High Court Kerala High Court

Shihabu vs T.M.Ashraf on 22 November, 2010

Kerala High Court
Shihabu vs T.M.Ashraf on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1625 of 2003()



1. SHIHABU
                      ...  Petitioner

                        Vs

1. T.M.ASHRAF
                       ...       Respondent

                For Petitioner  :SRI.K.VINOD CHANDRAN

                For Respondent  :SRI.K.A.JALEEL

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :22/11/2010

 O R D E R
                M. L. JOSEPH FRANCIS, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Crl.R.P. No: 1625 of 2003
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 22nd day of November 2010

                              O R D E R

This Revision petition is filed by the accused in C.C. No.

93 of 1998 on the file of Judicial First Class Magistrate Court

-I, Aluva challenging the conviction and sentence passed

against him for the offence punishable under Section 138 of

N.I. Act. The cheque amount was Rs.2,80,000/-. In the Trial

Court, the accused was convicted and sentenced to undergo

simple imprisonment for one year and was directed to pay

Rs.2,80,000/- as compensation. The appeal against that

conviction and sentence was dismissed.

2. I heard the learned counsel for the revision petitioner,

learned counsel for the complainant and the public prosecutor.

3. The learned counsel appearing for the revision

petitioner reiterated the same contention raised before the Trial

Court and the appellate court. Learned counsel for the

complainant supported the judgment of the court below.

Crl.R.P. No: 1625 of 2003
:2:

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 N.I. 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 conviction. The said

conviction has been recorded after a careful evaluation of the

oral and documentary evidence. 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. In the decision reported in Damodar S. Prabhu v.

Sayed Babalal H (2010(2) KHC 428 (SC)), it was held that in a

case of dishonour of cheques, compensatory aspect of the

remedy should be given priority over the punitive aspect.

Considering the facts and circumstances of the case, I am of the

Crl.R.P. No: 1625 of 2003
:3:

view that sentencing the accused to pay a fine of Rs.2,80,000/-

would meet the ends of justice. The said fine shall be paid as

compensation under Section 357(1) of 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 three months from today and to 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 aforesaid period, he shall suffer simple imprisonment for

three months by way of default sentence. The amount if any

deposited in the trial court by the accused can be given credit to.

6. In the result, this Revision petition is disposed of

confirming the conviction entered by modifying the sentence

imposed on the revision petitioner.





                              M. L. JOSEPH FRANCIS
dl/                                   ( Judge)