High Court Kerala High Court

Achuthan vs T.Unnikrishnan on 20 November, 2008

Kerala High Court
Achuthan vs T.Unnikrishnan on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3758 of 2008()


1. ACHUTHAN, S/0.NAGAN,
                      ...  Petitioner

                        Vs



1. T.UNNIKRISHNAN, S/O.CHATHU,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/11/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                   CRL.R.P.NO. 3758 OF 2008
                     ............................................
     DATED THIS THE            20th       DAY OF NOVEMBER, 2008

                                    ORDER

Revision petitioner is the accused and first respondent, the

complainant in S.T.118 of 2005 on the file of Judicial First Class

Magistrate, Kunnamangalam. Petitioner was convicted and sentenced

to imprisonment till rising of court and a compensation of Rs.30,000/-

and in default, simple imprisonment for one month for the offence

under Section 138 of N.I.Act. Petitioner challenged the conviction

before Sessions Court, Kozhikode in Crl.A.178 of 2007. Learned

Additional Sessions Judge, on reappreciation of evidence, confirmed

the conviction and sentence and dismissed the appeal. It is

challenged in this revision petition.

2. Learned counsel appearing for petitioner was heard.

Learned counsel submitted that revision petitioner is not challenging

the conviction or sentence, but he may be granted six months time to

pay the compensation.

3. Learned Magistrate and learned Sessions Judge appreciated

the evidence in the proper perspective and found that Ext.P1 cheque

dated 25.11.2004 was issued by revision petitioner towards

repayment of Rs.30,000/- borrowed in September 2004 and the

cheque was dishonoured for want of sufficient funds and first

CRRP 3758/2008 2

respondent has complied with all the statutory formalities. There is

no illegality in the conviction for the offence under Section 138 of

N.I.Act.

4. Learned Magistrate sentenced the petitioner only to undergo

imprisonment till rising of court in addition to a compensation of

Rs.30,000/-. The amount covered by the dishonoured cheque is only

Rs.30,000/-. In such circumstances, sentence also does not warrant

any interference.

5. Revision petition is dismissed. Petitioner is granted five

months time from today to pay the compensation. Petitioner is

directed to appear before learned Magistrate on 22.4.2009.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-