High Court Kerala High Court

Sheri Johnson vs Saji on 30 November, 2010

Kerala High Court
Sheri Johnson vs Saji on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3379 of 2010()


1. SHERI JOHNSON, W/O.JOHNSON,
                      ...  Petitioner

                        Vs



1. SAJI, S/O.SATHYAVRITHAN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED THE

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/11/2010

 O R D E R
                         V.RAMKUMAR, J.
                  --------------------------------------
                    Crl.R.P.No. 3379 of 2010
                 ----------------------------------------
          Dated this the 30th day of November, 2010

                                ORDER

In this Revision Petition filed under Section 397 read with

Section 401 Cr.P.C. the petitioner who was the accused in C.C.

No.1330 of 2004 on the file of the Judicial First Class

Magistrate-II, Kollam 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’). The cheque amount was ` 90,000/-.

The fine/compensation ordered by the lower appellate court is

`90,000/-.

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.

4. The courts below have concurrently held that the

cheque in question was drawn by the petitioner in favour of the

complainant, that the complainant had validly complied with

clauses (a) and (b) of the proviso to Section 138 of the Act. and

Crl.R.P. No. 3379/2010 : 2:

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 conviction. The said conviction

has been recorded after a careful evaluation of the oral and

documentary evidence. This Court sitting in the rarefied

revisional jurisdiction will be loath to interfere with the findings

of fact recorded by the Courts below concurrently. I do not

find any error, illegality or impropriety in the conviction so

recorded concurrently by the courts below and the same is

hereby confirmed.

5. What now survives for consideration is the legality of

the sentence imposed on the revision petitioner. In the light of

the 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. I am,

therefore, inclined to modify the sentence to one of fine only.

Accordingly, for the conviction under Section 138 of the Act the

revision petitioner is sentenced to pay a fine of ` 1,00,000/-

Crl.R.P. No. 3379/2010 : 3:

(Rupees one lakh 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 six 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 30th day of November, 2010.

V. RAMKUMAR, JUDGE.

rv