High Court Kerala High Court

K.Karunakaran vs K.Devarajan on 2 November, 2010

Kerala High Court
K.Karunakaran vs K.Devarajan on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1691 of 2002(U)


1. K.KARUNAKARAN, S/O. KRISHNAN,
                      ...  Petitioner

                        Vs



1. K.DEVARAJAN, S/O. KALIAPPAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.P.RAVIKUMAR

                For Respondent  :SRI.IMTHIYAZ AHAMED

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :02/11/2010

 O R D E R
                M. L. JOSEPH FRANCIS, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Crl.R.P. No:1691 Of 2002
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 2nd day of November 2010

                            O R D E R

This Revision petition is filed by the accused in S.T. No.

1605 of 1998 on the file of J.F.C.M.-I, Palakkad challenging the

conviction and sentence passed against him for the offence

punishable under Section 138 of N.I. Act. The cheque amount

was Rs.10,000/-. In the Trial Court, the accused was convicted

and sentenced to undergo simple imprisonment for one month

and to pay Rs.12,000/- as compensation to the complainant

under Section 357(3) of Cr.P.C., in default, to undergo simple

imprisonment for three months. The appeal filed against that

conviction and sentence was dismissed.

2. I heard the learned counsel for the revision petitioner,

learned counsel for the complaint and the public prosecutor.

Crl.R.P. No:1691 Of 2002
:2:

3. The learned counsel appearing for the revision

petitioner reiterated the same contention raised before the Trial

Court and the appellate court. Learned counsel for the

complainant supported the judgment of the court below.

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 N.I. 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 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.

Crl.R.P. No:1691 Of 2002
:3:

5. In the decision reported in Damodar S. Prabhu v.

Sayed Babalal H (2010(2) KHC 428 (SC)), it was held that in

a case of dishonour of cheques, compensatory aspect of the

remedy should be given priority over the punitive aspect.

Considering the facts and circumstances of the case, I am of the

view that sentencing the accused to pay a fine of Rs.12,000/-

would meet the ends of justice. The said fine shall be paid as

compensation under Section 357(1) of 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 three months from today and to 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 aforesaid period, he shall suffer simple imprisonment for

three months by way of default sentence. The amount if any

deposited in the trial court by the accused can be given credit

to.

Crl.R.P. No:1691 Of 2002
:4:

6. In the result, this Revision petition is disposed of

confirming the conviction entered by modifying the sentence

imposed on the revision petitioner.

M. L. JOSEPH FRANCIS
( Judge)
dl/