High Court Kerala High Court

K. Usha vs M.K. Venugopalan on 16 March, 2009

Kerala High Court
K. Usha vs M.K. Venugopalan on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 914 of 2009()


1. K. USHA,
                      ...  Petitioner

                        Vs



1. M.K. VENUGOPALAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.G.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2009

 O R D E R
                       V. RAMKUMAR, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                    Crl.R.P. No. 914 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
            Dated this the 16th day of March, 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

S.T.No.2034/2004 on the file of the Judicial First Class

Magistrate-I, Kochi-5 challenges the conviction entered and

the sentence passed against her for an offence punishable

under Sec. 138 of the Negotiable Instruments Act, 1881

(hereinafter referred to as ‘the Act’). The cheque amount was Rs.

45,000/-. The compensation ordered by the lower appellate

court is Rs.45,000/-

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 Revision Petitioner/accused failed to make the payment

within 15 days of receipt of the statutory notice. Both the

CRL.R.P. 914/09 -2-

courts have considered the matter 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 conviction so recorded

concurrently by the courts below and 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

a recent decision of the Supreme Court in Ettappadan

Ahammedkutty V. 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. 47,500/-

(Rupees forty seven thousand five hundred). 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 five months from today

CRL.R.P. 914/09 -3-

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 she 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.

mn.