IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2429 of 2009()
1. K.SOMAN, AGED 54, MANJU BHAVAN
... Petitioner
Vs
1. P.G.KOSHY PANICKER
... Respondent
2. STATE OF KERALA, REP BY
For Petitioner :SRI.K.S.MANU (PUNUKKONNOOR)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :07/12/2009
O R D E R
P.S.GOPINATHAN,J.
-----------------------------------
Crl.R.P.No.2429 of 2009
----------------------------------
Dated this the 7th day of December, 2009
ORDER
The revision petitioner was convicted by the Judicial
Magistrate of the First Class-I, Kollam in C.C.No.812 of 2001 for
offence under Section 138 of the Negotiable Instruments Act and
sentenced to simple imprisonment for six months and to pay
Rs.25,000/- as compensation under Section 357(3) of the Code of
Criminal Procedure to the first respondent. In Criminal Appeal
No.731 of 2005, the Additional Sessions Judge (Adhoc-I) Kollam,
confirmed the conviction. The substantive sentence was reduced
to simple imprisonment for three months. The order to pay
compensation was sustained. Now this revision petition.
2. When the revision petition came up for hearing, the
learned counsel for the revision petitioner submitted that he is
not assailing the conviction, but the sentence is assailed. The
learned counsel would submit that revision petitioner is in his
fifties and without any avocation and that he had already
deposited Rs.12,500/- before the trial court and that he is
prepared to deposit the balance amount. In the above
circumstances, leniency was sought in sentencing. Taking into
Crl.R.P.No.2429 of 2009
2
account of the entire facts and circumstances, I find that the
submission merits consideration and that sentence of
imprisonment till rising of the court with order to pay
compensation as ordered by the courts below would meet the
ends of justice.
In the result, this revision petition is allowed in part. While
confirming the conviction, the sentence is reduced to
imprisonment till rising of the court and to pay Rs.25,000/- as
compensation to the first respondent under Section 357(3) of the
Code of Criminal Procedure. The revision petitioner is granted
two months time to pay the compensation. Till then, the bail
bond executed by him shall remain in force. The amount already
deposited shall be given credit to.
P.S.GOPINATHAN,JUDGE
skj