High Court Kerala High Court

Bindu vs State Of Kerala on 10 January, 2011

Kerala High Court
Bindu vs State Of Kerala on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 79 of 2011()



1. BINDU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/01/2011

 O R D E R
                           V.RAMKUMAR, J.
                .................................................
                    Crl.R.P. No. 79 of 2011
                 ................................................
          Dated this the 10th day of January, 2011

                                 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 S.T. No.

2196 of 2006 on the file of the J.F.C.M.I, Palakkad, 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 ` 1,25,000/-. The fine/compensation ordered by the lower

appellate court is ` 1,26,000/-.

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

Crl.R..P. No. 79 of 2011 -:2:-

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

documentary evidence. This Court sitting in the rarefied revisional

jurisdiction will be loath to interfere with the findings of fact

recorded by the Courts below concurrently. I do not find any

error, illegality or impropriety in the conviction 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. No doubt, now

after the decision of the Apex Court in Vijayan v. Sadanandan

K. and Another (2009) 6 SCC 652 it is permissible for the

Court to slap a default sentence of imprisonment while

awarding compensation under Sec. 357 (3) Cr.P.C. But, in that

event, a sentence of imprisonment will be inevitable. I am,

however, of the view that in the facts and circumstances of this

case a sentence of fine with an appropriate default sentence will

suffice. Accordingly, for the conviction under Section 138 of the

Crl.R..P. No. 79 of 2011 -:3:-

Act the revision petitioner is sentenced to pay a fine of `

1,31,000/- (Rupees one lakh thirty one 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 she fails to deposit or pay the said amount

within the aforementioned period she 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 10th day of January, 2011.

Sd/-V. RAMKUMAR, JUDGE.

ani/-

/true copy/

P.S. to Judge