High Court Kerala High Court

T.V.Sreenivasan vs P.K.Pailo on 20 September, 2006

Kerala High Court
T.V.Sreenivasan vs P.K.Pailo on 20 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3295 of 2006()


1. T.V.SREENIVASAN,
                      ...  Petitioner

                        Vs



1. P.K.PAILO,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/09/2006

 O R D E R
                                 R. BASANT, J.
                         - - - - - - - - - - - - - - - - - - - -
                        Crl.R.P.No.  3295  of   2006
                         -  - - - -  - - - - - - - - - - - - - - -
              Dated this the  20th day of   September, 2006


                                     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.

2. The cheque is for an amount of Rs. 1.2 lakhs. It bears

the date 27.7.2001. The petitioner now faces a sentence of S.I. for a

period of two months. There is also a direction to pay the actual

cheque amount as compensation and in default to undergo S.I. for a

further period of three months.

3. The signature in the cheque is admitted. The notice of

demand was returned unclaimed. Transaction and handing over of

the cheque are not disputed. The short contention that is attempted

to be raised was that the cheque was handed over as a blank signed

cheque by the petitioner, a retired police official. The complainant

examined himself as PW1 and proved Exts.P1 to P6. The accused

Crl.R.P.No. 3295 of 2006 2

did not adduce any evidence – oral or documentary.

4. 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.

5. 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. He only prays that leniency may be

shown on the question of sentence and some time may be granted to the

petitioner to discharge the liability and avoid the default sentence.

6. Having gone through the impugned concurrent judgments, I

reckon that as an informed and fair stand taken by the learned counsel for

the petitioner. In the absence of challenge on any specific ground against

the verdict of guilty and conviction, I am satisfied that it is not necessary

for me to advert to the facts in any greater detail in this order. I am

satisfied that the verdict of guilty and conviction are absolutely justified and

Crl.R.P.No. 3295 of 2006 3

unexceptionable.

7. Coming to the question of sentence, 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). In the facts

and circumstances of the case, I do not find any compelling reasons

which can persuade this court to insist on imposition of any deterrent

substantive sentence of imprisonment on the petitioner. Leniency can be

shown on the question of sentence, but subject to the compulsion of

ensuring adequate and just compensation to the victim/complainant, who

has been compelled to wait from 2001 and to fight two rounds of legal

battle for the redressal of his genuine grievances. The challenge can

succeed only to the above extent.

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

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

9. In the result:

(a) This revision petition is allowed in part.

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

Crl.R.P.No. 3295 of 2006 4

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.1,40,000/-

(Rupees one lakh forty thousand only) as compensation and in default to

undergo S.I. for a period of three months. If realised the entire amount

shall be released to the complainant.

9. The petitioner shall appear before the learned Magistrate on or

before 30.11.2006 to serve the modified sentence hereby imposed. The

sentence shall not be executed till that date. If the petitioner does not so

appear, the learned Magistrate shall thereafter proceed to take necessary

steps to execute the modified sentence hereby imposed.

(R. BASANT)
Judge

Crl.R.P.No. 3295 of 2006 5

tm