High Court Kerala High Court

P.K.Rajendran vs P.K.Babykutty on 21 May, 2008

Kerala High Court
P.K.Rajendran vs P.K.Babykutty on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1585 of 2008()



1. P.K.RAJENDRAN
                      ...  Petitioner

                        Vs

1. P.K.BABYKUTTY
                       ...       Respondent

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/05/2008

 O R D E R
                              V.RAMKUMAR, J.
                   .................................................
                       Crl.R.P. No. 1585 of 2008
                   ................................................
                          Dated: 21st May 2008

                                    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 C.C. 153 of 2003

on the file of the J.F.C.M. Adoor, 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.

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 Act, that

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 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

Crl.R..P. No. 1585 of 2008 -:2:-

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 – 2008 (1) KLT

851 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 Section 138 of the Act the revision petitioner is

sentenced to pay a fine of Rs. 40,000/- (Rupees forty 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

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.

ani/-

Crl.R..P. No. 1585 of 2008 -:3:-