High Court Kerala High Court

Baburaj vs Soni Varghese on 25 March, 2010

Kerala High Court
Baburaj vs Soni Varghese on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 865 of 2010()


1. BABURAJ,S/O.RAMACHANDRAN,
                      ...  Petitioner

                        Vs



1. SONI VARGHESE,S/O.K.C.VARGHESE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/03/2010

 O R D E R
                       V.RAMKUMAR, J.

               ======================
                    Crl.R.P. No. 865 of 2010
               ======================
          Dated, this the 25th day of March, 2010.

                             O R D E R

In this Revision Petition filed under Section 397 read with

Sec. 401 Cr.P.C. the petitioner who was the accused in S.T.

No.518 of 2006 on the file of the Judicial First Class Magistrate-I,

Kanjirappally challenges the conviction entered and the

sentence passed against him for an offence punishable under

Sec. 138 of the Negotiable Instruments Act, 1881 (hereinafter

referred to as ‘the Act’). The cheque amount was

Rs.1,00,000/-. The fine/compensation ordered by the lower

appellate court is Rs.1,00,000/-.

2. I heard the learned counsel for the Revision Petitioner

and the learned Public Prosecutor.

3. The learned counsel appearing for the Revision

Petitioner re-iterated the contentions in support of the Revision.

4. The courts below have concurrently held that the

cheque in question was drawn by the petitioner in favour of the

complainant, that the complainant had validly complied with

clauses (a) and (b) of the proviso to Section 138 of the Act and

Crl.R..P. No. 865/2010 -:2:-

that the Revision Petitioner/accused failed to make the payment

within 15 days of receipt of the statutory notice. Both the

courts have considered and rejected the defence set up by the

revision petitioner while entering the conviction. The said

conviction has been recorded after a careful evaluation of the

oral and documentary evidence. This Court sitting in the rarefied

revisional jurisdiction will be loath to interfere with the findings of

fact recorded by the courts below concurrently. I do not find any

error, illegality or impropriety in the conviction so recorded

concurrently by the courts below and the same is hereby

confirmed.

5. What now survives for consideration is the legality of

the sentence imposed on the revision petitioner. In the light of

the decision of the Supreme Court in Ettappadan

Ahammedkutty v. E.P. Abdullakoya – 2008 (1) KLT 851

default sentence cannot be imposed for the enforcement of an

order for compensation under Sec. 357 (3) Cr.P.C. I am,

therefore, inclined to modify the sentence to one of fine only.

Accordingly, for the conviction under Section 138 of the Act the

revision petitioner is sentenced to pay a fine of Rs.1,05,000/-

Crl.R..P. No. 865/2010 -:3:-

(Rupees one lakh and five thousand only). The said fine

shall be paid as compensation under Section 357 (1) Cr.P.C.

The revision petitioner is permitted either to deposit the said fine

amount before the Court below or directly pay the compensation

to the complainant within seven months from today and

produce a memo to that effect before the trial Court in case of

direct payment. If he fails to deposit or pay the said amount

within the aforementioned period he shall suffer simple

imprisonment for three months by way of default sentence.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed on the

revision petitioner.

Dated this the 25th day of March, 2010.

V. RAMKUMAR, JUDGE.

rv