High Court Kerala High Court

K.Balachandran vs Cochin Chitt Funds on 6 August, 2008

Kerala High Court
K.Balachandran vs Cochin Chitt Funds on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2653 of 2008()



1. K.BALACHANDRAN
                      ...  Petitioner

                        Vs

1. COCHIN CHITT FUNDS
                       ...       Respondent

                For Petitioner  :SRI.E.C.POULOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2008

 O R D E R
                          V.RAMKUMAR, J.
               .................................................
                  Crl.R.P. No. 2653 of 2008
                ................................................
                         Dated: 6-08-2008

                                O R D E R

In this Revision Petition filed under Section 397 read with Sec.
401 Cr.P.C. the petitioner who was the accused in C.C. No. 300 of
2004 on the file of the J.F.C.M.II, Aluva challenges the conviction
entered and the sentence passed against him for an offence
punishable under Sec. 138 of the Negotiable Instruments Act, 1881
(hereinafter referred to as ‘the Act’).

2. I heard the learned counsel for the Revision Petitioner and
the learned Public Prosecutor.

3. The learned counsel appearing for the Revision Petitioner
re-iterated the contentions in support of the Revision. The courts
below have concurrently held that the cheque in question was drawn
by the petitioner in favour of the complainant on the drawee bank,
that the cheque was validly presented to the bank, that it was
dishonoured for reasons which fall under Section 138 of the Act, that
the complainant made a demand for payment by a notice in time in
accordance with clause (b) of the proviso to Section 138 of the 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 above finding. The said finding has

Crl.R..P. No. 2653 of 2008 -:2:-

been recorded on an appreciation of the oral and documentary
evidence. I do not find any error, illegality or impropriety in the
finding so recorded concurrently by the courts below. The conviction
was thus rightly entered against the petitioner.

4. What now survives for consideration is the question as to
whether what should be the proper sentence to be imposed on the
revision petitioner. Having regard to the facts and circumstances of
the case, I am inclined to modify the sentence imposed on the revision
petitioner. In the light of the recent decision of the Supreme Court in
Ettappadan Ahammedkutty v. E.P. Abdullakoya – 2008 (1) KLT 851
default sentence cannot be imposed for the enforcement of an order
for compensation under Sec. 357 (3) Cr.P.C. Accordingly, for the
conviction under Section 138 of the Act the revision petitioner is
sentenced to pay a fine of Rs. 53,000/- (Rupees fifty three thousand
only) (after giving credit to a sum of Rs. 28,000/- deposited before
the court below and which amount shall be directed to be
withdrawn by the first respondent/complainant) The said fine shall
be paid as compensation under Section 357 (1) 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 five months from today and 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 aforementioned period he shall
suffer simple imprisonment for three months by way of default
sentence.

The petitioner shall be released from prison unless his continued
detention is found necessary in connection with any other case.
However, his release shall be subject to his liability to pay the above

Crl.R..P. No. 2653 of 2008 -:3:-

said amount.

In the result, this Revision is disposed of confirming the
conviction entered but modifying the sentence imposed on the
revision petitioner.

Dated this the 6th day of August 2008.

Sd/-V. RAMKUMAR, JUDGE.

ani/-

/true copy/