High Court Kerala High Court

Benny Peter vs Sukumaran Nair R.V on 24 September, 2009

Kerala High Court
Benny Peter vs Sukumaran Nair R.V on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3064 of 2009()


1. BENNY PETER,
                      ...  Petitioner

                        Vs



1. SUKUMARAN NAIR R.V.,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.SARVOTHAMAN

                For Respondent  :SRI.K.B.ARUNKUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/09/2009

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

              ------------------------------------------
               CRL.M.C.NO.3064 OF 2009
              ------------------------------------------

             Dated     24th September              2009


                           O R D E R

Petitioner was convicted and sentenced for

the offence under Section 138 of Negotiable

Instruments Act. Annexure-A1 judgment shows that

petitioner was convicted and sentenced to a fine of

Rs.1,10,000/- and in default simple imprisonment for

three months. It also provides that on realisation of

fine, the entire fine amount is to be paid to the

first respondent as compensation under Section 357(1)

of Code of Criminal Procedure. Though petitioner filed

appeal and later a revision, both the appeal and

revision were dismissed.

2. According to the petitioner as the

direction was to deposit fine of Rs.1,10,000/- which

is to be paid to first respondent as compensation,

petitioner did not deposit the fine before the court

but directly paid fine to the first respondent, which

is liable to be paid to first respondent as

compensation. Learned Magistrate without considering

CRMC 3064/09
2

this aspect issued non bailable warrant holding that

the fine was not deposited. Petitioner filed

C.M.P.1241/2009 to re-call warrant. But under

Annexure-A4 order, learned Magistrate dismissed the

petition holding that as the fine was not deposited

and he has to undergo default sentence.

3. Learned counsel appearing for

petitioner and learned counsel appearing for first

respondent were heard.

4. Though strictly speaking Annexure-A1

judgment which was confirmed in appeal and revision

only provides for deposit of fine amount before the

court, it is clear that said amount on deposit is to

be paid to first respondent as compensation. In such

circumstances, when first respondent himself appears

and admitted that he has already received the entire

amount, which he is entitled to, under the judgment,

it is not in the interest of justice to direct the

petitioner to undergo the default sentence. It would

have been better for the petitioner to seek a

clarification from the court before paying

compensation to first respondent. But as first

respondent has admitted that the amount has already

CRMC 3064/09
3

been received, it is not in the interest of justice

to stand on technicalities and direct the petitioner

to undergo the default sentence.

5. In such circumstances, Annexure-A4

order is quashed. In view of the submission by the

learned counsel appearing for the first respondent

it is recorded that the petitioner has paid the fine

amount, which is liable to be paid to the first

respondent as compensation.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.