High Court Kerala High Court

Benny Peter vs Sukumaran Nair R.V on 20 October, 2008

Kerala High Court
Benny Peter vs Sukumaran Nair R.V on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3409 of 2008()


1. BENNY PETER, ST. MARY'S ENTERPRISES,
                      ...  Petitioner

                        Vs



1. SUKUMARAN NAIR R.V.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.J.DEVADANAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/10/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                   CRL.R.P. NO. 3409 OF 2008
                   ------------------------------------------
             Dated this the 20th day of October, 2008

                               O R D E R

Petitioner is the accused in ST 1806 of 2004 on the file of

Judicial First Class Magistrate-I, Kozhikode. First respondent is

the complainant. First respondent lodged the complaint alleging

that petitioner borrowed Rs.1,00,000/- from him on 24.7.2003

and towards its repayment, issued Ext.P1 cheque dated

24.4.2004 drawn in his account maintained in Kambalakad

Branch of Wayanad District Co-operative Bank and when the

cheque was presented, through the account maintained by first

respondent in UTI Bank of YMCA Cross-Road, Calicut, it was

dishonoured under Ext.P2 for insufficient funds and Ext.P5(a)

notice was sent demanding the amount covered by the

dishonoured cheque which was received by petitioner under

Ext.P5(c) postal acknowledgement, but he did not pay the

amount and thereby committed an offence under section 138 of

Negotiable Instruments Act. Petitioner pleaded not guilty.

Learned Magistrate on the evidence of first respondent as PW1

and Exts.P1 to P5 found the petitioner guilty. He was convicted

CRRP 3409/08 2

and sentenced to a fine of Rs.1,10,000/- and in default simple

imprisonment for three months. On realisation of the fine, it was

directed to be paid to first respondent as compensation.

Petitioner challenged the conviction and sentence before

Sessions Court, Kozhikode in Crl. Appeal 423 of 2007. Learned

Additional Sessions Judge on reappreciation of evidence

confirmed the conviction and sentence and dismissed the appeal.

It is challenged in this revision.

2. Learned counsel appearing for petitioner was heard.

3. Learned counsel did not challenge the conviction or

the sentence and only sought three months time to pay the fine.

4. On going through the judgments of the Courts below ,

I do not find any illegality or irregularity in the conviction.

Evidence establish that petitioner borrowed Rs.1,00,000/- and

towards its repayment issued exxt.P1 cheque. It is also proved

that when the cheque was presented for encashment, it was

dishonoured for want of sufficient funds. Evidence also

establish that first respondent has complied with all the

statutory formalities provided under section 138 and 142 of

Negotiable Instruments Act. Conviction of the petitioner for the

offence under section 138 of N.I. Act is perfectly legal and

CRRP 3409/08 3

correct.

5. Then the only question is with regard to sentence.

Courts below sentenced the petitioner only to a fine and that too

only Rs.10,000/- in excess of the amount covered by the

dishonoured cheque with a default sentence of simple

imprisonment for three months. In such circumstances, there is

no illegality or irregularity in the sentence also.

Revision is dismissed. On the request of the learned

counsel for petitioner, petitioner is granted three months time to

pay the fine from today.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-