High Court Kerala High Court

C.P.George vs State Of Kerala Represented By on 5 June, 2008

Kerala High Court
C.P.George vs State Of Kerala Represented By on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1762 of 2008()


1. C.P.GEORGE, CHATHANKUZHIYIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. REJI K.ALIYAS, KAVUMMOLEL HOUSE

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/06/2008

 O R D E R
                      V.RAMKUMAR, J.
                ======================
                    Crl.R.P. No. 1762 of 2008
               =======================
               Dated, this the 5th day of June,2008.

                             O R D E R

In this Revision petition filed under Section 397 read with

Section 401 Cr.P.C. the petitioner who was the accused in C.C. No.

106 of 2002 on the file of the Judicial First Class Magistrate,

Kolencherry challenges the conviction entered and the sentence

passed against him for an offence punishable under Section 138 of

the Negotiable Instruments Act, 1881 (hereinafter referred to as ‘the

Act’).

2. I heard the learned counsel for the Revision Petitioner and

the learned Public Prosecutor and also the learned counsel for the

complainant.

3. The learned counsel appearing for the Revision Petitioner

re-iterated the contentions in support of the Revision. The courts

below have concurrently held that the cheque in question was drawn

by the petitioner in favour of the complainant on the drawee bank,

that the cheque was validly presented to the bank, that it was

dishonoured for reasons which fall under Section 138 of the Act, that

the complainant made a demand for payment by a notice in time in

accordance with clause (b) of the proviso to Section 138 of the Act

CRL.R.P. NO. 1762/2008 -:2:-

and that the Revision Petitioner/accused failed to make the payment

within 15 days of receipt of the statutory notice. Both the courts

have considered and rejected the defence set up by the revision

petitioner while entering the above finding. The said finding has been

recorded on an appreciation of the oral and documentary evidence. I

do not find any error, illegality or impropriety in the finding so

recorded concurrently by the courts below. The conviction was thus

rightly entered against the petitioner.

4. What now survives for consideration is the question as to

whether what should be the proper sentence to be imposed on the

revision petitioner. Having regard to the facts and circumstances of

the case, I am inclined to modify the sentence imposed on the revision

petitioner. In the light of the recent decision of the Supreme Court in

Ettappadan Ahammedkutty v. E.P. Abdullakoya (2008(1) KLT

851) rendered on 3-8-2007 in Crl. Appeal 1013 of 2007, default

sentence cannot be imposed for the enforcement of an order for

compensation under Section 357 (3) Cr.P.C. Accordingly, for the

conviction under Section 138 of the Act the revision petitioner is

sentenced to pay a fine of Rs.3,50,000/- (Rupees three lakhs and fifty

thousand only). The said fine shall be paid as compensation under

Section 357 (1) Cr.P.C. The revision petitioner is permitted either to

CRL.R.P. NO. 1762/2008 -:3:-

deposit the said fine amount before the Court below or directly pay

the compensation to the complainant within seven months from today

and produce a 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. The petitioner shall be

released from custody forthwith unless his continued detention is

found necessary in connection with any other case against him.

However, his release shall be subject to his liability to pay the amount

of Rs.3,50,000/- to the 1st respondent/complainant within seven

months.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed on the

revision petitioner.

V. RAMKUMAR, JUDGE.

rv