High Court Kerala High Court

Badarudeen vs State Of Kerala on 19 November, 2009

Kerala High Court
Badarudeen vs State Of Kerala on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3438 of 2009()


1. BADARUDEEN, PUTHENVILA VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SAINULABDEEN, S/O.SULAIMAN KUNJU,

                For Petitioner  :SRI.M.L.SURESH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :19/11/2009

 O R D E R
                       P.S.GOPINATHAN, J.
                  ----------------------------------------
                     Crl.R.P.No.3438 of 2009
                  ----------------------------------------
           Dated this the 19th day of November, 2009

                                 ORDER

The Judicial Magistrate of the First Class, Paravoor in

C.C.No.993 of 2003 on his file convicted the revision petitioner

for offence under Section 138 of the Negotiable Instruments Act

and sentenced to simple imprisonment for five days and ordered

to pay Rupees one lakh as compensation under Section 357(3) of

the Code of the Criminal Procedure to the second respondent,

who was the complainant. In Criminal Appeal No.473 of 2007,

Sessions Judge, Kollam, by judgment dated 5/9/2008, confirmed

the conviction and sentence. Now this revision petition.

2. Today when the revision petition came up for

admission, the learned counsel for the revision petitioner

submitted that he is not assailing the conviction, but assailing

the sentence. According to the learned counsel the revision

petitioner is a pensioner aged 64 years. Hence he is entitled to a

little leniency in sentence. There is some merit in the submission.

3. In the above circumstance, the revision petition is

allowed in part. While confirming the conviction, the substantive

sentence is reduced to imprisonment till rising of the court. The

Crl.R.P.No.3438 of 2009
2

order to pay Rupees one lakh to the second respondent as

compensation is sustained with a default sentence of simple

imprisonment for four months. The revision petitioner is granted

six months time to pay the compensation. Till then, the bail bond

executed by him shall remain in force.

P.S.GOPINATHAN, JUDGE

skj