IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3015 of 2007()
1. MARY JOY, W/O. JOY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. VELU PRABHAKARAN,
For Petitioner :SRI.TITUS MANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/08/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 3015 OF 2007
````````````````````````````````````````````````````
Dated this the 13th day of August, 2007
O R D E R
In this Revision filed under Section 397 read with Sec. 401
Cr.P.C. the petitioner who was the accused in C.C. No.264/2003 on the
file of the C.J.M., Kottayam challenges the conviction entered and the
sentence passed against her 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
revision 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 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
Crl.R.P.No.3015/07
: 2 :
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 a proper sentence has been imposed on the Revision
Petitioner. I am, however, inclined to modify the sentence imposed on
the revision petitioner provided she complies with the condition
hereinafter mentioned. Accordingly, if the revision petitioner pays to the
2nd respondent complainant by way of compensation under section 357
(3) Cr.P.C. a sum of Rs.65,000/- (Rupees sixty five thousand only)
within three months from today, then she need to undergo only
imprisonment till the rising of the court. If on the other hand, the revision
petitioner commits default in making the payment as aforesaid, she shall
undergo simple imprisonment for three months by way of default
sentence. Money, if any, paid by the revision petitioner pursuant to the
orders, if any, passed by the lower appellate court shall be refunded to
the revision petitioner.
This Revision is disposed of confirming the conviction but
modifying the sentence as above.
(V. RAMKUMAR, JUDGE)
aks