act, 1881 (hereinafter referred to as ‘the Act’).

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. The courts below have

concurrently held that the cheque in question was drawn by the petitioner 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 Petitioner/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 petitioner while entering the above

finding. The said finding has been recorded on an appreciation of the oral and

documentary evidence. I do not find any error, illegality or impropriety in the

Crl.R.P.No 1626/2006 -:2:-

finding so recorded concurrently by the courts below. The conviction was thus

rightly entered against the petitioner.

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

what should be the proper sentence to be imposed on the revision petitioner.

Having regard to the facts and circumstances of the case, I am inclined to modify

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

decision of the Supreme Court in Ettappadan Ahammedkutty v. E.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.

Accordingly, for the conviction under Section 138 of the Act the revision

petitioner is sentenced to pay a fine of Rs.45,000/-(Rupees forty five thousand

only) (after giving credit to a sum of Rs.20,000/- deposited by the revision

petitioner before the trial court and which amount shall be permitted to be

withdrawn by the 1st respondent/complainant). 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 four months from today and produce a

memo to that effect before the trial Court in case of direct payment. If he fails to

deposit or pay the said amount within the aforementioned period he 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.

sj

Crl.R.P.No 1626/2006 -:3:-