High Court Kerala High Court

K.C.Scaria @ Joy vs Mathew Joseph on 4 February, 2009

Kerala High Court
K.C.Scaria @ Joy vs Mathew Joseph on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 336 of 2009()


1. K.C.SCARIA @ JOY, KANNAKKERIL HOUSE,
                      ...  Petitioner

                        Vs



1. MATHEW JOSEPH, THYPARAMBIL HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/02/2009

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

             ------------------------------------------
               CRL.R.P.NO.336 OF 2009
             ------------------------------------------

              Dated 4th February 2009


                          O R D E R

Revision petitioner is the accused and

first respondent, the complainant in C.C.625/2003

on the file of Judicial First Class Magistrate-II,

Kottayam. Revision petitioner was convicted and

sentenced for the offence under Section 138 of

Negotiable Instruments Act. Revision petitioner

challenged the conviction was before Additional

Sessions court, Kottayam in Crl.A.6/2005. Learned

Additional Sessions Judge on re-appreciation of

the evidence, confirmed the conviction and

modified the sentence to imprisonment till rising

of court and compensation of Rs.85,000/-. Revision

is filed challenging the conviction and sentence.

2. Learned counsel appearing for revision

petitioner and first respondent who appeared on

getting a notice in the petition to condone the

delay, were heard.

CRRP 336/09
2

3. Learned counsel appearing for revision

petitioner submitted that in view of the evidence

on record and the concurrent findings of fact

revision petitioner is not challenging the

conviction or the sentence and revision petitioner

may be granted four months time to pay the

compensation. Learned counsel appearing for first

respondent objected to the granting of time

submitting that the complaint was filed as early as

in 2003.

4. On hearing the learned counsel and going

through the judgments of the courts below, I find

no reason to interfere with the conviction or the

sentence. Evidence establish that revision

petitioner borrowed Rs.85,000/- from first

respondent and issued Ext.P1 cheque towards its

repayment. It was dishonoured for want of

sufficient funds, when presented for encashment. It

is also established that first respondent had

complied with all statutory formalities provided

under Sections 138 and 142 of Negotiable

CRRP 336/09
3

Instruments Act. In such circumstance, conviction

of revision petitioner for the offence under

Section 138 of Negotiable Instruments Act is

perfectly legal.

5. Learned Additional Sessions Judge

modified the sentence to imprisonment till rising

of court and compensation and that too only for

the amount covered by the dishonourned cheque. In

such circumstances, sentence also does not warrant

any interference.

6. Revision is dismissed. Revision petitioner

is granted four months time to pay the

compensation. Revision petitioner is directed to

appear before Judicial First Class

Magistrate-II, Kottayam on 4/6/2009.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.