High Court Kerala High Court

Parameswara Sharma vs C.Sureshkumar on 19 January, 2009

Kerala High Court
Parameswara Sharma vs C.Sureshkumar on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1661 of 2006()


1. PARAMESWARA SHARMA,
                      ...  Petitioner

                        Vs



1. C.SURESHKUMAR, CHARANACKAL HOUSE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  :SRI.C.S.MANILAL

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/01/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.1661     OF 2006
            ===========================

      Dated this the 19th day of January,2009

                       ORDER

Revision petitioner is the accused and first

respondent the complainant in S.T.No.59/2003 on the

file of Chief Judicial Magistrate, Pathanamthitta.

Revision petitioner was convicted and sentenced to

a fine of Rs.2,15,000/- and in default simple

imprisonment for six months with a direction to pay

Rs.2,00,000/- out of the fine realised as

compensation to first respondent. Revision

petitioner challenged the conviction before

Sessions Court, Pathanamthitta in Crl.A.295/2004.

Learned Sessions Judge on reappreciation of

evidence confirmed the conviction and sentence and

dismissed the appeal. It is challenged in the

revision.

2. Learned counsel appearing for the revision

petitioner and first respondent were heard.

3. Learned counsel appearing for revision

CRRP 1661/2006 2

petitioner submitted that in view of the evidence

on record he is not challenging the conviction but

the sentence may be modified.

4. On going through the judgments of the

courts below, I find no reason to interfere with

the conviction.

5. Evidence establish that towards discharge

of liability of Rs.2,00,000/- revision petitioner

issued Ext.P2 cheque which was dishonoured for want

of sufficient funds when presented for encashment.

Evidence also establish that first respondent had

complied with all the statutory formalities

provided under section 138 and 142 of Negotiable

Instruments Act. In such circumstance, conviction

of the revision petitioner for the offence under

section 138 of Negotiable Instruments Act is

perfectly legal.

6. Learned Chief Judicial Magistrate sentenced

the revision petitioner only to fine with a

direction to pay the amount covered by the

dishonoured cheque on realisation as compensation.

In addition to the amount covered by the

dishonoured cheque revision petitioner was directed

CRRP 1661/2006 3

to pay an additional amount of Rs.15,000/- as fine.

Considering all the relevant aspects, interest of

justice will be met, if the sentence is reduced to

Rs.2,05,000/- and in default simple imprisonment

for three months.

Revision is allowed in part. Conviction of the

revision petitioner for the offence under section

138 of Negotiable Instruments Act is confirmed.

Sentence is modified. Revision petitioner is

sentenced to a fine of Rs.2,05,000/- and in default

simple imprisonment for three months. On

realisation of fine, Rs.2,00,000/- to be paid to

first respondent as compensation under section 357

(1) (b) of Code of Criminal Procedure.

Though learned counsel appearing for the

revision petitioner sought time for payment,

revision was filed in 2006 and he had already

availed of three years. In such circumstance,

revision petitioner is granted two months time to

pay the fine. Revision petitioner need only

deposit the balance amount deducting the amount if

any deposited in the case earlier, as directed by

the appellate court or this court. First

CRRP 1661/2006 4

respondent is entitled to withdraw the amount, if

any in deposit.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006