High Court Kerala High Court

Alexander Francis vs Sujoy Cherian on 7 October, 2010

Kerala High Court
Alexander Francis vs Sujoy Cherian on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2912 of 2010()


1. ALEXANDER FRANCIS,
                      ...  Petitioner

                        Vs



1. SUJOY CHERIAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :07/10/2010

 O R D E R
                        V.K.MOHANAN, J.
                     -------------------------------
                    Crl.R.P. No.2912 of 2010
                     -------------------------------
            Dated this the 7th day of October, 2010.

                          O R D E R

The petitioner is the accused in a prosecution for an offence

punishable u/s.138 of Negotiable Instruments Act. The trial court

found him guilty and sentenced to undergo simple imprisonment

for 4 months and to pay a fine of Rs.2 lakhs and the default

sentence is fixed as simple imprisonment for 2 months. Though

an appeal was filed, by judgment dated 30.4.2010 in

Crl.A.No.685/08, the Court of Addl. District and Sessions Judge

(Ad hoc)-II, Kottayam, dismissed the appeal confirming the

conviction and sentence.

2. The learned counsel for the revision petitioner submitted

that, he has no contention on merit but the revision petitioner

require some time to pay the fine amount ordered by the courts

below and the revision petitioner is prepared to pay the amount

within one month. The learned counsel for the revision petitioner

submitted that, infact the revision petitioner has already paid the

2
Crl.R.P. No.2912 of 2010

entire amount to the complainant and therefore it is submitted

that the above payment may be recorded and the revision

petitioner may be relieved of further payment as directed by the

courts below.

3. The Apex Court in a recent decision reported in

Damodar S.Prabhu V. Sayed Babalal H. (JT 2010(4) SC 457)

has held that, in the case of dishonour of cheques, the

compensatory aspect of the remedy should be given priority over

the punitive aspects. Therefore, I am of the view that the

sentence of imprisonment ordered by the courts below can be

modified and reduced to one day simple imprisonment and at the

very same time, the fine amount can be enhanced to the tune of

Rs.2,05,000/- and in case of default in paying the fine amount,

the revision petitioner shall undergo simple imprisonment for 2

months.

4. The learned counsel submitted that, as the amount has

already paid to the complainant, the revision petitioner may be

relieved from paying Rs.2 lakhs as fine and instead of that, a

3
Crl.R.P. No.2912 of 2010

direction may be issued only to deposit Rs.5,000/- as fine in the

court below, by the revision petitioner.

5. This court, in this revisional stage is not expected to go

into the transaction between the complainant and the revision

petitioner but it is made clear that, if the revision petitioner is able

to convince the learned Magistrate of the trial court regarding the

payment of Rs.2 lakhs to the complainant, by filing a memo or a

statement from the part of the complainant, the trial court need

not insist for the payment of Rs.2 lakhs being the fine amount

and he need to deposit only Rs.5000/- being the balance amount

towards fine and if there is any failure on the part of the revision

petitioner or the complainant, to appraise the court regarding the

payment of the fine amount, the trial court is free to take coercive

steps against the revision petitioner for the realisation of the

entire fine amount ordered. Accordingly, the revision petitioner is

directed to appear before the trial court on 8.11.2010 to receive

the modified sentence and to convince the trial court regarding

the payment of Rs. 2 lakhs to the complainant as compensation

4
Crl.R.P. No.2912 of 2010

out of the fine amount and for the payment of Rs. 5000/- towards

the balance of fine amount. If the petitioner fails to appraise the

trial court regarding the payment of the entire fine amount, the

trial court is free to take steps for the execution of the sentence

and realisation of the fine amount.

V.K.MOHANAN,
Judge.

ami/