High Court Kerala High Court

Kuruppungattu Kizhakkayil … vs V.V. Prasad on 1 July, 2008

Kerala High Court
Kuruppungattu Kizhakkayil … vs V.V. Prasad on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 521 of 2007()


1. KURUPPUNGATTU KIZHAKKAYIL BHASKARAN,
                      ...  Petitioner

                        Vs



1. V.V. PRASAD, S/O. KUMARAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.C.VATHSALAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2008

 O R D E R
                           V.RAMKUMAR, J.
             .................................................
                       Crl.R.P. No.521 of 2007
             ................................................
                Dated this the 1st day of July, 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.36 of 1997

on the file of the J.F.C.M, Vadakara, 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. Heard both sides.

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

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

Crl.R.P.No.521 /2007 -:2:-

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.1,00,000/-(Rupees one lakh 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 compensation

to the complainant within five 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

Crl.R.P.No.521 /2007 -:3:-

months by way of default sentence. Money, if any, deposited by the

revision petitioner before the trial court shall be deducted from the

said one lakh to be deposited by the revision petitioner. Money lying

in deposit shall be permitted to be withdrawn by the 1st respondent/

complainant. The petitioner shall be released from prison forthwith,

unless his continued detention is found necessary in connection with

any other case against him. However, his release shall be subject to

his liability to pay or deposit the said amount of one lakh within the

above period of five months.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed on the

revision petitioner.

Dated this the 1st day of July, 2008.

V. RAMKUMAR, JUDGE.

sj                  /True Copy/



                                              P.A To Judge