High Court Kerala High Court

C.S.Ramadas vs J.Shoukkathali on 23 September, 2010

Kerala High Court
C.S.Ramadas vs J.Shoukkathali on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2798 of 2010()


1. C.S.RAMADAS, S/O.SWAMINATHAN, AGED 51
                      ...  Petitioner

                        Vs



1. J.SHOUKKATHALI, S/O.JABBAR, AGED 41YEARS
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :23/09/2010

 O R D E R
                         V.K.MOHANAN, J.
                       -------------------------------
                      Crl. R.P.No.2798 of 2010
                       -------------------------------
          Dated this the 23rd day of September, 2010.

                             O R D E R

The accused in a prosecution for an offence u/s.138 of

Negotiable Instruments Act is the revision petitioner, as he is

aggrieved by the order of conviction and sentence imposed by

the courts below.

2. The case of the complainant is that, the accused/ revision

petitioner borrowed a sum of Rs.35,000/- and towards the

discharge of the said liability, the accused issued a cheque dated

27.3.2007 for a sum of Rs.35,000/-, which when presented for

encashment dishonoured, as there was no sufficient fund in the

account maintained by the accused and the cheque amount was

not repaid inspite of a formal demand notice and thus the

revision petitioner has committed the offence punishable u/s.138

of Negotiable Instruments Act. With the said allegation, the

complainant approached the Judl. First Class Magistrate Court-

Chittur, by filing a formal complaint, upon which cognizance was

2
Crl. R.P.No.2798 of 2010

taken u/s.138 of Negotiable Instruments Act and instituted

S.T.No.2038/07. During the trial of the case, PW1, the

complainant himself was examined from the side of the

complainant and Exts.P1 to P5 were marked. No evidence either

oral or documentary adduced from the side of the defence. On

the basis of the available materials and evidence on record, the

trial court has found that the cheque in question was issued by

the revision petitioner/accused for the purpose of discharging his

debt due to the complainant. Thus accordingly the court found

that, the complainant has established the case against the

accused/revision petitioner and consequently found that the

accused is guilty and thus convicted him u/s.138 of Negotiable

Instruments Act. On such conviction, the trial court sentenced

the revision petitioner to undergo simple imprisonment for 3

months and also ordered the revision petitioner to pay a sum of

Rs.40,000/- to the complainant as compensation u/s.357(3) of

Cr.P.C., failing which the revision petitioner was directed to

undergo simple imprisonment for 1 month.

3
Crl. R.P.No.2798 of 2010

3. Though an appeal was filed, at the instance of the

revision petitioner/accused, by judgment dated 10.8.2010 in

Crl.A.280/09, the Court of Sessions Judge, Palakkad, allowed

the appeal only in part and thus while confirming the conviction,

the sentence imposed against the accused by the trial court is

modified and reduced and in suppression of the sentence

imposed, the appellate court sentenced him to pay a fine of

Rs.36,000/- and in default to undergo simple imprisonment for 1

month. It is also ordered that on realisation of the fine amount, a

sum of Rs.35,000/- shall be paid to the complainant as

compensation u/s.357(1)(b) of Cr.P.C. It is the above conviction

and sentence challenged in this revision petition.

4. I have heard the learned counsel appearing for the

revision petitioner and also perused the judgments of the courts

below.

5. As this court is not inclined to interfere with the conviction

recorded by the courts below, the learned counsel for the

revision petitioner submitted that, the revision petitioner require

4
Crl. R.P.No.2798 of 2010

some breathing time to pay the fine amount. Having regard to

the facts and circumstances involved in the case, I am of the

view that the said submission can be considered favourably.

In the result, this revision petition is disposed of confirming

the conviction against the revision petitioner u/s.138 of

Negotiable Instruments Act as recorded by the courts below.

Accordingly, while maintaining the order of sentence as modified

and imposed by the appellate court to pay, the fine of

Rs.36,000/- and compensation to the complainant, out of the fine

amount, the revision petitioner is granted 3 months time to pay

the fine amount and it is made clear that the default sentence

fixed by the appellate court will attract only in case of any failure

on the part of the revision petitioner in depositing the fine

amount, within the above extended period. Accordingly, the

revision petitioner is directed to deposit the fine amount on or

before 23.12.2010. In case, any failure on the part of the revision

petitioner in appearing before the court below as directed above

and in paying the fine amount, the trial court is free to take

5
Crl. R.P.No.2798 of 2010

coercive steps to secure the presence of the revision petitioner

and to execute the sentence awarded against the revision

petitioner. The execution of warrant if any, pending against the

revision petitioner shall be deferred till 23.12.2010.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/