IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 103 of 2008()
1. ALI RAWTHER, S/O. KAZIM RAWTHER,
... Petitioner
Vs
1. SOMASEKHARAN NAIR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
Crl.R.P. No. 103 OF 2008
````````````````````````````````````````````````````
Dated this the 16th day of January, 2008
O R D E R
This revision petition is directed against a
concurrent verdict of guilty, conviction and sentence in a
prosecution under Section 138 of the N.I Act. The petitioner
now faces a sentence of simple imprisonment for a period of
six months. There is a further direction to pay an amount of
Rs.75,000/- as compensation and in default to undergo simple
imprisonment for a further period of two months.
2. The cheque is for an amount of Rs.1,00,000/-. It
bears the date 27.1.2005. Before the learned Magistrate, the
complainant examined himself as PW1 and proved Exts.P1 to
P11. No defence evidence was adduced. The courts below
concurrently came to the conclusion that the complainant has
succeeded in establishing all ingredients of the offence
punishable under Section 138 of the N.I.Act. Accordingly they
proceeded to pass the impugned concurrent judgments.
Crl.R.P.103/08
: 2 :
3. Called upon to explain the nature of challenge,
which the petitioner wants to mount against the impugned
concurrent judgments, the learned counsel for the petitioner
does not strain to assail the verdict of guilty and conviction on
merits. The learned counsel only prays that the sentence
imposed may be modified and reduced.
4. Having gone through the impugned concurrent
judgments, I am satisfied that, that is an informed and fair
stand taken by the learned counsel for the petitioner. The
impugned verdict of guilty and conviction are found to be
absolutely reasonable and unexceptionable. In the absence
of challenge on any specific grounds, it is not necessary for
me to advert to facts in any greater detail in this order.
5. Coming to the question of sentence, I find merit in
the prayer for leniency. I have already adverted to the
principles governing imposition of sentence in a prosecution
under Section 138 of the N.I Act in the decision reported in
Anilkumar v. Shammi [2002(3) KLT 852]. I am satisfied that
Crl.R.P.103/08
: 3 :
there are no compelling reasons which can persuade
this Court to insist on imposition of any deterrent substantive
sentence of imprisonment. Leniency can be shown on the
question of sentence, but subject only to the compulsion of
ensuring adequate and just compensation for the
victim/complainant, who has been compelled to fight two
rounds of legal battle by now and to wait from 27.1.05 for the
redressal of his grievances. I am satisfied that there must at
least a direction to pay the actual cheque amount as
compensation and an appropriate default sentence to
adequately compensate the victim on condition that the
deterrent substantive sentence of imprisonment is avoided.
6. In the result:
a) This Crl.R.P is allowed in part;
b) The impugned concurrent verdict of guilty and
conviction of the petitioner under Section 138 of the N.I Act
are upheld;
c) But the sentence imposed is modified and reduced.
Crl.R.P.103/08
: 4 :
In supersession of the sentence imposed on the petitioner by
the courts below, he is sentenced to undergo imprisonment till
rising of court. He is further directed to pay the actual cheque
amount of Rs.1,00,000/- (Rupees one lakh only) as
compensation under Section 357(3) Cr.P.C. and in default to
undergo simple imprisonment for a period of three months.
7. The petitioner shall have time till 29.2.08 to comply
with the directions for payment of compensation. This
modified sentence shall not be executed till that day. The
petitioner shall appear and his sureties shall produce him
before the learned Magistrate on or before 1.3.08 for
execution of the sentence.
8. In the nature of the relief which I have chosen to
grant, I am satisfied that it is not necessary to wait for issue
and return of notice to the respondent.
(R.BASANT, JUDGE)
aks