High Court Kerala High Court

V.V.Ramanan vs State Of Kerala on 2 April, 2009

Kerala High Court
V.V.Ramanan vs State Of Kerala on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1205 of 2009()



1. V.V.RAMANAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/04/2009

 O R D E R
                       V. RAMKUMAR, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                  Crl.R.P. No. 1205 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
             Dated this the 2nd day of April, 2009

                            O R D E R

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.304/2005 on the file of the Judicial First Class Magistrate,

Ettumanoor 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’). The cheque amount was Rs. 3,00,000/-.

The compensation ordered by the lower appellate court is

Rs.3,00,000/-

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.

4. The courts below have concurrently held that the

cheque in question was drawn by the petitioner in favour of the

complainant, that the complainant had validly complied with

clauses (a) and (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

CRRP 1205/09 -2-

courts have considered the matter and rejected the defence set

up by the revision petitioner while entering the conviction. The

said conviction has been recorded after a careful evaluation of

the oral and documentary evidence. I do not find any error,

illegality or impropriety in the conviction so recorded

concurrently by the courts below and the same is hereby

confirmed.

5. What now survives for consideration is the legality of

the sentence imposed on the revision petitioner. In the light of

a recent decision of the Supreme Court in Ettappadan

Ahammedkutty V. 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. I am, therefore,

inclined to modify the sentence to one of fine only. Accordingly,

for the conviction under Section 138 of the Act the revision

petitioner is sentenced to pay a fine of Rs.3,05,000/-

(Rupees three lakhs five thousand). 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 amount

before the Court below or directly pay the compensation to the

complainant within eight months from today and produce a

CRRP 1205/09 -3-

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.

mn.