High Court Kerala High Court

K.P.Valsalakumari vs Sasikumar on 10 December, 2008

Kerala High Court
K.P.Valsalakumari vs Sasikumar on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4012 of 2008()


1. K.P.VALSALAKUMARI,
                      ...  Petitioner

                        Vs



1. SASIKUMAR, S/O.UNNIKRISHNA PANICKER
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/12/2008

 O R D E R
                M.SASIDHARAN NAMBIAR, J.
                --------------------------------------------------
             Crl.Revision Petition No. 4012 of 2008
            -----------------------------------------------------------
          Dated this the 10th day of December, 2008

                                 O R D E R

Revision Petitioner is the accused and first

respondent the complainant in S.T.No.1256/2004 on the file

of Judicial First Class Magistrate Court, Pattambi. Revision

Petitioner was convicted and sentenced for the offence under

Section 138 of Negotiable Instruments Act. It was challenged

before the First Additional Sessions Court, Palakkad in

Criminal Appeal No.532/2006. Learned Additional Sessions

Judge on re-appreciation of evidence confirmed the

conviction and modified the sentence to pay a fine of

Rs.1,10,000/- and in default to undergo simple imprisonment

for one month. On realization of fine, Rupees one lakh is to

be paid to the first respondent as compensation. Revision

petition is filed challenging the conviction and sentence.

Crl.R.P.No.4012/2008

– 2 –

2. Learned counsel appearing for the revision petitioner

was heard. Learned counsel submitted that, in view of the

evidence on record and the concurrent findings of facts,

revision petitioner is not challenging the conviction or sentence.

But revision petitioner may be granted six months’ time to pay

the fine.

3. On hearing the learned counsel and going through

the judgments of the courts below, I find no reason to interfere

with the conviction. Courts below, on proper appreciation of

evidence, found that Exhibit P1 cheque was issued by the

revision petitioner towards repayment of Rs.1,00,000/- due from

the revision petitioner. Exhibit P1 cheque, when presented for

encashment, was dishonoured for want of sufficient funds. It is

also proved that first respondent had complied with all

statutory formalities provided under Sections 138 and 142 of

Negotiable Instruments Act. Hence, conviction of the revision

Crl.R.P.No.4012/2008

– 3 –

petitioner for the offence under Section 138 of Negotiable

Instruments Act is perfectly legal.

4. Learned Sessions Judge modified the sentence only to

a fine and that to Rs.10,000/- is in excess of the amount covered

by the dishonoured cheque. In such circumstances, I find no

reason to interfere with the sentence also.

Revision petition is dismissed. Revision Petitioner is

granted six months’ time to pay the fine.

Sd/-

M. SASIDHARAN NAMBIAR,
JUDGE
skr

// True copy //

P.A. to Judge.