High Court Kerala High Court

Abbas Muhammed Kunhi (46 Years) vs P.Abdul Rahman (36 Years) on 23 June, 2010

Kerala High Court
Abbas Muhammed Kunhi (46 Years) vs P.Abdul Rahman (36 Years) on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1468 of 2010()


1. ABBAS MUHAMMED KUNHI (46 YEARS),
                      ...  Petitioner

                        Vs



1. P.ABDUL RAHMAN (36 YEARS),
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :23/06/2010

 O R D E R
                     V.K.MOHANAN, J.
                    ~~~~~~~~~~~~~
             Crl.R.P.Nos.1468 & 1469 of 2010
           ~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 23rd day of June 2010


                         O R D E R

As the parties in these two revision petitions are one

and same and the revision petitions are directed against the

findings of the same court and the issue raised is common,

these revision petitions are heard together.

Crl.R.P.No.1468 of 2010

In this case, the cheque in question dated 5.6.2006 and

the amount involved is Rs.90,000/-. During the trial of the

case, PW1 was examined and Exts.P1 to P7 were marked.

On the side of the defence Dws.1 and 2 were examined and

Ext.D1 was marked. This revision petition is preferred

against the judgment dated 28.8.2008 in

S.T.C.No.1145/2006 of the J.F.C.M. Court II, Hosdurg and

Crl.R.P.Nos.1468 & 1469 of 2010

: 2 :

the judgment dated 4.2.2010 in Crl.A.No.315/2008 of the

Sessions Court, Kasaragod.

Crl.R.P.No.1469 of 2010

This revision petition is preferred against the judgment

dated 28.8.2008 in S.T.C.No.1198/2006 of the J.F.C.M.

Court II, Hosdurg and also against the judgment dated

4.2.2010 in Crl.A.No.316/2008 of the Sessions Court,

Kasaragod. In the present case also the cheque in question

marked as Ext.P1 dated 5.6.2006 for an amount of

Rs.90,000/-. In this case also from the side of the

complainant PW1 was examined and Exts.P1 to P7 were

marked. On the side of the accused Dws.1 and 2 were

examined and Ext.D1 was marked.

2. The main challenge in these revision petitions is

against the sentence and the order of compensation

imposed against the revision petitioner by the courts below.

Crl.R.P.Nos.1468 & 1469 of 2010

: 3 :

3. I have heard Mr.C.K.Sreejith, the learned counsel

appearing for the revision petitioner and also perused the

judgments of the courts below.

4. The learned counsel submitted that some time

may be granted to the revision petitioner to make the

payment of compensation.

5. According to me, the above submission can be

considered favourably but subject to other facts and

circumstances involved in the case.

6. In both the cases the cheques were issued in the

year 2006 and each cheque was for an amount of

Rs.90,000/-. In the light of the findings of the courts below

as per the records, it has to be presumed that a total sum of

Rs.1,80,000/- is with the revision petitioner for the last 4

years. It is also pertinent to note that the trial court

imposed a sentence of 6 months, the lower appellate court

has reduced the same till the rising of the court and the

compensation is fixed as equivalent to the cheque amount.

Crl.R.P.Nos.1468 & 1469 of 2010

: 4 :

The Apex Court in the decision in Damodar.S.Prabhu v.

Sayed Babalal.H. [J.T. 2010 (4) SC 457] held that in the

mater of dishonour of cheque the compensatory aspect of

the remedy shall be given preference than the punitive

aspect. Considering the above legal position and the facts

involved in the present cases, I am of the view that while

setting aside the sentence of imprisonment, the

compensation amount awarded against the revision

petitioner can be enhanced at the rate of Rs.7,500/-. Thus

these revision petitions are disposed of accordingly.

Crl.R.P.No.1468/2010

This revision petition is disposed of confirming the

conviction of the revision petitioner under Sec.138 of the

N.I.Act and the sentence of imprisonment imposed against

the revision petitioner is set aside and he is sentenced to

pay a fine of Rs.97,500/- and in default he is directed to

undergo simple imprisonment for a period of 6 months. On

Crl.R.P.Nos.1468 & 1469 of 2010

: 5 :

realization of the fine amount, a sum of Rs.95,000/- shall be

paid to the complainant under Sec.357(1)(b) of Cr.P.C.

Crl.R.P.No.1469/2010

This revision petition is disposed of confirming the

conviction of the revision petitioner under Sec.138 of the

N.I.Act and the sentence of imprisonment imposed against

the revision petitioner is set aside and he is sentenced to

pay a fine of Rs.97,500/- and in default he is directed to

undergo simple imprisonment for a period of 6 months. On

realization of the fine amount, a sum of Rs.95,000/- shall be

paid to the complainant under Sec.357(1)(b) of Cr.P.C.

It is ordered that the default sentence in the above two

cases shall run consecutively. Accordingly, the revision

petitioner is directed to appear before the trial court on

23rd September, 2010 to make the deposit of fine amount.

In case of any failure on the part of the revision petitioner in

appearing before the trial court as directed above and

making the deposit of the fine amount, the trial court is free

Crl.R.P.Nos.1468 & 1469 of 2010

: 6 :

to take coercive steps against the revision petitioner and to

execute the sentence.

Both these revision petitions are disposed of as

above.

V.K.MOHANAN, JUDGE.

Jvt