High Court Kerala High Court

Geetha vs State Of Kerala Represented By The on 13 November, 2007

Kerala High Court
Geetha vs State Of Kerala Represented By The on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1694 of 2003()


1. GEETHA, AGED 41 YEARS, D/O. SARASAMMA,
                      ...  Petitioner

                        Vs



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

2. B. VILASINI AMMA, THAYYIL VEEDU,

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  :SRI.A.N.KUTTAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/11/2007

 O R D E R
                              V. RAMKUMAR, J.
                  ````````````````````````````````````````````````````
                       Crl. R.P. No. 1694 OF 2003 C
                  ````````````````````````````````````````````````````
               Dated this the 13th day of November, 2007

                                    O R D E R

In this revision filed under Section 397 read with Section

401 Cr.P.C. the petitioner who was the accused in C.C. No.8/2000 on

the file of the J.F.C.M.-I, Chengannur challenges the conviction

entered and the sentence passed against her for an offence punishable

under Section 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

revision 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

Crl.R.P.No.1694/03
: 2 :

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 a proper sentence has been imposed on the revision petitioner.

I am, however, inclined to modify the sentence in the light of the recent

pronouncement by the Supreme Court that no default sentence can be

imposed for an order for compensation under Section 357(3) Cr.P.C.

Accordingly, the sentence imposed by the courts below on the revision

petitioner is set aside and instead she is sentenced to pay a fine of

Rs.58,500/- (Rupees fifty eight thousand and five hundred only) [giving

credit to the sum of Rs.58,500/-(Rupees fifty eight thousand and five

hundred only) deposited by the revision petitioner before the trial court

pursuant to the orders passed by this court] within five months from

today, failing which she shall suffer simple imprisonment for three

months by way of default sentence. As and when the fine amount is

deposited, the same shall be paid to the 2nd respondent complainant by

way of compensation under Section 357(1) Cr.P.C.

This revision is disposed of confirming the conviction but

modifying the sentence as above.

(V. RAMKUMAR, JUDGE)
aks