High Court Kerala High Court

K.V.Narayanan vs The State Of Kerala on 1 December, 2010

Kerala High Court
K.V.Narayanan vs The State Of Kerala on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3536 of 2010()


1. K.V.NARAYANAN,AGED 48,S/O.K.VELU,
                      ...  Petitioner
2. K.K.SATHEESH,S/O.KUNJU, CHERAMANGALAM,

                        Vs



1. THE STATE OF KERALA,REP.BY THE PUBLIC
                       ...       Respondent

2. P.V.K.UNNI NAIR, S/O.KUNJIMALU NESSIAR,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/12/2010

 O R D E R
                         V.RAMKUMAR, J.

                 = = = = = = = = = = = = = = = =
                   Crl.R.P.No.3536 of 2010
                = = = = = = = = = = = = = = = =
             Dated this the 1st day of December, 2010

                            O R D E R

In this Revision Petition filed under Section 397 read with

Sec. 401 Cr.P.C. the petitioners, who were accused Nos.1 and 2

in C.C.No.67/2002 on the file of the J.F.C.M, Wadakkencherry,

challenge the conviction entered and the sentence passed

against them for an offence punishable under Sec. 138 of the

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

Act’). The cheque amount was `65,000/- (Rupees sixty five

thousand only). The compensation ordered by the lower

appellate court is `65,000/- (Rupees sixty five thousand only).

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.

Crl.R..P. No. 3536/2010 -:2:-

4. The courts below have concurrently held that the

cheque in question was drawn by the petitioners 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 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 conviction. The said

conviction has been recorded after a careful evaluation of the

oral and documentary evidence. This Court sitting in the

rarefied revisional jurisdiction will be loath to interfere with the

findings of fact recorded by the Courts below concurrently. 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 petitioners. No doubt,

now after the decision of the Apex Court in Vijayan v.

Sadanandan K. and Another (2009) 6 SCC 652 it is

permissible for the Court to slap a default sentence of

imprisonment while awarding compensation under Sec. 357 (3)

Crl.R..P. No. 3536/2010 -:3:-

Cr.P.C. But, in that event, a sentence of imprisonment will

be inevitable. I am, however, of the view that in the facts and

circumstances of this case a sentence of fine with an

appropriate default sentence will suffice. Accordingly, for

the conviction under Section 138 of the Act the revision

petitioners are sentenced to pay a fine of `70,000/- (Rupees

seventy thousand only) (`35,000/- each). The said fine shall be

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

revision petitioners are permitted either to deposit the said fine

amount before the Court below or directly pay the compensation

to the complainant within 5 months from today and produce a

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

payment. If they fail to deposit or pay the said amount within

the aforementioned period they 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 petitioners.

Dated this the 1st day of December, 2010.

V. RAMKUMAR, JUDGE.

sj