IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3959 of 2010()
1. SAJEEV RAVI
... Petitioner
Vs
1. R.RAVINDRAN AND ANOTHER
... Respondent
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/12/2010
O R D E R
V.RAMKUMAR, J.
.................................................
Crl.R.P. No. 3959 OF 2010
................................................
Dated: 23-12-2010
O R D E R
In this Revision Petition filed under Section 397 read with Sec. 401
Cr.P.C. the petitioner who was the accused in S.T. No. 85 of 2006 on the
file of the J.F.C.M. VII, Thiruvananthapuram, 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’). The cheque amount was ` 1,50,000/-. The
fine/compensation ordered by the lower appellate court is ` 1,50,000/-.
2. I heard the learned counsel for the Revision Petitioner and the
learned Public Prosecutor.
3. The learned counsel appearing for the Revision Petitioner re-
iterated the contentions in support of the Revision.
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 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
Crl.R..P. No. 3959 of 2010 -:2:-
petitioner while entering the conviction. The said conviction has
been recorded after a careful evaluation of the oral and documentary
evidence. This Court sitting in the rarefied revisional jurisdiction will
be loath to interfere with the findings of fact recorded by the Courts
below concurrently. 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. What now survives for consideration is the legality of the
sentence imposed on the revision petitioner. No doubt, now after the
decision of the Apex Court in Vijayan v. Sadanandan K. and
Another (2009) 6 SCC 652 it is permissible for the Court to slap a
default sentence of imprisonment while awarding compensation
under Sec. 357 (3) Cr.P.C. But, in that event, a sentence of
imprisonment will be inevitable. I am, however, of the view that in
the facts and circumstances of this case a sentence of fine with an
appropriate default sentence will suffice. Accordingly, for the
conviction under Section 138 of the Act the revision petitioner is
sentenced to pay a fine of ` 1,60,000/-. (Rupees one lakh sixty
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 complainant within six months from today and
produce a memo to that effect before the trial Court in case of direct
Crl.R..P. No. 3959 of 2010 -:3:-
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.
Dated this the 23rd day of December, 2010.
V. RAMKUMAR, JUDGE.
ani/-