High Court Kerala High Court

Sree Mookambika Flour Mills vs State Of Kerala on 1 January, 2009

Kerala High Court
Sree Mookambika Flour Mills vs State Of Kerala on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4206 of 2008()


1. SREE MOOKAMBIKA FLOUR MILLS,
                      ...  Petitioner
2. G.VIVEKANANDAN, AGED 58 YEARS,

                        Vs



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

2. K.B.RASHEED MATHER, KAKKANATTIL HOUSE,

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/01/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO. 4206    OF 2008
            ===========================

      Dated this the 1st day of January,2009

                       ORDER

Revision petitioners are accused 1 and 2 in

C.C.621/2003 on the file of Judicial First Class

Magistrate-I, Aluva. Second respondent is the

complainant. Second respondent lodged the

complaint against the first revision petitioner,

the firm and the second revision petitioner its

Managing Partner and two other partners of the

firm alleging that they committed the offence under

section 138 of Negotiable Instruments Act. Accused

pleaded not guilty. Learned Magistrate on the

evidence of PW1 and Exts.P1 to P7 DW1 and Exts.D1

and D2 found accused 3 and 4 not guilty and

acquitted them. Revision petitioners were

convicted for the offence under section 138 of

Negotiable Instruments Act. They were sentenced to

simple imprisonment for one year, without taking

note of the fact that first revision petitioner is

CRRP4206/2008 2

only a firm. Petitioners challenged the conviction

and sentence before Additional Sessions Court,

North Paravur in Crl.A.776/2007. Learned

Additional Sessions Judge on reappreciation of

evidence confirmed the conviction. But sentence

was modified to a fine of Rs.1,25,000/- as against

the first revision petitioner firm and simple

imprisonment for three months and a fine of

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

two months as against second revision petitioner

with a direction to pay Rs.1,25,000/- on

realisation to second respondent as compensation.

Revision is filed challenging the conviction and

sentence.

2. Learned counsel appearing for the revision

petitioners was heard.

3. Learned counsel, in view of the evidence on

record and the concurrent findings of fact did not

challenge the conviction but sought modification of

the sentence. It was submitted that considering

the fine awarded as against firm the substantive

CRRP4206/2008 3

sentence as against second revision petitioner may

be reduced as well as the fine.

4. On going through the judgments of the

courts below, I find no reason to interfere with

the conviction. Evidence establish that in

discharge of the liability of first revision

petitioner firm, second revision petitioner being

the Managing Partner issued the cheque which was

dishonoured for want of sufficient funds and second

respondent had complied with all the statutory

formalities provided under section 138 and 142 of

Negotiable Instruments Act. Conviction of revision

petitioners in such circumstance, for the offence

under section 138 of Negotiable Instruments Act, is

perfectly legal.

5. Then the only question is regarding the

sentence. Learned Additional Sessions Judge

modified the sentence to a fine for the amount

covered by the dishonoured cheque as against the

firm and simple imprisonment for three months in

addition to a fine of Rs.10,000/- as against the

CRRP4206/2008 4

Managing Partner the second revision petitioner.

Considering the entire facts and circumstances of

the case, interest of justice will be met, if the

sentence is modified, reducing the substantive

sentence to imprisonment till rising of court. So

long as the sentence is not varied or modified

against the interest of second respondent, it is

not necessary to issue notice to second respondent.

As per the modified sentence awarded by Sessions

Judge second respondent is to get a compensation

of Rs.1,25,000/- which was the amount covered by

the dishonoured cheque. In such circumstance, the

sentence is modified as follows:- First revision

petitioner is sentenced to a fine of Rs.10,000/-.

Second revision petitioner is sentenced to

imprisonment till rising of court in addition to a

fine of Rs.1,20,000/- and in default simple

imprisonment for one month. On realisation of fine

Rs.1,25,000/- to be paid to second respondent as

compensation under section 357(1) of the Code of

Criminal Procedure.

CRRP4206/2008 5

Revision is allowed in part. Conviction of

revision petitioners for the offence under section

138 of Negotiable Instruments Act is confirmed.

Sentence is modified. First revision

petitioner/first accused is sentenced to a fine of

Rs.10,000/-. Second revision petitioner/second

accused is sentenced to imprisonment till rising

of court and a fine of Rs.1,20,000/- and in default

simple imprisonment for one month. On realisation

of fine, Rs.1,25,000/- to be paid to second

respondent as compensation under section 357(1) of

Code of Criminal Procedure. Revision petitioner is

granted four months time to pay the fine. Second

revision petitioner is directed to appear before

the Magistrate on 2.5.2009.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006