High Court Kerala High Court

Hussain (Kappad) vs G.Sivanandan on 15 October, 2008

Kerala High Court
Hussain (Kappad) vs G.Sivanandan on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3303 of 2008()


1. HUSSAIN (KAPPAD), S/O SHAHUL HAMEED,
                      ...  Petitioner

                        Vs



1. G.SIVANANDAN, AKHIL NIVAS,
                       ...       Respondent

2. STATE OF KERALA REP. BY

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/10/2008

 O R D E R
                  M. SASIDHARAN NAMBIAR, J.
                    ------------------------------------------
                   CRL.R.P. NO. 3303 OF 2008
                    ------------------------------------------
              Dated this the 15th day of October, 2008

                                O R D E R

Petitioner is the accused in C.C.215 of 1999 on the file

of Judicial First Class Magistrate-I, Nedumangad, a complaint

filed by first respondent alleging an offence under section 138 of

Negotiable Instruments Act, and after trial, convicted and

sentenced him for the offence under section 138 of Negotiable

Instruments Act on 31.10.2000. Petitioner did not file an appeal

challenging the conviction. First respondent filed Criminal

Revision Petition 1066 of 2000 before this Court challenging the

inadequacy of the sentence. This court as per order dated

19.3.2007 set aside the sentence and remitted the matter to the

learned Magistrate to reconsider the sentence and to pass

appropriate order holding that the sentence imposed was

inadequate. Learned Magistrate thereafter heard the petitioner

and first respondent and sentenced him to imprisonment till

rising of the Court and a fine of Rs.1,000/- and in default simple

imprisonment for three weeks and also a compensation of

Rs.50,000/- under section 357(3) of Cr.P.C. Petitioner filed Crl.

CRRP3303/08 2

Appeal 780/2007 before Sessions Court, Thiruvananthapuram.

Learned Sessions Judge dismissed the appeal finding that

petitioner is not entitled to challenge the conviction as he did

not file an appeal against the conviction and remand was only

for the purpose of awarding appropriate sentence. According to

the learned Sessions Judge, an appeal against inadequacy of

sentence is only as provided under section 377 of Code of

Criminal Procedure and it can only be by the State and the

appeal is not maintainable. Revision is filed challenging the

order.

2. Learned counsel appearing for petitioner and the

learned public prosecutor were heard. In the nature of the

order to be passed in this revision petition, it is not necessary to

issue notice to first respondent.

3. It is true that petitioner did not file an appeal

challenging his conviction and sentence passed by the learned

Magistrate on 31.10.2000. The case was remanded to the

Magistrate by this Court in Crl.R.P.1066 of 2000 only for

awarding an adequate sentence. In such circumstances, when

learned Magistrate thereafter awarded an appropriate sentence,

petitioner is not entitled to challenge the conviction by filing an

CRRP3303/08 3

appeal against the said judgment. But it is different from stating

that petitioner is not entitled to file an appeal at all.

4. Section 377 of Code of Criminal Procedure deals with

an appeal by the State Government against a sentence. Under

sub section (1) save as otherwise provided in sub section (2), the

State Government may, in any case of conviction on a trial held

by any Court other than a High Court, direct the Public

Prosecutor to present an appeal against the sentence on the

ground of its inadequacy. Sub section (2) deals with a case

investigated by the Delhi Special Police Establishment

constituted under Delhi Special Police Establishment Act,1946

or by any other agency empowered to make investigation or

under any Central Act other than this Code in which the case an

appeal as against inadequacy is to be filed on the direction of

the Central Government. Sub section 3 of section 374 deals

with an appeal by a person convicted on trial by a Magistrate or

Assistant Sessions Judge. It reads:

“Save as otherwise provided in sub-section (2),

any person,–

(a) convicted on a trial held by a

Metropolitan Magistrate or Assistant

CRRP3303/08 4

Sessions Judge or Magistrate of the first

class, or of the second class, or

(b) sentenced under section 325, or

(c) in respect of whom an order has been

made or a sentence has been passed

under section 360 by any Magistrate,

may appeal to the Court of Session.”

Section 385 provides the procedure to be followed by the

appellate Court hearing an appeal if not dismissed summarily.

Sub section 2 of section 385 mandates that appellate Court shall

send for the records of the case if such record is not already

available in that Court and thereafter hear the parties. Proviso

thereto makes it absolutely clear that an appeal is maintainable

only against the extent or the legality of the sentence. It reads:

” Provided that if the appeal is only as to the

extent or the legality of the sentence, the

Court may dispose of the appeal without

sending for the record”

Sub section 3 of section 385 makes that aspect further clear.

It reads:

” Where the only ground for appeal from a

CRRP3303/08 5

conviction is the alleged severity of the

sentence, the appellant shall not, except

with the leave of the Court, urge or be heard

in support of any other ground.”

Therefore the view taken by the learned Sessions Judge that an

appeal will lie only against the conviction and not the sentence

alone is not legally sustainable. In such circumstances the

finding of the learned Sessions Judge that the criminal appeal is

not maintainable, is illegal.

5. It is clear from the judgment of the learned

Magistrate that the sentence is not legal. Apart from sentencing

petitioner to imprisonment till rising of Court, a fine of

Rs.1,000/- was awarded with a default sentence of simple

imprisonment for three weeks. In spite of the fact that fine

forms part of the sentence, learned Magistrate has also directed

payment of compensation under section 357(3) of Code of

Criminal Procedure. It is per se illegal as compensation under

sub section 3 of section 357, could be awarded only if fine does

not form part of the sentence. When fine forms part of the

sentence, compensation could be awarded only under sub

section 1 of section 357, which could only the fine or its part.

CRRP3303/08 6

Revision is allowed. Judgment of the Sessions Judge is set

aside. Crl. Appeal 780 of 2007 is remanded to Sessions Judge

for disposal in accordance with law, after hearing the parties.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-