High Court Kerala High Court

A.P.Shaju vs Kerala State Women’S Development on 26 March, 2008

Kerala High Court
A.P.Shaju vs Kerala State Women’S Development on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 977 of 2008(E)


1. A.P.SHAJU, S/O.HAMZA,
                      ...  Petitioner

                        Vs



1. KERALA STATE WOMEN'S DEVELOPMENT,
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2008

 O R D E R
                                V.RAMKUMAR, J.
                      .................................................
                       Crl.R.P. No. 977 of 2008
                       ................................................
                                Dated: 26-03-2008

                                      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. No. 661 of 2000 on the

file of the J.F.C.M. IV, Kozhikode 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 was thus rightly entered

against the petitioner.

Crl.R..P. No. 977 of 2008 -:2:-

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 47,000/- (Rupees forty seven 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

four 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. 977 of 2008 -:3:-