High Court Kerala High Court

O.J.Thomas vs M.C.Bavu on 4 August, 2008

Kerala High Court
O.J.Thomas vs M.C.Bavu on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2937 of 2008()


1. O.J.THOMAS, S/O.JOSEPH, OTTAPLACKAL
                      ...  Petitioner

                        Vs



1. M.C.BAVU, S/O.POULOSE, MANGALATH
                       ...       Respondent

2. STATE OF KERALA REP:BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/08/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 2937 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 4th day of August, 2008

                               O R D E R

The petitioner has been found guilty, convicted and

sentenced in two different prosecutions, both under Section 138

of the N.I. Act and those were launched by two different

complainants. The allegations related to two different cheques.

2. The petitioner challenged the verdict of guilty,

conviction and sentence. The challenge was turned down.

Leniently and indulgently the substantive sentence of

imprisonment till rising of court as also directions for payment of

compensation were imposed in two different cases. Default

sentences were also imposed in the two cases. The petitioner did

not pay the compensation amounts. The default sentences are

being executed now. The default sentence is for S.I. for three

months in both cases. The petitioner has already served

imprisonment for three months in the first case. He is being

detained to undergo imprisonment in the later case. The

petitioner prays that there may be a direction that the petitioner

Crl.M.C.No. 2937 of 2008
2

need undergo the default sentences in the two different cases only

concurrently and not consecutively. The orders passed in the revision

are not produced . I therefore wanted the counsel to explain to me the

nature of the relief which the petitioner is seeking and the above is the

statement of facts given by the counsel for the petitioner.

3. I find absolutely no justification in the prayer. Offences

under Section 138 of the N.I. Act have been committed against two

different individuals in respect of two different cases, which relate to

two different cheques. I find no merit in the contention that the default

sentences must be directed to run concurrently. The petitioner has no

claim in equity, law or justice to plead that the default sentences in

respect of offences committed against different individuals in respect

of different cheques imposed in two different cases must be directed to

run concurrently.

4. This Crl.M.C. is without any merit and is consequently

dismissed.





                                              (R. BASANT)
tm                                                 Judge

Crl.M.C.No. 2937 of 2008
                           3