High Court Kerala High Court

E.V.Thomas vs The State Of Kerala on 23 March, 2009

Kerala High Court
E.V.Thomas vs The State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 221 of 2003()


1. E.V.THOMAS, PROPRIETOR,
                      ...  Petitioner

                        Vs



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

2. DR.JOSE J. THALIATH S/O. JOSEPH,

                For Petitioner  :SRI.S.NIRMAL KUMAR

                For Respondent  :SRI.K.J.KURIACHAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2009

 O R D E R
                              V.RAMKUMAR, J.
                  .................................................
                       Crl.R.P. No. 221 of 2003
                   ................................................
                         Dated:          03-03-2009

                                    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 C.C. No. 9 of
1999 on the file of the J.F.C.M.I, Ernakulam, 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.40,000/-. The fine/compensation ordered by
the lower appellate court is Rs.40,000/-.

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. I do not find any error, illegality or

Crl.R..P. No. 221 of 2003 -:2:-

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 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. 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. 25,000/- (Rupees twenty five
thousand only) (after giving credit to an amount of Rs. 20,000/-
deposited by the revision petitioner and which amount shall be
permitted to be withdrawn by the respondent/complainant). 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 three 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 3rd day of March 2009.

Sd/-V. RAMKUMAR, JUDGE.

ani/-                         /true copy/

Crl.R..P. No. 221 of 2003    -:3:-




                                                         V.RAMKUMAR, J.

………………………………………….

Crl.R.P. No. 221 of 2003
…………………………………………

                                               Dated:          03-03-2009

                                                                    O R D E R