IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 192 of 2000()
1. NALINAKSHAN NAIR
... Petitioner
Vs
1. SATHEESH CHANDRAN
... Respondent
For Petitioner :SRI.R.MADANAN PILLAI
For Respondent :SRI.SHAIJAN C.GEORGE
The Hon'ble MR. Justice J.B.KOSHY
Dated :26/09/2007
O R D E R
J.B. KOSHY, J.
———————————-
Crl.R.P. NO. 192 of 2000
———————————-
Dated this the 26th day of September, 2007
Order
Petitioner was found guilty for offences
punishable under section 138 of the Negotiable
Instruments Act and he was sentenced to undergo simple
imprisonment for a period of six months. According to
the private complaint filed by the first respondent, on
1.8.1996 the accused issued a cheque drawn on the South
Indian Bank, Attingal Branch for Rs.50,000/-, but, when
it was presented in the bank, it was dishonoured for
insufficiency of funds. After completing the
formalities, criminal complaint was filed. Ext.P1 is the
dishonoured cheque. Ext.P2 is the dishonour slip which
shows that the cheque was dishonoured for insufficiency
of funds. Copy of advocate notice is Ext.P6. Ext.P7 is
the postal delivery note. PW1 proved the complainant’s
case. PW3 bank manager proved dishonour of cheque for
insufficiency of funds. Though it was contended that
Ext.P1 is one of the blank cheques issued by the accused
as security for a loan taken by the complainant, no
evidence was adduced. In the circumstances, trial court
Crl.RP.No.192/2000
: 2 :
convicted him. The above conviction was affirmed by the
Sessions Court. I see no ground to interfere in the
conviction and sentence in revisional jurisdiction. The
court has convicted the accused for six months. I am of
the view that interest of justice will be served if six
months’ imprisonment is reduced as imprisonment for 15
days and award a compensation of Rs.50,000/-. On
realisation of compensation, the compensation shall be
paid to the complainant. Compensation amount ordered can
be realised as provided under section 431 read with
section 421 of the Code of Criminal Procedure.
The criminal revision petition is disposed of
with the above direction affirming the conviction and
modifying the sentence.
J.B.KOSHY
JUDGE
vaa
J.B. KOSHY, J.
————————–
Crl.R.P. No.192/2000
————————–
Order
Dated:26th September, 2007