High Court Kerala High Court

G.Raju vs A.Divakaran on 24 January, 2008

Kerala High Court
G.Raju vs A.Divakaran on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 164 of 2008()



1. G.RAJU
                      ...  Petitioner

                        Vs

1. A.DIVAKARAN
                       ...       Respondent

                For Petitioner  :SRI.PRADEEP JOY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/01/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.R.P.No. 164 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 24th 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 petitioner, after the indulgent

modification of the sentence by the appellate court, now faces the

sentence of S.I. for a period of one month. There is a further

direction to pay an amount of Rs.20,000/- as compensation

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

period of three months.

2. The cheque is for an amount of Rs.18,400/- It bears the

date 29.5.2000. Signature in the cheque is admitted. Handing

over of the cheque to the complainant is also admitted. That the

cheque is dishonoured on the ground of insufficiency of funds

and the complainant had followed the statutory procedure and

time table is not denied. The notice of demand was duly received

and acknowledged, but it did not evoke any response. The

Crl.R.P.No. 164 of 2007
2

accused took up a plea that the cheque was issued as security for the

due discharge of a liability. According to him, it was handed over as a

blank signed cheque when a hire purchase agreement was entered into.

The complainant’s case was also that the cheque was issued for the

discharge of a liability which was outstanding in the said hire purchase

transaction. No defence evidence whatsoever was adduced.

3. The courts below, in these circumstances, 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.

4. The petitioner claims to be aggrieved by the impugned

concurrent judgments. 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 guilty and conviction on merits. The learned

counsel only prays that leniency may be shown on the question of

sentence. The substantive sentence of imprisonment may be modified

and reduced. Appropriate direction for payment of compensation may

Crl.R.P.No. 164 of 2007
3

be issued and the petitioner may be given some further time to raise

the amount, pay the same and avoid the default sentence.

5. I find merit in the prayer for leniency. I have already

adverted to the principles governing imposition of sentence in a

prosecution under Section 138 of the N.I. Act in the decision in

Anilkumar v. Shammy (2002 (3) KLT 852). I am not satisfied

that there are any compelling reasons which would justify or warrant

imposition of any deterrent substantive sentence of imprisonment on

the petitioner. Leniency can be shown on the question of sentence, but

subject only to the compulsion of ensuring that the complainant, who

has been compelled to wait from 2000 and to fight two rounds of legal

battle for the redressal of his grievances is adequately compensated.

I do also take note of the fact that I condone the delay of 363 days

without notice to the complainant and without imposing any cost on

the petitioner with the observation that appropriate provision shall be

made when the revision is disposed of.

6. In the nature of the relief which I propose to grant, it is not

necessary to wait for issue and return of notice on the respondent.

Crl.R.P.No. 164 of 2007
4

7. In the result:

(a) This revision petition is allowed in part.

(b) The impugned verdict of guilty and conviction of the

petitioner under Section 138 of the N.I. Act are upheld.

) But the sentence imposed is modified and reduced. In

supersession of the sentence imposed on the petitioner by the courts

below, he is sentenced to undergo imprisonment till rising of court.

He is further directed under Section 357(3) Cr.P.C. to pay an amount

of Rs.23,400/- as compensation and in default to undergo S.I. for a

period of three months.

8. The petitioner shall have time till 29.2.2008 to pay the

amount and avoid the default sentence. The modified sentence shall not

be executed till that date. On or before 1.3.2008 the petitioner shall

appear, and his sureties shall produce him, before the learned

Magistrate for execution of the sentence.

(R. BASANT)
Judge
tm

Crl.R.P.No. 164 of 2007
5