High Court Kerala High Court

Kamala Mahadevan vs M/S Sree Gokulam Chit And Finance … on 25 January, 2008

Kerala High Court
Kamala Mahadevan vs M/S Sree Gokulam Chit And Finance … on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3542 of 2007()


1. KAMALA MAHADEVAN, W/O MAHADEVAN,
                      ...  Petitioner

                        Vs



1. M/S SREE GOKULAM CHIT AND FINANCE CO.(P)
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/01/2008

 O R D E R
                                   R.BASANT, J

                            ------------------------------------

                          Crl.R.P.No.3542 of 2007

                           -------------------------------------

                Dated this the 25th day of January, 2008



                                      O R D E R

This revision petition is directed against a concurrent verdict

of guilty, conviction and sentence in a prosecution under Section

138 of the N.I Act. The cheque is for an amount of Rs.98,432/-. It

bears the date 07.09.2001. The petitioner now faces a sentence

of imprisonment till rising of court. There is a further direction to

pay the actual cheque amount of Rs.98,432/- as compensation

under Section 357(3) Cr.P.C and in default to undergo s.i for a

further period of 15 days.

2. The courts below concurrently came to the conclusion

that the complainant has succeeded in establishing all ingredients

of the offence punishable under Section 138 of the N.I.Act.

Accordingly they proceeded to pass the impugned concurrent

judgments.

3. The petitioner has come up in revision. Called upon to

explain the nature of challenge which the petitioner wants to

mount against the impugned concurrent judgments, the learned

counsel for the petitioner does not strain to assail the verdict of

Crl.R.P.No.3542 of 2007 2

guilty and conviction on merits. The counsel only prays that some

further time may be granted for making the payment of the

compensation amount and thus avoid the default sentence.

4. In the absence of challenge on any specific grounds, it

is not necessary for me to advert to facts in any greater detail. I

do take note of the fact that the complainant had examined PW1

and proved Exts.P1 to P7. Ext.P6 reply notice was issued by the

accused to the complainant on receipt of the notice of demand.

Exts.D1 to D7 were marked by the accused, but no other defence

evidence whatsoever has been adduced. Both courts have not

considered Exts.D1 to D7 in detail. But the trial court has

observed in para.7 of its judgment that Exts.D1 to D7 do not help

the petitioner to prove his case. Even in spite of a pointed query

by this Court, no attempt whatsoever was made by the learned

counsel for the petitioner to advance any arguments on the basis

of Ext.P6, Exts.D1 to D7 or cross examination of PW1 to build up

any contention against the verdict of guilty and conviction.

Though Exts.D1 to D7 have not been considered in detail by the

courts below, I am satisfied that the impugned verdict of guilty

and conviction are justified and do not warrant interference.

Crl.R.P.No.3542 of 2007 3

5. Coming to the question of sentence, I note that the

maximum possible leniency has already been shown to the

petitioner. I do not, in these circumstances, find any merit or

grace in the prayer for any long further period of time to pay the

amount and avoid the default sentence. However, I am satisfied

that a breathing time can be granted to the petitioner to raise and

pay the amount and avoid the default sentence.

6. In the result, this revision petition is dismissed, but

with the direction/observation that the impugned sentence shall

not be executed till 29.02.08. The petitioner shall have time till

29.02.08 to raise and pay the amount and avoid the default

sentence. On or before 01.03.08 the petitioner shall appear and

the sureties shall produce him before the learned Magistrate for

execution of the sentence imposed.

(R.BASANT, JUDGE)

rtr/-

Crl.R.P.No.3542 of 2007 4