High Court Kerala High Court

K.M.Mathai vs M.M.Alias on 4 July, 2008

Kerala High Court
K.M.Mathai vs M.M.Alias on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 427 of 2002()


1. K.M.MATHAI, KUNALIL PUTHENPURAYIL,
                      ...  Petitioner

                        Vs



1. M.M.ALIAS, MULLAPPILLIL,
                       ...       Respondent

2. STATE, REPRESENTED BY THE PUBLIC

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  :SRI.O.V.ABRAHAM

The Hon'ble MR. Justice A.K.BASHEER

 Dated :04/07/2008

 O R D E R
                          A.K. BASHEER, J.
                -----------------------------------------------
                    C.R.R.P. No. 427 OF 2002
                -----------------------------------------------
                 Dated this the 4th day of July, 2008

                                O R D E R

This revision petition is at the instance of the accused in a

prosecution under Section 138 of the Negotiable Instruments Act.

The trial court found the petitioner guilty and he was accordingly

convicted and sentenced to undergo Simple Imprisonment for 3

months and to pay Rs.50,000/- as compensation under Section

357(3) of the Cr.P.C. The above order of conviction and sentence

was confirmed in appeal by the Sessions court.

2. When this Revision Petition came up for consideration,

the learned counsel for the petitioner submits that petitioner is no

more. She submits that petitioner passed away on 3rd July, 2007.

3. Therefore, in the above facts and circumstances, the

substantive sentence of imprisonment passed against petitioner

cannot be executed. But, it is made clear that the right of the

complainant to recover the amount of compensation as provided

under the Code shall remain in tact.

The Revision Petition is closed in the above terms.

A.K. BASHEER, JUDGE
ttb

Crl.R.P. No. 427 OF 2002
2

Crl.R.P. No. 427 OF 2002
3

Crl.R.P. No. 427 OF 2002
4