High Court Kerala High Court

Devesan.A. vs M/S.Malabar Chit Funds (Pvt.) Ltd on 18 January, 2008

Kerala High Court
Devesan.A. vs M/S.Malabar Chit Funds (Pvt.) Ltd on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 125 of 2008()


1. DEVESAN.A., S/O.KUTTIKRISHNAN,
                      ...  Petitioner

                        Vs



1. M/S.MALABAR CHIT FUNDS (PVT.) LTD.,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :18/01/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                       Crl.R.P.No.125 of 2008
                       -------------------------------------
               Dated this the 18th day of January, 2008

                                 O R D E R

This revision petition is directed against a concurrent verdict

of guilty, conviction and sentence in a prosecution under Section

138 of the N.I Act. After the appellate modification of the

sentence, the petitioner now faces a sentence of imprisonment

till rising of court. There is a further direction to pay the actual

amount as compensation and in default to undergo S.I for a

period of one month. The cheque is for an amount of Rs.2.2

lakhs. It bears the date 16.06.2004.

2. The courts below concurrently came to the conclusion

that the complainant has succeeded in establishing all ingredients

of the offence punishable under Section 138 of the N.I.Act.

Accordingly they proceeded to pass the impugned concurrent

judgments.

3. Called upon to explain the nature of challenge, which

the petitioner wants to mount against the impugned concurrent

judgments, the learned counsel for the petitioner does not strain

to assail the verdict of guilty and conviction on merits. The

learned counsel only prays that a lenient view may be taken and

the petitioner may be granted some further time to raise and

Crl.R.P.No.125 of 2008 2

make the payment of the compensation amount and thus avoid

the default sentence.

4. The cheque was issued on 16.6.04. Leniency to a fault

has already been shown in the matter of sentence. The plight of

the complainant cannot be ignored or overlooked by this Court. I

do not, in these circumstances, find much merit in the prayer for

any long further period of time to make the payment. However, I

am satisfied that a short breathing time can be granted to the

petitioner to make the payment and avoid the default sentence.

5. In the absence of any contention on merits, it is not

necessary for me to advert to facts in any greater detail in this

order. In the nature of the relief which I propose to grant, it is not

necessary to wait for issue and return of notice to the respondent.

6. In the result, this Crl.R.P is dismissed, but with the

observation/direction that the impugned sentence shall not be

executed till 29.02.08. The petitioner shall have time to make the

payment till then. The petitioner shall appear and his sureties

shall produce him before the learned Magistrate on 01.03.08 for

execution of the impugned sentence hereby imposed.

(R.BASANT, JUDGE)

rtr/-

Crl.R.P.No.125 of 2008 3