High Court Kerala High Court

Gopalakrishna Pillai vs Nizamudheen on 20 January, 2009

Kerala High Court
Gopalakrishna Pillai vs Nizamudheen on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3586 of 2008()


1. GOPALAKRISHNA PILLAI,
                      ...  Petitioner

                        Vs



1. NIZAMUDHEEN, S/O.HASSANKUNJU,
                       ...       Respondent

2. STATE OF KERALA, REP.BY PUBLIC

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/01/2009

 O R D E R
                  M. SASIDHARAN NAMBIAR,J.

               -------------------------------------------------

                      CRL.R.P.NO.3586 OF 2008

               --------------------------------------------------

             Dated this the 20th day of January, 2009


                                O R D E R

Revision petitioner is the accused and first respondent the

complainant in CC 804 of 2004 on the file of Judicial First Class

Magistrate, Kayamkulam. Revision petitioner was convicted and

sentenced for the offence under section 138 of Negotiable

Instruments Act. He challenged the conviction before Additional

Sessions Court, Mavelikkara in Crl. Appeal 184 of 2006. Learned

Additional Sessions Judge, on reappreciation of evidence, confirmed

the conviction but modified the sentence to simple imprisonment for

three months in addition to compensation of Rs.2,85,000/- and in

default simple imprisonment for two months. Revision is filed

challenged the conviction.

2. Learned counsel appearing for revision petitioner in view

of the evidence on record and concurrent findings of fact submitted

that revision petitioner is not challenging the conviction but the

sentence may be modified and because of the financial conditions of

the petitioner six months time may be granted to pay the amount.

3. On going through the judgments of the Courts below, I

CRRP 3586/2008
2

find no reason to interfere with the conviction. Evidence establish

that revision petitioner issued Ext.P1 cheque in discharge of the

existing liability and the cheque when presented for encashment, was

dishonoured for want of sufficient funds. It is also established that

first respondent had complied with all statutory formalities provided

under section 138 and 142 of Negotiable Instruments Act. Conviction

of the revision petitioner for the offence under section 138 of

Negotiable Instruments Act is perfectly legal.

4. Then the question is regarding the sentence. So long as

the sentence is not to be varied or modified against the interest of

first respondent, it is not necessary to issue notice to first respondent.

As per the modified sentence first respondent is entitled to

Rs.2,85,000/- as compensation, which is the amount covered by the

dishonoured cheque. Considering the entire facts and circumstances

of the case interest of justice will be met if the sentence is modified to

imprisonment till rising of Court in addition to a fine of Rs.2,90,000/-

and in default simple imprisonment for three months. On realisation

of fine, Rs.2,85,000/- is to be paid to first respondent as compensation

under section 357(1)(b) of Code of Criminal Procedure.

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

CRRP 3586/2008
3

imprisonment till rising of Court and a fine of Rs.2,90,000/- and in

default simple imprisonment for three months. On realisation of fine,

Rs.2,85,000/- to be paid to first respondent as compensation under

section 357(1)(b) of Code of Criminal Procedure. Revision petitioner

is granted six months time to pay the fine. Revision petitioner is

directed to appear before Judicial First Class Magistrate, Kayamkulam

on 20.7.2009.

M. SASIDHARAN NAMBIAR, JUDGE

okb