IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 384 of 2009()
1. E.V.AUGUSTHI, S/O.VARKEY
... Petitioner
Vs
1. SUNNY KURUVILLA
... Respondent
2. STATE OF KERALA, REP. BY ITS STATE
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/02/2009
O R D E R
M. SASIDHARAN NAMBIAR, J.
-------------------------------------------------
CRL.R.P.No. 384 OF 2009
--------------------------------------------------
Dated this the 2ndday of February, 2009
O R D E R
Revision petitioner is the accused and first respondent
the complainant in C.C. 532 of 2005 on the file of Judicial First
Class Magistrate, Erattupetta. Revision petitioner was convicted
for the offence under section 138 of Negotiable Instruments Act.
Conviction was confirmed and sentence was modified to
imprisonment till rising of Court and a fine of Rs.30,000/- and in
default simple imprisonment for one month by Additional
Sessions Judge, Kottayam. Revision is filed challenging the
conviction.
2. In view of the evidence on record and the concurrent
findings of fact, learned counsel appearing for revision petitioner
submitted that revision petitioner is not challenging the
conviction but he may be granted time to pay the fine. On going
through the judgments of the Courts below, I find no reason to
interfere with the conviction or sentence. Evidence establish
that revision petitioner issued Ext.P1 cheque towards repayment
CRRP 384/2009
2
of the loan of Rs.30,000/- obtained earlier from first respondent.
It is also proved that the cheque was dishonoured for want of
sufficient funds and first respondent had complied with all
statutory formalities provided under section 138 and 142 of
Negotiable Instruments Act. Conviction of revision petitioner for
the offence under section 138 of Negotiable Instruments Act is
perfectly legal. Learned Additional Sessions Judge modified the
sentence to imprisonment till rising of Court and fine, which was
only for the amount covered by the dishonoured cheque. In such
circumstances I find no reason to interfere with the sentence
also.
Revision is dismissed. Revision petitioner is granted four
months time to pay the fine as directed by the Sessions Judge.
Revision petitioner is directed to appear before Judicial First
Class Magistrate, Erattupetta on 2.6.2009.
M. SASIDHARAN NAMBIAR, JUDGE
okb