High Court Kerala High Court

Stanley Daniel vs K.Babu on 28 March, 2008

Kerala High Court
Stanley Daniel vs K.Babu on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4536 of 2006()


1. STANLEY DANIEL S/O.DANIEL,
                      ...  Petitioner

                        Vs



1. K.BABU S/O.KARUNAKARAN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/03/2008

 O R D E R
                     V. RAMKUMAR, J.
                  .................................
                 Crl.R.P. No. 4536 of 2006
                 ....................................
                   Dated: 28-03-2008

                             ORDER

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. 635 of 2001 on the file of the J.F.C.M. I, Cherthala,

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’).

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. The courts below have concurrently held that the

cheque in question was drawn by the petitioner in favour of

the complainant on the drawee bank, that the cheque was

validly presented to the bank, that it was dishonoured for

reasons which fall under Section 138 of the Act, that the

complainant made a demand for payment by a notice in

time in accordance with clause (b) of the proviso to Section

138 of the Act and that the Revision Petitioner/accused

Crl.R..P. No. 4536 of 2008 -:2:-

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 above finding. The said finding has been

recorded on an appreciation of the oral and documentary

evidence. I do not find any error, illegality or impropriety

in the finding so recorded concurrently by the courts below.

The conviction was thus rightly entered against the

petitioner.

4. What now survives for consideration is the

question as to whether what should be the proper

sentence to be imposed on the revision petitioner. Having

regard to the facts and circumstances of the case, I am

inclined to modify 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. Accordingly, for

the conviction under Section 138 of the Act the revision

petitioner is sentenced to pay a fine of Rs. 30,000/- (Rupees

thirty 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

Crl.R..P. No. 4536 of 2008 -:3:-

amount before the Court below or directly pay the

compensation to the complainant within two 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.

V. RAMKUMAR, JUDGE.

ani/-