High Court Kerala High Court

Karnaki vs Sudan.C.S on 2 September, 2008

Kerala High Court
Karnaki vs Sudan.C.S on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3070 of 2008()


1. KARNAKI,CHANDRA PAPER STORES
                      ...  Petitioner

                        Vs



1. SUDAN.C.S, CHERIYA KOKKUDI VEEDU
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2008

 O R D E R
                              V.RAMKUMAR, J.
                .................................................
                          Crl.R.P.No.3070 of 2008
                ................................................
               Dated this the 2nd day of September, 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 S.T.No.537 of 2001 on the file of

the Court of Judicial First Class Magistrate I, Thiruvananthapuram, challenges

the conviction entered and the sentence passed against her for an offence

punishable under Sec. 138 of the Negotiable Instruments Act, 1881 (hereinafter

referred to as ‘the Act’).

2. I heard the learned counsel for the Revision Petitioner and the

learned Public Prosecutor.

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 petitioner while entering the above

finding. The said finding has been recorded on an appreciation of the oral and

Crl.R.P.No.3070/2008 -:2:-

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.62,000/- (Rupees sixty two

thousand 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 she fails to deposit or pay the

said amount within the aforementioned period she shall suffer simple

imprisonment for three months by way of default sentence.

In the result, this Revision is disposed of confirming the conviction

entered but modifying the sentence imposed on the revision petitioner.

Dated this the 2nd day of September, 2008.

V. RAMKUMAR, JUDGE.

sj

Crl.R.P.No.3070/2008 -:3:-