High Court Kerala High Court

K.M.Radhakrishnan vs Alex Abraham on 30 May, 2008

Kerala High Court
K.M.Radhakrishnan vs Alex Abraham on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1729 of 2008()


1. K.M.RADHAKRISHNAN, S/O.MADHAVAN,
                      ...  Petitioner

                        Vs



1. ALEX ABRAHAM, NEW DIAL,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/05/2008

 O R D E R
                            V. RAMKUMAR, J.
                       - - - - - - - - - - - - - - - - -
                      CRL.R.P. No.1729 of 2008
                       - - - - - - - - - - - - - - - -
               Dated this the 30th day of May 2008

                                 O R D E R

In this Revision petition filed under Section 397 read with Section

401 Cr.P.C. the petitioner who was the accused in C.C.1021/2005 on the

file of the JFCM II, Cherthala challenges the conviction entered and the

sentence passed against him for an offence punishable under Section

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

CRRP 1729 OF 2008 -:2:-

the courts have considered and rejected the defence set up by the revision

petitioner while entering the above finding. The said finding has 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)

rendered on 3-8-2007 in Crl. Appeal 1013 of 2007, default sentence

cannot be imposed for the enforcement of an order for compensation

under Section 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.17,500/-(Rupees Seventeen thousand five hundred only) (after

giving credit to the sum of Rs.7,500/- deposited by the petitioner before

the trial court and which amount shall be permitted 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

CRRP 1729 OF 2008 -:3:-

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 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.

In the result, this Revision is disposed of confirming the conviction

entered but modifying the sentence imposed on the revision petitioner.

V. RAMKUMAR, JUDGE

css/