High Court Kerala High Court

P.C.Jayachandran vs State Of Kerala on 16 February, 2010

Kerala High Court
P.C.Jayachandran vs State Of Kerala on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 539 of 2010()


1. P.C.JAYACHANDRAN, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



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

2. J.CHARLES, S/O.JOSEPH,

                For Petitioner  :SRI.S.DILEEP (KALLAR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/02/2010

 O R D E R
                          V.RAMKUMAR, J.

                  = = = = = = = = = = = = = == = =
                       Crl.R.P. No.539 of 2010
                  = = = = = = = = = = = = = = = = =
            Dated, this the 16th day of February,    2010

                              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.751 of 2005 on the file of the J.F.C.M, Peermade

challenges the conviction entered and the sentence passed

against him for an offence punishable under Sec. 138 of the

Negotiable Instruments Act, 1881 (hereinafter referred to as ‘the

Act’).The cheque amount was Rs.1,00,000/-. The compensation

ordered by the lower appellate court is Rs.1,00,000/-.

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.

4. The courts below have concurrently held that the

cheque in question was drawn by the petitioner in favour of the

complainant, that the complainant had validly complied with

clauses (a) and (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 conviction. The said conviction has

been recorded after a careful evaluation of the oral and

documentary evidence. This Court sitting in the rarefied revisional

jurisdiction will be loath to interfere with the findings of fact

recorded by the courts below concurrently. I do not find any

Crl.R..P. No.539 /2010 -:2:-

error, illegality or impropriety in the conviction so recorded

concurrently by the courts below and the same is hereby

confirmed.

5. What now survives for consideration is the legality of

the sentence imposed on the revision petitioner. In the light of

the 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. I am,

therefore, inclined to modify the sentence to one of fine only.

Accordingly, for the conviction under Section 138 of the Act the

revision petitioner is sentenced to pay a fine of Rs.1,05,000/-

(Rupees One lakh five 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 six months from today and produce a memo to

that effect before the trial Court in case of direct payment. If he

fails to deposit or pay the said amount within the aforementioned

period he 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 16h day of February, 2010.

V. RAMKUMAR, JUDGE.

sj