High Court Kerala High Court

Jabbar.K vs Thomas Paul on 10 December, 2010

Kerala High Court
Jabbar.K vs Thomas Paul on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1994 of 2003()



1. JABBAR.K.
                      ...  Petitioner

                        Vs

1. THOMAS PAUL
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.WILSON URMESE

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :10/12/2010

 O R D E R
                 M.L. JOSEPH FRANCIS, J.
                - - - - - - - - - - - - - - - - - - - - - -
                  Crl.R.P.No. 1994 of 2003
                - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 10th day of December, 2010

                             O R D E R

This Revision petition is filed by the accused in C.C.

No. 964 of 1998 on the file of the J.F.C.M. Court – II, Alwaye

challenging the conviction and sentence passed against him

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

cheque amount was Rs.40,000/-. In the Trial Court, the

accused was convicted and sentenced to undergo S.I. for a

period of five months. The appeal filed against that

conviction and sentence was dismissed.

2. Heard learned counsel for the revision petitioner,

learned counsel for the complainant and the learned Public

Prosecutor.

3. The learned counsel appearing for the revision

petitioner reiterated the same contention raised before the

Crl.R.P.No. 1994 of 2003

2

Trial Court and the appellate court. Learned counsel for the

complainant supported the judgment of the court below.

4. The courts below have concurrently held that the cheque

in question was drawn by the petitioner in favour of the

complainant, that the complainant had validly complied with

clauses (a) and (b) of the proviso to Section 138 of the N.I. Act and

that the Revision petitioner/accused failed to make the payment

within 15 days of receipt of the statutory notice. Both the courts

have considered and rejected the defence set up by the revision

petitioner while entering the conviction. The said conviction has

been recorded after a careful evaluation of the oral and

documentary evidence. I do not find any error, illegality or

impropriety in the conviction so recorded concurrently by the

courts below and the same is hereby confirmed.

Crl.R.P.No. 1994 of 2003

3

5. In the decision reported in Damodar S. Prabhu v. Sayed

Babalal H (2010(2) KHC 428 (SC)), it was held that in a case of

dishonour of cheques, compensatory aspect of the remedy should

be given priority over the punitive aspect. Considering the facts

and circumstances of the case, I am of the view that sentencing the

accused to pay a fine of Rs.40,000/- would meet the ends of

justice. The said fine shall be paid as compensation under Section

357(1) of Cr.P.C. The Revision petitioner is permitted either to

deposit the said fine amount before the Court below or directly pay

the compensation to the complainant within three months from

today and to produce a memo to that effect before the Trial Court

in case of direct payment. If he fails to deposit or pay the said

amount within the aforesaid period, he shall suffer simple

imprisonment for three months by way of default sentence. The

amount if any deposited in the trial court by the accused can be

given credit to.

Crl.R.P.No. 1994 of 2003

4

6. In the result, this Revision petition is disposed of

confirming the conviction entered and by modifying the sentence

imposed on the revision petitioner.

(M.L. JOSEPH FRANCIS)
Judge
tm