High Court Kerala High Court

Lekha S. vs State Of Kerala on 23 May, 2008

Kerala High Court
Lekha S. vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1617 of 2008()


1. LEKHA S., AGED 34
                      ...  Petitioner

                        Vs



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

2. ASHARAF M.H., S/O.MUHAMMED HANEEFA

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2008

 O R D E R
                          V.RAMKUMAR, J.
            .................................................
                     Crl.R.P. No.1617 of 2008
             ................................................
               Dated this the 23rd day of May, 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

C.C..No.60 of 2006 on the file of the Court of Judicial First Class

Magistrate IV, Punalur, 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

Crl.R.P.No.1617/2008 -:2:-

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

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 rendered on 3-8-2007

in Crl.Appeal 1013 of 2007, 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.4,00,000/-(Rupees four lakhs only) The said

Crl.R.P.No.1617/2008 -:3:-

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 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. The petitioner shall be released from prison

forthwith, unless her continued detention is found necessary in

connection with any other case against her. Her release

however, shall be subject to her liability to pay the aforesaid

amount of Rs.4,00,000/- within six months.

V. RAMKUMAR, JUDGE.

sj