High Court Kerala High Court

Abdul Razak P. vs The State Of Kerala on 23 March, 2007

Kerala High Court
Abdul Razak P. vs The State Of Kerala on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 874 of 2007()


1. ABDUL RAZAK P., S/O KUNHALAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. VIJAYARAJAN.C, S/O KANARAN,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.ABRAHAM SAMSON

The Hon'ble MR. Justice R.BASANT

 Dated :23/03/2007

 O R D E R
                                  R.BASANT, J

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

                          Crl.M.C.No.874 of 2007

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

                  Dated this the 23rd day of March, 2007


                                      ORDER

The petitioner has been found guilty, convicted and sentenced in

a prosecution under Section 138 of the N.I Act. This Court in revision

had modified the sentence. The petitioner now faces the sentence of

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

an amount of Rs.90,000/- by way of compensation to the complainant.

The default sentence is also prescribed. There is a further direction

that the petitioner shall surrender before the learned Magistrate

positively within two months from 20.12.2006 and shall “deposit” the

entire amount of compensation before court positively on that date.

Default sentence is also prescribed. For the sake of clarity, I extract

the relevant operative portion in para.3 of the order passed in revision

below:

“3. In the result, I confirm the conviction of the

petitioner for offence under Section 138 of N.I Act but

modify and reduce the sentence of imprisonment to

imprisonment for one day till rising of court and direct the

petitioner to pay an amount of Rs.90,000/- by way of

compensation to the 2nd respondent/complainant under

Section 357(3) Cr.P.C and in default to undergo simple

imprisonment for three months. The petitioner shall

surrender before the Judicial First Class Magistrate,

Malappuram positively within two months from today to

serve the sentence and shall at the same time deposit the

entire amount of compensation before the court positively

on that day. In case of failure to make deposit of

compensation on that day, the learned Magistrate shall

Crl.M.C.No.874 of 2007 2

enforce the sentence in default of payment of

compensation forthwith.

This Criminal revision is disposed of as above.”

2. The petitioner/accused and the respondent/complainant

have now come before this Court with this petition under Section 482

Cr.P.C. Both of them submit that the amount of compensation has

already been paid and received by the complainant. The petitioner

had not appeared before the learned Magistrate within a period of

two months as directed. The petitioner is willing to appear before the

learned Magistrate to suffer the substantive sentence of

imprisonment, but he apprehends that in view of the later statement

that the amount must be “deposited” positively within two months, the

default sentence may be enforced notwithstanding the admitted fact

that the payment has been made to the complainant.

3. I do note that there is some confusion. In the earlier

portion of para.3 extracted above, the direction is to pay the amount

and later it has been directed that it shall be deposited. The

petitioner contends that it has been paid thinking that that would be

sufficient compliance.

4. I am satisfied, in these circumstances, that it can be

clarified that if the learned Magistrate is satisfied that payment of

Rs.90,000/- has been effected by the petitioner/accused to the

respondent/complainant, the default sentence should not be enforced.

Crl.M.C.No.874 of 2007 3

Insistence need not be made on literal compliance of the direction to

deposit the amount in para.3 of the order in revision extracted above.

5. This Crl.M.C is, in these circumstances, allowed in part.

The above clarification is made. The petitioner along with the

complainant can now appear before the learned Magistrate

immediately and the petitioner can suffer the substantive sentence of

imprisonment.

6. Hand over a copy of this order to the learned counsel for

the petitioner.

(R.BASANT, JUDGE)

rtr/-