High Court Kerala High Court

Sukumaran vs Salimon P.J on 24 January, 2008

Kerala High Court
Sukumaran vs Salimon P.J on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 172 of 2008()


1. SUKUMARAN,
                      ...  Petitioner

                        Vs



1. SALIMON P.J.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.A.K.HARIDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/01/2008

 O R D E R
                                 R.BASANT, J

                              ----------------------

                          Crl.R.P.No.172 of 2008

                        ----------------------------------------

               Dated this the   25th day of  January 2008


                                   O R D E R

This revision petition is directed against a concurrent verdict

of guilty, conviction and sentence in a prosecution under Section

138 of the Negotiable Instruments Act. The petitioner now faces a

sentence of S.I for a period of one year and there is a direction to

pay an amount of Rs.1,20,000/- as compensation and in default to

undergo S.I for a period of four months.

2. The cheque is for an amount of Rs.1,00,000/-. It bears

the date 08/11/2003. The signature in the cheque is admitted.

Notice of demand did not evoke any response. The accused

examined himself as DW1. The accused took up a contention that

the cheque was issued not to the complainant; but to another

person as security.

3. The courts below concurrently came to the conclusion

that the complainant has succeeded in establishing all the

ingredients of the offence punishable under Section 138 of the N.I

Act. Accordingly they proceeded to pass the impugned concurrent

judgments.

4. Called upon to explain the nature of the challenge

which the petitioner wants to mount against the impugned

Crl.R.P.No.172/08 2

concurrent judgments, the learned counsel for the petitioner does

not strain to assail the verdict of guilty and conviction on merits.

He prays that leniency may be shown on the question of sentence

and he may be given some further time to pay the amount of

compensation and avoid the default sentence.

5. Having gone through the impugned concurrent

judgments, I find the verdict of guilty and conviction are absolutely

justified and unexceptionable. In the absence of challenge on any

specific grounds, it is not necessary for me to advert to facts in any

greater detail in this order.

6. Coming to the question of sentence, I have already

adverted to the principles governing imposition of sentence in a

prosecution under Section 138 of the N.I.Act in the decision in

Anilkumar vs.Shammi [2002(3)KLT 852]. In the facts and

circumstances of the case, I find no compelling reasons which can

persuade this court to insist on imposition of any deterrent

substantive sentence of imprisonment. Leniency can be shown to

the petitioner but subject only to the compulsion of adequately and

fairly compensating the victim who has now been compelled to

fight two rounds of legal battle and to wait from November 2003

for the redressal of his grievances. The challenge can succeed

only to the above extent. In the nature of the relief which I

propose to grant, it is not necessary to wait for issue and return of

Crl.R.P.No.172/08 3

notice to the respondent.

7. In the result:

a) This revision petition is allowed in part.

b) The impugned verdict of guilty and conviction of the

petitioner under Section 138 of the N.I.Act are upheld.

c) But the sentence imposed is modified and reduced. In

supersession of the sentence imposed on the petitioner by the

courts below, he is sentenced to undergo imprisonment till rising

of court. He is further directed under Section 357(3) Cr.P.C to pay

an amount of Rs.1,22,000/- (Rupees one lakh twenty two thousand

only) as compensation and in default, to undergo S.I for a period of

four months. If realised, the entire amount shall be released to the

complainant as compensation.

8. The petitioner shall have time till 15/03/2008 to make

the payment. The impugned sentence shall not be executed till

that date. The petitioner shall appear and his sureties shall

produce him before the learned Magistrate on or before

17/03/2008 to serve the modified sentence hereby imposed. If the

petitioner does not so appear before the learned Magistrate on or

before 17/03/2008, the learned Magistrate shall thereafter

proceed to execute the modified sentence hereby imposed.

(R.BASANT, JUDGE)

jsr

Crl.R.P.No.172/08 4

Crl.R.P.No.172/08 5

R.BASANT, J

Crl.M.A.Nos.21 & 65 of 2008

in Crl.R.P.No.765 of 2007

ORDER

17th DAY OF JANUARY 2008