High Court Kerala High Court

Johnson V.I vs Thomas Mathew Mavelil on 14 January, 2009

Kerala High Court
Johnson V.I vs Thomas Mathew Mavelil on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4216 of 2008()


1. JOHNSON V.I, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. THOMAS MATHEW MAVELIL,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/01/2009

 O R D E R
                   M. SASIDHARAN NAMBIAR,J.

                 -------------------------------------------------

                       CRL.R.P.NO. 4216 OF 2008

                --------------------------------------------------

              Dated this the 14th day of January, 2009

                                 O R D E R

Revision petitioner is the accused and first respondent the

complainant in C.C.877 of 2006 on the file of Judicial First Class

Magistrate-I, Pathanamthitta. Revision petitioner was convicted and

sentenced for the offence under section 138 of Negotiable

Instruments Act. Petitioner challenged the conviction before Sessions

Court, Pathanamthitta in Crl. Appeal 343 of 2007. Learned Sessions

Judge, on reappreciation of evidence, confirmed the conviction but

modified the sentence to imprisonment till rising of Court and

confirmed the compensation of Rs.1,10,000/- directed to be paid by

the learned Magistrate. Revision is filed challenging the conviction.

2. Learned counsel appearing for revision petitioner was

heard.

3. Learned counsel appearing for revision petitioner

submitted that though learned Magistrate has no territorial

jurisdiction to try the case, in view of the decision of this Court in

Meenakshi Vs. Udayakumar and Another (2007 (2) KLD 432)

whereunder it was held that question regarding objection of territorial

jurisdiction is to be raised at the initial stage and not at the fag end of

the trial, revision petitioner is not challenging the conviction or the

CRRP 4216/2008
2

sentence and revision petitioner may be granted time to make the

payment.

4. On hearing the learned counsel and going through the

judgments of the Courts below, I find no reason to interfere with the

conviction. Evidence establish that towards the repayment of

Rs.1,10,000/- due, revision petitioner issued Ext.P1 cheque in favour

of first respondent, which was dishonoured for want of sufficient

funds and first respondent had complied with all the statutory

formalities provided under section 138 and 142 of Negotiable

Instruments Act. Conviction of the revision petitioner for the offence

under section 138 of Negotiable Instruments Act is perfectly legal.

5. Then the question is regarding the sentence. Learned

Sessions Judge modified the substantive sentence to imprisonment till

rising of Court and maintained the compensation of Rs.1,10,000/-,

which is 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 five months

time to pay the compensation and appear before the Magistrate.

Revision petitioner is directed to appear before the Judicial First Class

Magistrate on 15.6.2009.

M. SASIDHARAN NAMBIAR, JUDGE

okb