High Court Kerala High Court

Dr. Jino vs K. Mohandas on 7 July, 2010

Kerala High Court
Dr. Jino vs K. Mohandas on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1949 of 2010()


1. DR. JINO, S/O. JOY, THAZHATHOTTU
                      ...  Petitioner

                        Vs



1. K. MOHANDAS, UPPER DIVISION CLERK,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.V.V.RAJA

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

 Dated :07/07/2010

 O R D E R
                     V.K.MOHANAN, J.
                   -----------------------------
                 Crl.R.P.No.1949 of 2010
                ---------------------------------
           Dated this the 7th day of July 2010


                          O R D E R

This revision petition is preferred by the complainant

in a prosecution for the offence u/s.138 of the Negotiable

Instruments Act, as he is aggrieved by the inadequate

sentence imposed against the accused though he is found

guilty under Sec.138 of the N.I.Act wherein the cheque

amount covers an amount of Rs.67,000/-.

2. Heard the learned counsel for the revision

petitioner as well as the 2nd respondent.

3. Going by the trial court judgment it can be seen

that even though the respondent/accused is found guilty

under Sec.138 of the N.I.Act, the sentence of imprisonment

awarded against him is only simple imprisonment till the

rising of the court and the compensation amount fixed is

Crl.R.P.No.1949 of 2010

: 2 :

only to an amount equal to the cheque amount ie;

Rs.67,000/- that too without imposing any default sentence.

3. Recently, in the decision in Abbas v. Sabu

Joseph [2010 (2) KLT 943 (SC)], the Apex Court has held

that the sentence of imprisonment can be ordered in case of

default in paying compensation awarded under Sec.357(3).

In the present case, the cheque in question is dated

30.4.2006. Due to the dishonour of the cheque for want of

sufficient fund in the account maintained by the accused,

the complainant was forced to initiate legal steps and he

was prosecuting the case because of the negligence and

default on the part of the accused in paying the cheque

amount. On conviction, of course, the sentence of

imprisonment is not mandatory but the court can impose a

sentence of fine, which can be fixed as equal to the double

of the cheque amount. But in the present case, the

compensation fixed is only Rs.67,000/-, an amount shown in

the cheque in question and the imprisonment of sentence is

Crl.R.P.No.1949 of 2010

: 3 :

only till the rising of the court. No default sentence also

fixed.

4. Having regard to the facts and circumstances

involved in the case, especially in the light of the Apex

Court decision in Abbas v. Sabu Joseph and

Damodar.S.Prabhu v. Sayed Babalal.H, I am of the view

that while maintaining the sentence of imprisonment

ordered by the trial court the compensation amount can be

enhanced slightly and default sentence can also be fixed.

In the result, this revision petition is disposed of

directing the accused/respondent to undergo simple

imprisonment till the rising of the court as ordered by the

trial court and he is directed to pay a compensation of

Rs.70,000/- to the revision petitioner/complainant under

Sec.357(3) of Cr.P.C. within one month from today. In case

any failure in paying the compensation amount within the

above stipulated time, the respondent/accused is directed to

undergo simple imprisonment for a period of 3 months.

Crl.R.P.No.1949 of 2010

: 4 :

Accordingly the accused/respondent is directed to appear

before the trial court on or before 7th August, 2010 to

receive the sentence and to pay the compensation amount.

In case of any failure on the part of the accused/respondent

in appearing before the court below as directed above and

in making the deposit of compensation amount, the trial

court is free to take coercive steps to secure the presence of

the accused and to execute the sentence awarded against

him for the realization of the compensation amount, to be

paid to the revision petitioner.

V.K.MOHANAN, JUDGE.

Jvt