High Court Kerala High Court

Annamma Mathew vs A.Subrahamania Pillai on 6 January, 2010

Kerala High Court
Annamma Mathew vs A.Subrahamania Pillai on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 942 of 2008()


1. ANNAMMA MATHEW, MEMANA VEEDU,
                      ...  Petitioner
2. ROYAL MATHEW, RESIDING AT
3. NOBLE MATHEW, RESIDING
4. NIZZI MATHEW, RESIDING AT

                        Vs



1. A.SUBRAHAMANIA PILLAI, PULIMMOOTTIL
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/01/2010

 O R D E R
                    V. RAMKUMAR, J.
                 = = = = = = = = = = = = =
                   Crl.R.P.No.942 of 2008
                = = = = = = = = = = = = = =
                         6.01.2010

                           ORDER

The complainant in a prosecution under Section 138 of

the Negotiable Instruments Act initiated as C.C.No.334 of

2000 before the Chief Judicial Magistrate, Pathanamthitta

involving a cheque for Rs.1 lakh challenges the sentence

imposed by the Additional Sessions Judge (Adhoc) Fast

Track -II, Pathanamthitta in Crl.Appeal No.10 of 2003

confirming the sentence of fine of Rs.50,000/- imposed by

the trial court. According to the revision petitioner, the

courts below ought to have directed the fine amount to be

paid as compensation to the revision petitioner.

2. I am not inclined to accede to the above submission,

because admittedly the revision petitioner did not

challenge the sentence imposed by the trial court. It is not

disputed that he was heard by the lower appellate court in

Crl. R.P. No. 942 of 2008
2

the appeal filed by the accused against the conviction and

sentence. He could have preferred a revision before the

Sessions Court against the sentence passed by the trial

court. Having not done so, he cannot now challenge the

sentence passed by the lower appellate court. As the

revision petitioner failed to assail the sentence passed by

the trial court, he is precluded from challenging the

sentence passed by the lower Appellate Court. This revision

is accordingly dismissed.

V. RAMKUMAR, JUDGE

sj