High Court Kerala High Court

N.K.Damodharan vs Ramachandran Nair on 28 November, 2007

Kerala High Court
N.K.Damodharan vs Ramachandran Nair on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3570 of 2007()


1. N.K.DAMODHARAN,
                      ...  Petitioner

                        Vs



1. RAMACHANDRAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.VINOD KUMAR.C

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 3570 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 28th day of November, 2007

                               O R D E R

The petitioner has been found guilty, convicted and

sentenced in a prosecution under Section 138 of the N.I. Act.

The verdict of guilty, conviction and sentence have now become

final. The petitioner faces the sentence of imprisonment till

rising of court. There is a further direction to pay an amount of

Rs.37,000/- as compensation and in default to undergo S.I. for a

period of 45 days. The petitioner was directed to appear before

the learned Magistrate on 30.11.2007 to serve the modified

sentence. The petitioner did not appear on that day. Long later

he has been taken into custody in execution of the warrant of

arrest issued by the learned Magistrate and he is undergoing the

default sentence, submits the learned counsel. At this stage, the

parties have settled the disputes. They have filed an application

for composition. It is prayed that the composition may be

accepted and the sentence imposed on the accused may be set

Crl.M.C.No. 3570 of 2007
2

aside. There is a further prayer that at any rate the amounts having

already paid, the petitioner may be directed to be released forthwith.

2. The prayer obviously is to invoke the dictum in Sabu George

v. Home Secretary (2007 (1) KLT 982). That decision is no

authority for the proposition that any and every post-revision

composition can or ought to be accepted. The petitioner in this case

was sentenced to undergo imprisonment till rising of Court and to pay

compensation. Of course, default sentence has also been imposed.

3. In the facts and circumstances of this case, I find no reason to

invoke the extra ordinary inherent jurisdiction under section 482

Cr.P.C. and to accept the post-revision composition and set aside the

sentence. The petitioner has already undergone the substantive

sentence of imprisonment till rising of court, it is submitted. The

complainant, who has entered appearance through his counsel, now

asserts before court that the complainant has received the entire

compensation amount from the accused. The respondent is represented

by counsel. A joint statement has been filed. I do, in these

Crl.M.C.No. 3570 of 2007
3

circumstances, accept the said statement of the learned counsel for the

petitioner and the respondent.

4. Compensation amount having already paid and discharged,

the petitioner is not bound to undergo any default sentence. In as much

as it is submitted that the petitioner is undergoing imprisonment in

default now, I am satisfied that there can be a direction to the learned

Magistrate to forthwith release the petitioner from custody. The

compensation amount having already been paid, though belatedly,

there can be no question of the default sentence being executed against

the petitioner. The position has been made crystal clear in the decision

in Girish v. Muthoot Capital Services (P) Ltd. (2007 (1) KLT 16).

5. In the result, this Crl.M.C. is allowed in part. There shall be a

direction to the learned Magistrate to forthwith direct release of the

petitioner, he being not liable to undergo any default sentence now, in

view of the admitted payment of compensation amount. Normally this

court would have only directed the learned Magistrate to consider the

submissions and pass appropriate orders, but in as much as it is

Crl.M.C.No. 3570 of 2007
4

submitted that the petitioner is now undergoing the default sentence

from 27.11.2007, I am satisfied that orders in favour of the petitioner

can be passed by this Court.

6. Hand over copy to day itself.

(R. BASANT)
Judge
tm