High Court Kerala High Court

Dayakumar vs State Of Kerala Represented By The on 16 January, 2009

Kerala High Court
Dayakumar vs State Of Kerala Represented By The on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3918 of 2008()


1. DAYAKUMAR, AGED 35 YEARS, S/O.BALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. A.R.SURENDRAN, AGED 42 YEARS,

                For Petitioner  :SRI.R.REJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/01/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.R.P.NO.3918 OF 2008
              ------------------------------------------

               Dated       16th January 2009


                           O R D E R

Revision petitioner is the accused and

second respondent, the complainant in C.C.230/2005 on

the file of Judicial First Class Magistrate-I,

Chengannur. Revision petitioner was convicted and

sentenced to simple imprisonment for three months and

compensation of Rs.1,50,000/- an in default simple

imprisonment for two months for the offence under

Section 138 of Negotiable Instruments Act. Revision

petitioner challenged the conviction and sentence

before the Additional Sessions court, Mavelikara in

Crl.A.667/2006. Learned Additional Sessions Judge on

re-appreciation of evidence confirmed the conviction

and sentence and dismissed the appeal. It is

challenged in the revision.

2. Learned counsel appearing for revision

petitioner and learned counsel appearing for second

respondent were heard.

3. Learned counsel appearing for revision

CRRP 3918/08
2

petitioner submitted that in view of the evidence on

record and the concurrent findings of fact, revision

petitioner is not challenging the conviction but

sentence may be modified and time may be granted to make

payment.

4. On going through the judgments of the courts

below, I find no reason to interfere with the

conviction. Evidence establish that revision petitioner

borrowed Rs.1,50,000/- from second respondent and

issued Ext.P1 cheque dated 3/1/2005 for repayment of

that amount, which was dishonoured for want of

sufficient funds when presented for encashment. It is

also proved that second respondent had complied with

all statutory formalities provided under Sections 138

and 142 of Negotiable Instruments Act. In such

circumstances conviction of revision petitioner for the

offence under Section 138 of Negotiable Instruments Act

is perfectly legal.

5. Then the question is regarding the sentence.

Ext.P1 cheque is for Rs.1,50,000/-. Learned Magistrate

awarded a compensation of Rs.1,50,000/- to second

respondent. Considering the entire facts and

circumstances of the case, interest of justice will be

CRRP 3918/08
3

met, if the sentence is modified to imprisonment till

rising of court and fine with a direction to pay

compensation out of the fine to second respondent on

realisation.

Revision petition is allowed in part. Conviction

of revision petitioner for the offence under Section

138 of Negotiable Instruments Act is confirmed. Sentence

is modified. Revision petitioner is sentenced to

imprisonment till rising of court and fine of

Rs.1,60,000/- and in default simple imprisonment for two

months. On realisation of fine Rs.1,50,000/- to be paid

to second respondent as compensation under Section 357

(1)(b) of Code of Criminal Procedure. Revision

petitioner is granted five months time to pay the

fine. Revision petitioner is directed to appear before

Judicial First Class Magistrate-II, Kottayam on

15/6/2009.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.