High Court Kerala High Court

Augustine George @ Raju vs Thomas Joseph on 15 October, 2007

Kerala High Court
Augustine George @ Raju vs Thomas Joseph on 15 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3164 of 2007()


1. AUGUSTINE GEORGE @ RAJU, S/O. GEORGE,
                      ...  Petitioner

                        Vs



1. THOMAS JOSEPH, S/O. JOSEPH,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :15/10/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.3164 of 2007
                    ----------------------------------------
             Dated this the 15th day of October 2007

                               O R D E R

The petitioner has been found guilty, convicted and

sentenced in a prosecution under Section 138 of the Negotiable

Instruments Act. The verdict of guilty, conviction and sentence

have now become final. The petitioner was not being arrested by

the police. Warrants of arrest issued by the learned Magistrate

were not being returned. The respondent/complainant had, in

these circumstances, come to this court with the prayer that

there may be a direction to execute the warrants effectively. The

S.H.O of the police station concerned was directed to appear

before this court and explain why the warrant was not being

executed. He had undertaken to execute the warrant. That

Crl.M.C.No.2805/2007 now stands posted to 2/11/2007.

2. In the meantime, the petitioner has come to this court

now. He has subsequently been arrested. He had already

undergone the sentence of imprisonment till rising of court, it is

submitted. Since he did not make the payment, he was sent to

prison in execution of the default sentence. He is thus now

alleged to be in prison.

Crl.M.C.No.3164/07 2

3. According to the petitioner, he has paid the

compensation amount due to the complainant. Default sentence

is not liable to be continued now. The petitioner ought to be

released from custody. It is, in these circumstances, that the

petitioner along with the complainant’s counsel have come

before this court with a prayer to direct the learned Magistrate

to release the petitioner from custody.

4. It is certainly for the petitioner/accused and the

respondent/complainant to go before the learned Magistrate and

satisfy the learned Magistrate that payment of the compensation

amount has already been paid. The direction was only to pay the

amount and not to deposit the amount, it is submitted. If

payment of the compensation amount has already been made,

there can be no question of the petitioner being compelled to

undergo the default sentence any longer. But it is for the parties

to go before the learned Magistrate and request the learned

Magistrate to recall the warrant of commitment. If the petitioner

and the complainant succeed in satisfying the learned Magistrate

that payment has already been effected as directed by the

courts, there can be no question of the petitioner undergoing any

Crl.M.C.No.3164/07 3

further default sentence. The learned Magistrate, if so satisfied,

must immediately direct release of the petitioner from custody.

5. I am satisfied that it is for the petitioner to approach

the learned Magistrate and seek such relief. In the absence of

adequate details, this court cannot grant the relief prayed.

6. This Criminal Miscellaneous Case is in these

circumstances dismissed but with the observation that if the

petitioner/accused and the respondent/complainant satisfy the

learned Magistrate that the entire amount payable as

compensation has already been paid, the learned Magistrate

must forthwith take note of that fact and direct release of the

petitioner from custody. After payment of the amount, there can

be no question of the default sentence being executed against

the petitioner. The position has made sufficiently clear in Girish

v. Muthoot Capital Service (P) Ltd. [2007(1) KLT 16].

Hand over copy of this order to the learned counsel for the

petitioner today itself.




                                              (R.BASANT, JUDGE)
jsr         // True Copy//      PA to Judge

Crl.M.C.No.3164/07    4

Crl.M.C.No.3164/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007