High Court Kerala High Court

Baby Paul vs Babu P.N.@ Baby Packunnel House on 4 February, 2009

Kerala High Court
Baby Paul vs Babu P.N.@ Baby Packunnel House on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 304 of 2009()


1. BABY PAUL,S/O.PAULOSE,
                      ...  Petitioner

                        Vs



1. BABU P.N.@ BABY PACKUNNEL HOUSE,
                       ...       Respondent

2. STATE OF KERALA REP.BY THE PUBLIC

                For Petitioner  :SRI.SUNU P.JOHN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/02/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                CRL.R.P.NO.304 OF 2009
              ------------------------------------------

              Dated       4th     February 2009


                           O R D E R

Revision petitioner is the accused and

first respondent, the complainant in C.C.109/2004

on the file of Judicial First Class Magistrate,

Kolencherry. Revision petitioner was convicted and

sentenced to simple imprisonment for six months and

compensation of Rs.1,00,000/- for the offence under

Section 138 of Negotiable Instruments Act. Revision

petitioner challenged the conviction before Additional

Sessions court, Ernakulam in Crl.A.333/2008. Learned

Additional Sessions Judge on re-appreciation of the

evidence, confirmed the conviction and sentence and

dismissed the appeal. It is challenged in this

revision.

2. Learned counsel appearing for revision

petitioner was heard.

3. In view of the evidence on record and the

concurrent findings of fact learned counsel appearing

for revision petitioner submitted that revision

CRRP 304/09
2

petitioner is not challenging the conviction and

sentence may be modified.

4. On going through the judgments of the courts

below, I find no reason to interfere with the

conviction. Evidence establish that revision petitioner

borrowed Rs.1,50,000/- from first respondent and issued

Ext.P1 cheque towards its repayment which was

dishonoured for want of sufficient funds, when presented

for encashment. It is also established that first

respondent had complied with all statutory formalities

provided under Sections 138 and 142 of Negotiable

Instruments Act. In such circumstances, conviction of

revision petitioner for the offence under Section 138

of Negotiable Instruments Act is perfectly legal.

5. The the question is regarding the sentence.

The learned Magistrate sentenced revision petitioner to

simple imprisonment for six months and compensation of

Rs.1,00,000/- Sessions Judge confirmed it. Cheque is

for Rs.1,50,000/-. Notice was already issued to first

respondent and first respondent in the revision

appeared through the learned counsel. So long as the

sentence is not altered or modified against the

interest of first respondent, first respondent need

CRRP 304/09
3

not have any grievance against modification of the

sentence. Considering the entire facts and

circumstances of the case, interest of justice will be

met, if sentence is modified to imprisonment till rising

of court and fine for the amount covered by the

dishonoured cheque with a direction to pay the same on

realisation to first respondent as compensation.

6. Revision is allowed in part. Conviction of

revision petitioner for the offence under Section 138 of

Negotiable Instruments Act is confirmed. Sentence is

modified. Revision petitioner is sentenced to

imprisonment till rising of court and fine of

Rs.1,50,000/- and in default simple imprisonment for

three months. On realisation of fine, it is to be paid

to first respondent as compensation under Section 357

(1)(b) of Code of Criminal Procedure. Revision

petitioner is granted three months time to pay the fine.

Revision petitioner is directed to appear before

Judicial First Class Magistrate, Kolencherry on

4/5/2009.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.