High Court Kerala High Court

Jamal vs Nalakath Vaduvingal Bhasheer on 18 July, 2007

Kerala High Court
Jamal vs Nalakath Vaduvingal Bhasheer on 18 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 820 of 1998()



1. JAMAL
                      ...  Petitioner

                        Vs

1. NALAKATH VADUVINGAL BHASHEER
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :18/07/2007

 O R D E R

K.R. UDAYABHANU, J.

CRL.R.P.NO.820 of 1998

Dated , 18th July, 2007.

order

The revision petitioner stands convicted for the offence

under section 138 N.I Act and sentenced to undergo simple

imprisonment for one month and to pay a compensation of

Rs.40,000/- to the complainant vide section 357(3) Cr.P.C and in

default to undergo simple imprisonment for three months.

2. The prosecution case is that the accused borrowed a

sum of Rs.40,000/- from the complainant and issued the

impugned cheque which when presented got dishonoured for

want of funds in the account of the accused. Lawyer notice sent

was not replied to nor was the amount repaid.

3. The evidence adduced in the matter consisted of the

testimony of PWs 1 to 3 and Exts.P1 to P7. PW-1 is the

complainant. He has proved the execution of the cheque. PWs

2 and 3, the bank managers, have proved the fact that the

account of the accused did not contain sufficient cash to honour

the cheque. No rebuttal evidence was adduced.

CRRP 820/98 2

4. In the circumstances and in view of the concurrent

findings of the courts below, I find no reason to interfere in the

findings of the courts below. The conviction is confirmed.

5. Considering the plea of the counsel for the revision

petitioner, the sentence is modified to imprisonment till the

rising of the court. Rest of the sentence is confirmed. Revision

petitioner is granted two months time from today onwards to

pay the amount. The revision petitioner shall appear before the

JFCM, Chavakkad on 25-9-2007 to receive the sentence.

The Crl.R.P is disposed of accordingly.

(K.R.UDAYABHANU)

JUDGE.

Kvm/-

CRRP 820/98    3





                    K.R.UDAYABHANU, J.





                     CRL.A.NO. 820 OF  1998





                               JUDGMENT





                                 18-7-2007.


CRRP 820/98    4