High Court Kerala High Court

Sindhu Rajeev vs Elsamma Thomas on 21 May, 2008

Kerala High Court
Sindhu Rajeev vs Elsamma Thomas on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1693 of 2008()


1. SINDHU RAJEEV
                      ...  Petitioner

                        Vs



1. ELSAMMA THOMAS, VETTIKKATTIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA REP. BY PUBLIC

                For Petitioner  :SRI.K.K.SABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/05/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 1693 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 21st day of May, 2008

                               O R D E R

There is no representation for the petitioner today also.

The same was the situation on 22.4.2008, when the matter came

up for hearing. I have perused the records.

2. The petitioner faced indictment in a prosecution under

Section 138 of the N.I. Act. He was found guilty, convicted and

sentenced. In an appeal filed, the verdict of guilty and conviction

were upheld. The sentence was modified and reduced. The

petitioner again came to this Court challenging the appellate

judgment and by Annex.A3 order this Court allowed the revision

petition in part. The sentence was reduced to imprisonment till

rising of Court. The direction for payment of compensation was

upheld and the petitioner was granted three months further time

to make the payment of the compensation amount of

Rs.50,000/- The petitioner was directed to appear before the

learned Magistrate on 23.5.2006 to receive the sentence.

Crl.M.C.No. 1693 of 2008
2

2. The petitioner did not appear before the learned Magistrate as

directed on 23.5.2006. She has now come before this Court with the

contention that the complainant has settled the disputes and has

compounded the matter. The petitioner, in these circumstances, prays

that the composition may be accepted and she may be saved of the

trauma of undergoing the sentence.

3. The decision in Sabu George v. Home Secretary (2007

(1) KLT 982) has later been overruled by the decision of a Division

Bench of this Court in Sudheer Kumar v. Kunhiraman (2008 (1)

KLT 168). There can hence be no post-revision composition.

4. If the petitioner and the complainant has settled their disputes,

they can appear before the learned Magistrate and report to the learned

Magistrate that the compensation amount has already been paid. If the

learned Magistrate is satisfied about that submission, there can be no

question of execution of any default sentence. The direction was only

to “pay the compensation” and if the learned Magistrate is satisfied that

such payment has been made, the petitioner need thereafter undergo

only the sentence of imprisonment till rising of Court. I repeat that if

Crl.M.C.No. 1693 of 2008
3

the learned Magistrate is satisfied that the payment has been made by

now, there can be no question of the default sentence being executed.

The position has been made crystal clear in the decision in Girish v.

Muthoot Capital Services (P) Ltd. (2007 (1) KLT 16).

5. The learned Prosecutor alertly points out that the petitioner is

reported to be in prison. That circumstance cannot also alter the

situation. The petitioner can appear through counsel and satisfy the

learned Magistrate that the compensation amount has been paid,

whereupon the learned Magistrate must immediately put an end to the

execution of the default sentence and set the petitioner at liberty.

6. This Crl.M.C. is in these circumstances dismissed with the

above observations.

7. Hand over the order.

(R. BASANT)
Judge
tm