High Court Kerala High Court

Bens Paul vs State Of Kerala on 28 October, 2010

Kerala High Court
Bens Paul vs State Of Kerala on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1048 of 2010()


1. BENS PAUL, AGED 48 YEARS, S/O.PAUL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. ELDHOSE SKARIA, S/O.SKARIA, OLICKAL

                For Petitioner  :SRI.S.JIJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :28/10/2010

 O R D E R
                          V.K.MOHANAN, J.
                       -------------------------------
                      Crl. R.P.No.1048 of 2010
                       -------------------------------
            Dated this the 28th day of October, 2010.

                            O R D E R

Challenging the conviction and sentence u/s.138 of

Negotiable Instruments Act, the accused preferred this revision

petition.

2. The counsel for the revision petitioner submitted that the

revision petitioner has no contention on merit and he require some

time to pay the compensation amount and it is also the

submission of the learned counsel that the revision petitioner may

be permitted to pay the compensation amount directly to the

complainant. I find no reason to deny the above request and

while granting 3 months time to pay the compensation, the

amount can be enhanced slightly.

In the result, this revision petition is disposed of confirming

the conviction against the revision petitioner u/s.138 of Negotiable

Instruments Act as recorded by the courts below. Accordingly,

while confirming the sentence of imprisonment as ordered by the

court below, the revision petitioner is directed to pay a sum of

Rs.2,40,000/- as compensation to the complainant u/s.357(3) of

2
Crl. R.P.No.1048 of 2010

Cr.P.C.,within 3 months from today. Accordingly the revision

petitioner is directed to appear before the trial court on 28.1.2011,

to receive the sentence of imprisonment and to pay the

compensation amount as directed by this court. It is made clear

that the revision petitioner is free to pay the above amount of

compensation either directly to the complainant or by remitting the

same in the trial court, which ever subject to the satisfaction of

the learned Magistrate of the trial court. In case, any failure on

the part of the revision petitioner in appearing before the court

below as directed above and in paying the compensation amount,

the trial court is free to take coercive steps to secure the

presence of the revision petitioner and to execute the sentence

awarded against the revision petitioner. The execution of warrant

if any, pending against the revision petitioner shall be deferred till

28.1.2011.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/