High Court Kerala High Court

Sivaraman vs N.N. Moorthy on 19 February, 2009

Kerala High Court
Sivaraman vs N.N. Moorthy on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 167 of 2009()


1. SIVARAMAN, S/O. VAVA, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. N.N. MOORTHY, KALATHIL VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.K.N.VENUGOPALA PANICKER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/02/2009

 O R D E R
                              V.RAMKUMAR, J.
                  .................................................
                    Crl.R.P. No.          167 of         2009
                   ................................................
                         Dated:          19-02-2009


                                   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. 553
of 2006 on the file of the Chief Judicial Magistrate, Alappuzha
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’). The
cheque amount was Rs. 42,000/-. The fine/compensation
ordered by the lower appellate court is Rs.42,000/-.

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.

4. The courts below have concurrently held that the cheque
in question was drawn by the petitioner in favour of the
complainant, that the complainant had validly complied with clauses

(a) and (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 conviction. The said conviction has
been recorded after a careful evaluation of the oral and

Crl.R.P. No. 167 of 2009 -:2:-

documentary evidence. I do not find any error, illegality or
impropriety in the evidence so recorded concurrently by the courts
below and the same is hereby confirmed.

5. What now survives for consideration is the legality of
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. I am, therefore, inclined
to modify the sentence to one of fine only. Accordingly, for the
conviction under Section 138 of the Act the revision petitioner is
sentenced to pay a fine of Rs. 42,000/- .(Rupees forty two
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 five
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.

Dated this the 19th day of February, 2009.

V. RAMKUMAR, JUDGE.

ani.                         /true copy/

Crl.R.P. No. 167 of 2009    -:3:-

ani/-