High Court Kerala High Court

Beena Faizal vs M.K.Devaraj on 3 December, 2007

Kerala High Court
Beena Faizal vs M.K.Devaraj on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4275 of 2007()


1. BEENA FAIZAL, W/O.MOHAMMED FAIZAL,
                      ...  Petitioner

                        Vs



1. M.K.DEVARAJ, 'SITARA', T.C.5/1887,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/12/2007

 O R D E R
                      V.RAMKUMAR, J.
            =========================
                    Crl.R.P. No. 4275 of 2007
           ==========================
          Dated this the 3rd day of December, 2007

                             O R D E R

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the petitioner who was the accused in S.T. No.4783 of

2003 on the file of the J.F.C.M-IV (Mobile), Thiruvananthapuram

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’).

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.

The courts below have concurrently held that the cheque in

question was drawn by the petitioner in favour of the

complainant on the drawee bank, that the cheque was validly

presented to the bank, that it was dishonoured for reasons which

fall under Section 138 of the Act, that the complainant made a

demand for payment by a notice in time in accordance with

clause (b) of the proviso to Section 138 of the Act and 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 above finding. The said finding has

been recorded on an appreciation of the oral and documentary

CRL. R.P. NO. 4275 of 2007

-:2:-

evidence. I do not find any error, illegality or impropriety in the

finding so recorded concurrently by the courts below. The

conviction was thus rightly entered against the petitioner.

4. What now survives for consideration is the question as

to whether a proper sentence has been imposed on the Revision

Petitioner. Having regard to the facts and circumstances of the

case, I am, however, inclined to modify the sentence in the light

of the recent pronouncement by the Supreme Court that no

default sentence can be imposed for an order for compensation

under Section 357(3) Cr.P.C. The sentence imposed on the

revision petitioner is set aside and instead he is sentenced to pay

fine of Rs.12,00,000/-(Rupees twelve lakhs only) which shall be

deposited within six months from today and on default to make

the payment, he shall suffer simple imprisonment for three

months. The fine amount shall be paid as compensation under

Section 357(1) Cr.P.C.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

V. RAMKUMAR, JUDGE.

rv