High Court Kerala High Court

Mani.K.Mathew vs State Of Kerala on 3 October, 2008

Kerala High Court
Mani.K.Mathew vs State Of Kerala on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1650 of 2006()


1. MANI.K.MATHEW, S/O.MATHEW,
                      ...  Petitioner

                        Vs



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

2. THRESSIAMMA JOSE, W/O.JOSEPH,

3. SIBY.P.JOSEPH, S/O.JOSEPH, DO. DO.

4. SIJI THANKACHAN, D/O. DO. DO. DO.

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.P.BABU KUMAR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/10/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
             CRIMINAL.R.P. NO. 1650 OF 2006
            = = = = = = = = = = = = = = =
       Dated this the 3rd day of October, 2008.

                          O R D E R

This criminal revision is preferred against the conviction

and sentence passed in C.C.1077/99 and also confirmation of

the said conviction and modification of the imprisonment

portion from four months to one till raising of the Court. The

criminal revision petition was proceeded against on a

complaint u/s 138 of the N.I. Act on the ground that he had

borrowed a sum of Rs.2 lacks and issued a cheque towards

discharge of the liability which when presented for

encashment returned on account of insufficiency of funds and

thereafter on compliance of statutory requirements under the

Act the complaint had been preferred.

2. In the trial Court PWs.1 to 3 were examined and

Exts.P1 to P8 were marked. On appreciation of the materials

the trial court found the revision petitioner guilty and

convicted him but conviction was sustained by the appellate

Court as well. Ext.P1 is the cheque. PW1 was examined. He

Cr.R.P. 1650 OF 2006
-:2:-

had proved about the factum of issuance of cheque and

dishonour of cheque. Thereafter a notice was issued in the

form of Ext.P4 and it was returned as unclaimed. Though

PW1 has been cross-examined, it is stated that nothing is

brought out to discard his evidence. During the pendency of

the case the defacto complainant died and his legal

representatives were brought on record. The defence of the

revision petitioner was that he had only borrowed a sum of

Rs.21,000/- and had issued a signed blank cheque and that

had been utilized for the purpose of creating the document to

initiate the case. Both the Courts below on exhaustive

analysis held that there is sufficient evidence to prove the

issuance of cheque, the dishonour as well as the statutory

compliance of the other requirements envisaged under the

Act and thereafter proceeded to convict the accused and

sentenced him. Therefore I do not find any illegality,

irregularity or perversity made by the Courts below in

Cr.R.P. 1650 OF 2006
-:3:-

arriving at that decision. So the finding on conviction is only

to be affirmed.

3. So far as the sentencing portion is concerned, the

trial Court sentenced him to undergo imprisonment for four

months and also to pay an amount of Rs.2 lakhs u/s 357(3)

Cr.P.C. and in default to undergo simple imprisonment for

two months. The appellate Court modified that sentence to

one of imprisonment till raising of the Court and to pay a

compensation of Rs.2 lakhs to the legal representatives and

in default to undergo simple imprisonment for three months.

Learned counsel for the revision petitioner prays for

indulgence and request for some time to make the payment.

Considering the totality I feel that the sentence requires

modification and therefore I modify the sentence as one for

imprisonment till raising of the Court and to pay a fine of

Rs.2 lakhs and on deposit to disburse the said fine amount in

favour of the legal representatives of the deceased

Cr.R.P. 1650 OF 2006
-:4:-

complainant. In case of default of deposit of fine amount

the revision petitioner shall undergo simple imprisonment for

a period of two months. The amount that is deposited at the

time of admission by the revision petitioner shall be

disbursed to the legal representatives of the claimant on

appropriate application.

The Crl.R.P. is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-