High Court Kerala High Court

Babu.V. vs K.Vinod on 6 July, 2010

Kerala High Court
Babu.V. vs K.Vinod on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1927 of 2010()


1. BABU.V., S/O.VARGHESE, DEFEDAR,
                      ...  Petitioner

                        Vs



1. K.VINOD, T.C.VIHAR, T.C.NO.21/209 (2),
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  : No Appearance

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

 Dated :06/07/2010

 O R D E R
                        V.K.MOHANAN, J.
                      -------------------------------
                    Crl. R.P.No.1927 of 2010
                      -------------------------------
               Dated this the 6th day of July, 2010.

                           O R D E R

The accused in a prosecution for an offence u/s.138 of

Negotiable Instruments Act is the revision petitioner, as he is

aggrieved by the order of conviction and sentence imposed by

the courts below.

2. The case of the complainant is that the accused/revision

petitioner, towards the discharge of a debt due to the

complainant, issued a cheque dated 6.3.2002 for a sum of

Rs.80,000/-, which when presented for encashment dishonoured

as there was no sufficient fund in the account maintained by the

accused and the cheque amount was not repaid inspite of a

formal demand notice and thus the revision petitioner has

committed the offence punishable u/s.138 of Negotiable

Instruments Act. With the above allegation, the complainant

initially approached the Court of Judicial First Class Magistrate-

II, Trivandrum, where upon cognizance was taken and instituted

Crl. R.P.No.1927 of 2010
2

S.T.No.523/04. Subsequently, the case was made over to the

Court of Judicial First Class Magistrate-VIII, Trivandrum, wherein

the case was renumbered as S.T.No.255/05. During the trial of

the case, PW1 was examined from the side of the complainant

and Exts.P1 to P5 were marked. No evidence either oral or

documentary produced from the side of the defence. On the

basis of the available materials and evidence on record, the trial

court has found that the cheque in question was issued by the

revision petitioner/accused for the purpose of discharging his

debt due to the complainant. Thus accordingly the court found

that, the complainant has established the case against the

accused/revision petitioner and consequently found that the

accused is guilty and thus convicted him u/s.138 of Negotiable

Instruments Act. On such conviction, the trial court sentenced the

revision petitioner to undergo simple imprisonment for 2 months

and to pay compensation of Rs.80,000/- and in default in paying

the compensation revision petitioner is directed to undergo

simple imprisonment for 2 months. In appeal, by judgment dated

13.8.2009 in Crl.A.No.107/07, the Court of Addl. Sessions Judge

Crl. R.P.No.1927 of 2010
3

Fast Track (Ad hoc)-II, Trivandrum, while confirming the

conviction, the sentence is modified and reduced till rising of the

curt and the order to pay compensation and default sentence

were confirmed. It is the above order of conviction and sentence

challenged in this revision petition.

3. I have heard the learned counsel appearing for the

revision petitioner and also perused the judgments of the courts

below.

4. The learned counsel for the revision petitioner submitted

that, some breathing time may be granted to the revision

petitioner to receive the sentence and to pay compensation

amount.

5. Having regard to the facts and circumstances involved in

the case, I am of the view that the said submission can be

considered favourably but subject to slight enhancement in the

amount of compensation.

In the result, this revision petition is disposed of confirming

the conviction, recorded by the courts below against the revision

petitioner u/s.138 of Negotiable Instruments Act. Accordingly,

Crl. R.P.No.1927 of 2010
4

while maintaining the sentence of imprisonment, as modified and

ordered by the lower appellate court, the revision petitioner is

directed to pay a sum of Rs.87,500/- as compensation to the

complainant u/s.357(3) of Cr.P.C., within 3 months from today

and in default in paying the compensation, the revision petitioner

is directed to undergo simple imprisonment for a period of 4

months. Accordingly, the revision petitioner is directed to appear

before the trial court on 6.10.2010 to receive the sentence and to

pay the compensation amount. In case any failure on the part of

the revision petitioner in appearing before the court below as

directed above and in paying the compensation amount, the trial

court is free to take coercive steps to secure the presence of the

revision petitioner and to execute the sentence awarded against

the revision petitioner and for realisation of the compensation

amount ordered.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/