High Court Kerala High Court

C.P.Achuthan Pillai vs Parasmal Lunawat on 30 November, 2010

Kerala High Court
C.P.Achuthan Pillai vs Parasmal Lunawat on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3416 of 2010()


1. C.P.ACHUTHAN PILLAI, S/O.GOPALAN PILLAI,
                      ...  Petitioner

                        Vs



1. PARASMAL LUNAWAT,S/O.PADAMCHAND JAIN,
                       ...       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 :30/11/2010

 O R D E R
                         V.RAMKUMAR, J.
                  --------------------------------------
                    Crl.R.P.No. 3416 of 2010
                 ----------------------------------------
          Dated this the 30th day of November, 2010

                                ORDER

In this Revision Petition filed under Section 397 read with

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

No.450 of 2006 on the file of the Judicial First Class Magistrate

(Marad Cases), Kozhikode 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

`1,09,265/-. The fine/compensation ordered by the lower

appellate court is ` 1,09,265/-.

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. 3416/2010 : 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 ` 1,15,000/-

Crl.R.P. No. 3416/2010 : 3:

(Rupees one lakh and fifteen 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 six 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 30th day of November, 2010.

V. RAMKUMAR, JUDGE.

rv