High Court Kerala High Court

Devadanam vs The State Of Kerala on 23 July, 2008

Kerala High Court
Devadanam vs The State Of Kerala on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2465 of 2008()


1. DEVADANAM, S/O.LASSAR NADAR, SUNIL
                      ...  Petitioner

                        Vs



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

2. P.SUBHA, KARTHIKA, T.C.68/1476,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/07/2008

 O R D E R
                              V.RAMKUMAR, J.
               .................................................
                         Crl.R.P. No.2465 of 2008
                ................................................
                  Dated this the 23rd day of July, 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.417 of 2005 on the file of

the J.F.C.M-VI, Neyyattinkara, 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’).

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 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

Crl.R.P.No.2465/2008 -:2:-

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 (2008(1)KLT 851), 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 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 eight

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 23rd day of July, 2008.

V. RAMKUMAR, JUDGE.

sj

Crl.R.P.No.2465/2008 -:3:-