IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3463 of 2008()
1. G.KUNJUMON, KIZHAKKEVEETTIL,
... Petitioner
Vs
1. THE PRIMARY CO-OPERATIVE AGRICULTURAL &
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.LIJU.V.STEPHEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :14/11/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO.3463 OF 2008
===========================
Dated this the 14th day of November,2008
ORDER
Revision petitioner is the accused and first
respondent the complainant in C.C.1480/2006 on the
file of Judicial First Class Magistrate-I,
Pathanamthitta. Petitioner was convicted for the
offence under section 138 of Negotiable Instruments
Act. Petitioner challenged the conviction before
the Sessions Court, Pathanamthitta in
Crl.A.304/2007. Learned Sessions Judge on
reappreciation of evidence confirmed the conviction
and sentence. The sentence awarded was simple
imprisonment for four months and a fine of
Rs.86,000/- and in default simple imprisonment for
two months with a direction to pay the fine after
realisation to first respondent as compensation
under section 357(1) (b) of the Code of Criminal
Procedure. Revision is filed challenging the
conviction and sentence.
CRRP 3463/2008 2
2. Learned counsel appearing for petitioner
submitted that revision petitioner is not
challenging the conviction but the sentence may be
modified and revision petitioner may be granted
five months to pay the fine. So long as the
evidence is not varied or modified against the
interest of the first respondent, it is not
necessary to issue notice to first respondent.
Considering the facts and circumstances of the
case, interest of justice will be met if the
sentence is modified to imprisonment till rising of
court and fine. Hence Revision is allowed in
part. Conviction is confirmed. Sentence is
modified. Petitioner is sentenced to imprisonment
till rising of court and a fine of Rs.90,000/- and
in default simple imprisonment for two months. On
realisation of fine, Rs.86,000/- to be paid to
first respondent as compensation under section 357
(1) of Code of Criminal Procedure. Petitioner is
granted five months time to pay the fine.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006