High Court Kerala High Court

Gibi Antony vs Suresh on 19 July, 2006

Kerala High Court
Gibi Antony vs Suresh on 19 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2471 of 2006()


1. GIBI ANTONY, AGED 26,
                      ...  Petitioner

                        Vs



1. SURESH,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.N.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/07/2006

 O R D E R
                                 R. BASANT, J.
                          - - - - - - - - - - - - - - - - - - - -
                        Crl.R.P.No.  2471 of   2006
                         -  - - - -  - - - - - - - - - - - - - - -
                   Dated this the 19th  day of   July, 2006


                                     O R D E R

This revision petition is directed against a concurrent verdict

of guilty, conviction and sentence in a prosecution under Section 138

of the N.I. Act.

2. The cheque is for an amount of Rs. 50,000/- The

signature in the cheque is admitted. Handing over of the cheque is

not disputed. That the dishonour was on the ground of insufficiency

of funds is also not disputed. The notice of demand, though

received and acknowledged, did not evoke any response. The

complainant examined himself as PW1 and Exts.P1 to P5 were

marked. The accused did not adduce any defence evidence. In the

course of trial an attempt was made to advance a defence that the

cheque was not issued for the discharge of any legally enforcible

debt/liability, but was issued only as security. It was a blank signed

cheque which was handed over in a transaction with a financier, it

Crl.R.P.No. 2471 of 2006 2

was urged.

3. The courts below, in these circumstances, concurrently came to

the conclusion that the complainant has succeeded in establishing all

ingredients of the offence punishable under Section 138 of the N.I. Act.

Accordingly they proceeded to pass the impugned concurrent judgments.

4. Called upon to explain the nature of challenge which the

petitioner wants to mount against the impugned concurrent judgments, the

learned counsel for the petitioner only prays that leniency may be shown

on the question of sentence. In the absence of challenge on any specific

ground against the verdict of guilty and conviction, I am satisfied that it is

not necessary for me to advert to the facts in any greater detail in this order.

I am satisfied that the verdict of guilty and conviction are absolutely

justified and unexceptionable.

5. Coming to the question of sentence, the petitioner now faces a

sentence of S.I. for a period of three months. There is a direction to pay

fine and also one to pay compensation. Such simultaneous directions are

impermissible in law. However, I am satisfied that the prayer for leniency

Crl.R.P.No. 2471 of 2006 3

can be accepted and appropriate modification of the sentence can be issued.

I have already adverted to the principles governing imposition of sentence

in a prosecution under Section 138 of the N.I. Act in the decision in

Anilkumar v. Shammy (2002 (3) KLT 852). I am not satisfied that

there are any compelling reasons which would justify or warrant imposition

of any deterrent substantive sentence of imprisonment on the petitioner.

Leniency can be shown on the question of sentence. It will have to be

zealously ensured that the complainant, who has been compelled to wait

from 1999 and to fight two rounds of legal battle for the redressal of his

grievances is adequately compensated. Subject to the requirement of

accommodating the component of adequate reparation of the victim,

leniency can be shown and reasonable further time can be granted to the

petitioner. The challenge can succeed only to the above extent.

6. In the nature of the relief which I propose to grant, it is not

necessary to wait for issue and return of notice on the respondent.

7. In the result:

(a) This revision petition is allowed in part.

(b) The impugned verdict of guilty and conviction of the petitioner

Crl.R.P.No. 2471 of 2006 4

under Section 138 of the N.I. Act are upheld.

) But the sentence imposed is modified and reduced. In

supersession of the sentence imposed on the petitioner by the courts below,

he is sentenced to undergo imprisonment till rising of court. He is further

directed under Section 357(3) Cr.P.C. to pay an amount of Rs.57,500/- as

compensation and in default to undergo S.I. for a period of 45 days. If

realised the entire amount shall be released to the complainant.

8. The petitioner shall appear before the learned Magistrate on or

before 16.9.2006 to serve the modified sentence hereby imposed. The

sentence shall not be executed till that date. If the petitioner does not so

appear, the learned Magistrate shall thereafter proceed to take necessary

steps to execute the modified sentence hereby imposed.

(R. BASANT)
Judge

tm