High Court Kerala High Court

Zacharia Kurian vs State Of Kerala on 18 September, 2006

Kerala High Court
Zacharia Kurian vs State Of Kerala on 18 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3043 of 2006()


1. ZACHARIA KURIAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. JOHN V GEORGE,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/09/2006

 O R D E R
                                  R. BASANT, J.
                           - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.  3043  of   2006
                          -  - - - -  - - - - - - - - - - - - - - -
               Dated this the  18th day of   September, 2006


                                      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.

2. The cheque is for an amount of Rs. 35,000/-. It bears the

date 6.11.2002. The petitioner now faces a sentence of S.I. for a

period of three months. There is also a direction to pay the actual

cheque amount of Rs. 35,000/- as compensation and in default to

undergo S.I. for a further period of two months.

3. The signature in the cheque is admitted. The notice of

demand, though duly received and acknowledged, did not

admittedly evoke any response. The complainant examined himself

as PW1 and proved Exts.P1 to P6. The accused, in the course of

cross examination of PW1, attempted to advance a contention that

the cheque was not issued for the due discharge of any legally

Crl.R.P.No. 3043 of 2006 2

enforcible debt/liability, but was issued as security. The actual

liability had been discharged also without voucher, it was further attempted

to be contended.

4. The courts below, in these circumstances, 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.

5. 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. He only prays that leniency may be

shown on the question of sentence and some time may be granted to the

petitioner to discharge the liability and avoid the default sentence.

6. Having gone through the impugned concurrent judgments, I

reckon that as an informed and fair stand taken by the learned counsel for

the petitioner. In the absence of challenge on any specific ground against

the verdict of guilty and conviction, I am satisfied that it is not necessary

Crl.R.P.No. 3043 of 2006 3

for me to advert to the facts in any greater detail in this order. I am

satisfied that the verdict of guilty and conviction are absolutely justified and

unexceptionable.

7. 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 in Anilkumar v. Shammy (2002 (3) KLT 852). In the facts

and circumstances of the case, I do not find any compelling reasons

which can persuade this court to insist on imposition of any deterrent

substantive sentence of imprisonment on the petitioner. Leniency can be

shown on the question of sentence, but subject to the compulsion of

ensuring adequate and just compensation to the victim/complainant, who

has been compelled to wait from 2002 and to fight two rounds of legal

battle for the redressal of his genuine grievances. The challenge can

succeed only to the above extent.

8. In the nature of the relief which I propose to grant, it is not

necessary to wait for issue and return of notice to the respondent.

9. In the result:

Crl.R.P.No. 3043 of 2006 4

(a) This revision petition is allowed in part.

(b) The impugned verdict of guilty and conviction of the petitioner

under Section 138 of the N.I. Act are upheld.

) But the sentence imposed is modified and reduced. 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 under Section 357(3) Cr.P.C. to pay an amount of Rs.45,000/-

(Rupees forty five thousand only) as compensation and in default to

undergo S.I. for a period of 45 days. If realised the entire amount shall be

released to the complainant.

9. The petitioner shall appear before the learned Magistrate on or

before 30.11.2006 to serve the modified sentence hereby imposed. The

sentence shall not be executed till that date. If the petitioner does not so

appear, the learned Magistrate shall thereafter proceed to take necessary

steps to execute the modified sentence hereby imposed.

Crl.R.P.No. 3043 of 2006 5

(R. BASANT)
Judge

tm