High Court Kerala High Court

C.Sulaiman vs M.A.Assoo on 8 February, 2008

Kerala High Court
C.Sulaiman vs M.A.Assoo on 8 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 45 of 2008()


1. C.SULAIMAN,S/O. KADER
                      ...  Petitioner

                        Vs



1. M.A.ASSOO,MUSTHAFA MANSIL,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.C.V.MANUVILSON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/02/2008

 O R D E R
                        V.RAMKUMAR, J.
               .................................................
                    Crl.R.P. No. 45 of 2008
               ................................................
        Dated, this the 8th day of February,2008.

                               O R D E R

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C., the petitioner who was the accused in C.C.No.15/1999

on the file of the Judicial First Class Magistrate, Thalassery

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’).

2. I heard the learned counsel for the Revision Petitioner

and the learned Public Prosecutor and also the learned counsel

for the complainant.

3. The learned counsel appearing for the Revision

Petitioner re-iterated the contentions in support of the Revision.

The courts below have concurrently held that the cheque in

question was drawn by the petitioner in favour of the

complainant on the drawee bank, that the cheque was validly

presented to the bank, that it was dishonoured for reasons which

fall under Section 138 of the Negotiable Instruments Act, that

CRL.R.P.45/2008 2

the complainant made a demand for payment by a notice in

time, in accordance with clause (b) of the proviso to Section 138

of the Negotiable Instruments 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 above finding. The said finding has been recorded

on an appreciation of the oral and documentary evidence. I do

not find any error, illegality or impropriety in the finding so

recorded concurrently by the courts below. The conviction was

thus rightly entered against the petitioner.

4. What now survives for consideration is the question

as to whether what should be the proper sentence to be

imposed on the revision petitioner. Having regard to the facts

and circumstances of the case, I am inclined to modify the

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

recent decision of the Supreme Court in Ettappadan

Ahammedkutty v. E.P. Abdullakoya rendered on 3-8-2007

in Crl.Appeal 1013 of 2007, default sentence cannot be

imposed for the enforcement of an order for compensation under

Sec. 357 (3) Cr.P.C. Accordingly, for the conviction under

CRL.R.P.45/2008 3

Section 138 of the Act, the revision petitioner is sentenced to pay

a fine of 50,000/- (Rupees Fifty thousand 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 legal representatives of the deceased

complainant within five 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.





                                       V. RAMKUMAR, JUDGE




css/

CRL.R.P.45/2008    4