High Court Kerala High Court

Joshy Varghese vs Anil Kumar & State Of Kerala on 17 November, 2009

Kerala High Court
Joshy Varghese vs Anil Kumar & State Of Kerala on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3655 of 2009()



1. JOSHY VARGHESE
                      ...  Petitioner

                        Vs

1. ANIL KUMAR & STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.GEO PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/11/2009

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

            ------------------------------------------
             CRL.M.C.NO.3655 OF 2009
            ------------------------------------------

           Dated       17th     November 2009

                         O R D E R

Petitioner is the complainant in

S.T.762/2006 on the file of Judicial First Class

Magistrate III, Kochi. First respondent was

convicted for the offence under Section 138 of

Negotiable Instruments Act. He challenged the

conviction and sentence before Sessions court,

Ernakulam in Crl.A.482/2008. Petitioner filed

Crl.R.P.51/2008 for enhancement of the sentence.

By Annexure-A2 order the appeal and revision were

allowed in part. While confirming the conviction,

sentence was modified to compensation of Rs.Nine

Lakhs without a default sentence. This petition is

filed under Section 482 of Code of Criminal

Procedure to quash the sentence as there is no

default sentence. Remedy of the petitioner is to

file revision challenging the judgment in

Crl.A.482/2008, though he may not be in a position

to file a revision against the order as far as it

Crmc 3655/09
2

relates to Crl.R.P.51/2008. A revision against the

judgment in Crl.A.482/2008, wherein sentence was

modified would lie. With liberty to challenge the

order in a revision the petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.