High Court Kerala High Court

Chandra Bose vs Tomy Vettikkattil on 18 July, 2008

Kerala High Court
Chandra Bose vs Tomy Vettikkattil on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2412 of 2008()


1. CHANDRA BOSE, S/O AYYAPPAN, AGED 46
                      ...  Petitioner

                        Vs



1. TOMY VETTIKKATTIL, S/O BABY, AGED 44
                       ...       Respondent

2. STATE OFKERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/07/2008

 O R D E R
                     V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                    Crl.R.P.No.2412 of 2008
                 = = = = = = = = = = = = = =
            Dated this the 19th day of August, 2008

                            ORDER

Revision petitioner, who was the accused in C.C.No.92 of

1999 on the file of the J.F.C.M, Mattannur which was a

prosecution under Section 138 of the Negotiable Instruments

Act, 1881, challenges the conviction entered and the sentence

passed against him by the lower appellate court namely

Additional Sessions Court, Thalassery in Crl.Appeal No.530 of

2002. The cheque in question was for a sum of Rs.10,000/-

(Rupees ten thousand only). The trial court convicted the

revision petitioner and sentenced him to undergo simple

imprisonment for one month and to pay the cheque amount of

Rs.10,000/- as compensation to PW1 under Section 357(3)

Cr.P.C. An appeal was preferred by the revision petitioner as

Crl.Appeal No.530 of 2005 before the Sessions Court,

Thalassery. Eventhough the conviction was confirmed, that

court modified the sentence to one of imprisonment till the rising

of the court and to pay the cheque amount as compensation

Crl.R.P.No.2412 of 2008
2

under Section 357(3) Cr.P.C with a default sentence of simple

imprisonment for one month.

2. According to the petitioner, as evidenced by Annexure-I

certificate issued by the Superintendent, Central Prison, Kannur,

he had already undergone the substantive sentence of

imprisonment of one month as imposed by the trial court and

since the trial court did not impose any default sentence, the

petitioner who was released from custody on 10.1.03 after

serving the sentence was burdened with an imprisonment for

one more month by way of default sentence by the lower

appellate court. According to the revision petitioner, in an

appeal filed by him he should not have been placed in a more

disadvantagous position than before when he filed the appeal.

The fact that the petitioner was undergoing the sentence of

imprisonment imposed by the trial court does not appear to

have been brought to the notice of the lower appellate court.

When the petitioner has already served the sentence of

imprisonment for one month imposed by the trial court and he

had no obligation to undergo any default sentence for the non-

payment of the compensation as per the judgment of the trial

Crl.R.P.No.2412 of 2008
3

court, the lower appellate court ought not to have burdened the

revision petitioner with a default sentence and put him in a more

disadvantageous position, than before. Accordingly, the default

sentence imposed by the lower appellate court is set aside. In all

other respects the judgment of the lower appellate court is

confirmed.

This Crl.R.P. is disposed of as above.

Dated this the 19th day of August, 2008.

V. RAMKUMAR, JUDGE

sj