High Court Kerala High Court

Santhoshkumar vs Josin Thomas on 6 October, 2010

Kerala High Court
Santhoshkumar vs Josin Thomas on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2863 of 2010()


1. SANTHOSHKUMAR, S/O.VASAPPAN,
                      ...  Petitioner

                        Vs



1. JOSIN THOMAS, S/O.THOMAS,
                       ...       Respondent

2. THE STATE OF KERALA REPRESENTED

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :06/10/2010

 O R D E R
                        V.K.MOHANAN, J.
                      -------------------------------
                    Crl. R.P.No.2863 of 2010
                      -------------------------------
            Dated this the 6th day of October, 2010.

                           O R D E R

This revision petition is filed challenging the conviction and

sentence recorded by the trial court u/s.138 of Negotiable

Instruments Act, as per the judgment dated 8.7.2009

C.C.No.1208/07 of the Court of Judicial First Class Magistrate-I,

Alleppey and the judgment dated 20.7.2010 in Crl.A.No.343/09

of the Court of Addl. Sessions Judge (Fast Track)-II, Alleppey.

2. The learned counsel for the revision petitioner submitted

that, he has no contention on merit and the revision petitioner

require some modification with respect to the sentence.

3. As per the judgments of the courts below, the revision

petitioner is directed to undergo simple imprisonment for 3

months and to pay compensation of Rs.1,60,000/- to the

complainant u/s.357(3) of Cr.P.C. and the default sentence fixed

is 3 months simple imprisonment. The apex court in a recent

decision reported in Damodar S.Prabhu V. Sayed Babalal H.

2
Crl. R.P.No.2863 of 2010

(JT 2010(4) SC 457) has held that, in the case of dishonour of

cheques, the compensatory aspect of the remedy should be

given priority over the punitive aspects. In the light of the above

settled legal position, I am of the view that, the sentence of

imprisonment ordered by the courts below can be modified and

reduced to one day simple imprisonment, whereas the amount

of compensation fixed by the court below can be enhanced

slightly and 45 days time can be granted to the revision

petitioner to pay the compensation amount.

In the result, this revision petition is disposed of confirming

the conviction against the revision petitioner u/s.138 of

Negotiable Instruments Act as recorded by the courts below.

Accordingly, the sentence of imprisonment ordered by the courts

below is modified and reduced to one day simple imprisonment

ie., till the rising of the court and the revision petitioner is

directed to pay a sum of Rs.1,65,000/- as compensation to the

complainant u/s.357(3) of Cr.P.C., within 45 days from today

and in default in paying the compensation amount within the

period fixed by this court, the revision petitioner is directed to

3
Crl. R.P.No.2863 of 2010

undergo simple imprisonment for 3 months. Accordingly, the

revision petitioner is directed to appear before the trial court on

22.11.2010 to receive the modified sentence and to pay the

revised amount of compensation. In case of any failure on the

part of the revision petitioner in appearing before the court below

as directed above and in paying the compensation amount, the

trial court is free to take coercive steps to secure the presence

of the revision petitioner and to execute the sentence awarded

against the revision petitioner. It has also made clear that the

revision petitioner is free to pay the compensation amount either

directly to the complainant or by remitting the same in the trial

court, whichever subject to the satisfaction of the learned

Magistrate of the trial court. Coercive steps if any, pending

against the revision petitioner shall be deferred till 22.11.2010.

V.K.MOHANAN,
Judge.

ami/