High Court Kerala High Court

C.P. Chandran vs Mohanan U. on 29 May, 2008

Kerala High Court
C.P. Chandran vs Mohanan U. on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1720 of 2008()


1. C.P. CHANDRAN, 59 YEARS, BUSINESS
                      ...  Petitioner

                        Vs



1. MOHANAN U., S/O.KRISHNAN
                       ...       Respondent

2. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SMT.DAISY A.PHILIPOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/05/2008

 O R D E R
                              V.RAMKUMAR, J.
                   .................................................
                    Crl.R.P. No.            1720 of 2008
                   ................................................
                         Dated: 29th May 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. 553 of

1997 on the file of the J.F.C.M., Kannur 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

Crl.R..P. No. 1720 of 2008 -:2:-

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 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. 30,000/- (Rupees thirty thousand

only). 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

Crl.R..P. No. 1720 of 2008 -:3:-

compensation to the complainant within three 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.

ani/-