High Court Kerala High Court

A.T. Hashim vs State Of Kerala on 4 November, 2008

Kerala High Court
A.T. Hashim vs State Of Kerala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3546 of 2008()


1. A.T. HASHIM, S/O.KUNHAHAMMED, AGED
                      ...  Petitioner

                        Vs



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

2. K.P. SHAMEER, S/O. MUSTAFA,

                For Petitioner  :SRI.P.M.PAREETH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3546 OF 2008
                  ------------------------------------------
            Dated this the 4th day of November, 2008


                              O R D E R

Revision petitioner is the accused and second respondent

the complainant in C.C.280 of 2001 on the file of Judicial First

Class Magistrate-I, Kannur. Case of the first respondent was

that towards the repayment of Rs.6,500/- borrowed by the

petitioner, he issued Ext.P1 cheque dated 15.4.2000 drawn in

the account maintained by him in Kannur Branch of South

Indian Bank. When the cheque was presented for encashment,

under Ext.P2 it was dishonoured for want of sufficient funds. In

spite of Ext.P3 notice served on the petitioner, under Ext.P5, he

did not pay and thereby committed the offence under section

138 of Negotiable Instruments Act. Petitioner pleaded not

guilty. On the evidence of first respondent as PW1 and Exts.P1

to P5 and a witness on the side of petitioner as DW1, learned

Magistrate convicted and sentenced petitioner to simple

imprisonment for six months and a compensation of Rs.6,500/-.

Petitioner challenged the conviction and sentence before

Sessions Court, Thalassery in Crl. Appeal 616 of 2002. Learned

CRRP3546/08 2

Sessions Judge on reappreciation of evidence confirmed the

conviction and sentence and dismissed the appeal. It is

challenged in this revision.

2. Learned counsel appearing for petitioner was heard.

3. Learned counsel did not challenge the conviction but

submitted that the sentence awarded is harsh and even though

the amount covered by the dishonoured cheque is only

Rs.6,500/-, Courts below sentenced the petitioner to undergo

simple imprisonment for six months. So long as the sentence is

not varied or modified against the interest of second respondent,

it is not necessary to issue notice to him.

4. Evidence of PW1 and DW1 were properly appreciated

by the Courts below. It is established that Ext.P1 cheque was

issued towards repayment of Rs.6,500/- borrowed earlier. It is

also proved that Ext.P1 cheque was dishonoured for want of

sufficient funds and second respondent had complied with all

the statutory formalities provided under section 138 and 142 of

N.I. Act. Conviction of the petitioner for offence under section

138 is perfectly legal.

5. Then the only question is with regard to the sentence.

When the amount covered by the dishonoured cheque is only

CRRP3546/08 3

Rs.6500/- the sentence of simple imprisonment for six months

apart from compensation for the amount covered by the

dishonoured cheque is definitely harsh. Interest of justice will

be met if the sentence is modified to imprisonment till rising of

Court and fine.

Revision is allowed in part. Conviction for the offence

under section 138 of Negotiable Instruments Act is confirmed.

Sentence is modified. Petitioner is sentenced to imprisonment

till rising of Court and fine of Rs.7,000/- and in default simple

imprisonment for one month. On realisation of fine Rs.6,500/- is

to be paid to second respondent as compensation under section

357(1) of Cr.P.C. Petitioner is directed to appear before learned

Magistrate on 16.12.2008.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-