High Court Kerala High Court

K.P.Chandran vs S.A.Joseph on 20 February, 2009

Kerala High Court
K.P.Chandran vs S.A.Joseph on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 377 of 2003()


1. K.P.CHANDRAN, S/O. NEELAKANDAN,
                      ...  Petitioner

                        Vs



1. S.A.JOSEPH,S/O. S.B.ANTHEPPAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.JAIJI ITTEN

                For Respondent  :SRI.P.E.THOMAS

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/02/2009

 O R D E R
                             V.RAMKUMAR, J.
                  .................................................
                      Crl.R.P. No.          377 of 2003
                   ................................................
                           Dated: 20-02-2009


                                    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. 57
of 2000 on the file of the J.F.C.M. , Ernakulam 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’). The cheque
amount was Rs. 22,000/- The fine/compensation ordered by
the lower appellate court is Rs.12,000/-

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.

4. The courts below have concurrently held that the cheque
in question was drawn by the petitioner in favour of the
complainant, that the complainant had validly complied with clauses

(a) and (b) of the proviso to Section 138 of the Act. and that the

Crl.r.P. No. 377 of 2003 -:2:-

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 conviction. The said conviction has
been recorded after a careful evaluation of the oral and
documentary evidence. I do not find any error, illegality or
impropriety in the evidence so recorded concurrently by the courts
belowand the same is hereby confirmed.

5. What now survives for consideration is the legality of
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. I am, therefore, inclined
to modify the sentence to one of fine only. Accordingly, for the
conviction under Section 138 of the Act the revision petitioner is
sentenced to pay a fine of Rs. 15,000 /- (Rupees fifteen thousand
only) (from the said amount of Rs. 15,000/-, amounts if any
deposited by the revision petitioner before the trial court pursuant
to orders of the lower appellate court or this Court shall be
deducted) . 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 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

Crl.r.P. No. 377 of 2003 -:3:-

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.

Dated this the 19th day of February, 2009.

Sd/-V. RAMKUMAR, JUDGE.

/true copy/

Crl.r.P. No. 377 of 2003 -:4:-

V.RAMKUMAR, J.

………………………………………….

Crl.R.P. No. 377 of 2003
…………………………………………

Dated: 20-02-2009

O R D E R