High Court Kerala High Court

K.V.Varghese vs State Of Kerala on 27 January, 2009

Kerala High Court
K.V.Varghese vs State Of Kerala on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4114 of 2008()


1. K.V.VARGHESE, 40 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

2. C.N.ACCHYA, S/O.MONNAIAH, R/AT.CHAKKARAM

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/01/2009

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
         Crl.R.P.  NO. 4114   OF 2008
          ===========================

    Dated this the 27th day of January,2009

                     ORDER

Revision petitioner is the accused and

second respondent the complainant in

S.T.447/2006 on the file of Judicial First

Class Magistrate Court II, Sulthan Bathery.

Revision petitioner was convicted and sentenced

to simple imprisonment for six months and a

compensation of Rs.75,000/- and in default

simple imprisonment for two months. Revision

petitioner is challenging the conviction and

sentence before Additional Sessions Court,

Kalpetta in Crl.A.124/2007. Learned Additional

Sessions Judge on reappreciation of evidence

confirmed the conviction and sentence and

dismissed the appeal. It is challenged in the

revision.

2. Learned counsel appearing for the

revision petitioner was heard.

CRRP 4114/2008 2

3. Learned counsel submitted that in view of

the evidence on record and the concurrent findings

of fact revision petitioner is not challenging the

conviction but sentence may be modified and

revision petitioner may be granted six months time

to pay the compensation.

4. On going through the judgments of the

courts below, I find no reason to interfere with

the conviction.

5. Evidence establish that revision petitioner

borrowed Rs.70,000/- and towards its repayment

issued Ext.P1 cheque which was dishonoured for

want of sufficient funds when presented for

encashment. It was also established that second

respondent had complied with all the statutory

formalities provided under section 138 and 142 of

Negotiable Instruments Act. In such circumstance,

conviction of the revision petitioner for the

offence under section 138 of Negotiable Instruments

Act is perfectly legal.

CRRP 4114/2008 3

6. Then the only question is regarding the

sentence. So long as the sentence is not altered

or varied against the interest of second

respondent, it is not necessary to issue notice to

second respondent. As per the sentence awarded by

the Magistrate as confirmed by learned Sessions

Judge second respondent is to get a compensation of

Rs.75,000/-. Ext.P1 cheque is for Rs.70,000/-. In

such circumstance, considering the entire facts and

circumstance of the case, interest of justice will

be met if the sentence is modified to imprisonment

till rising of court and fine with a direction to

pay compenstion out of the fine so realised.

Revision is allowed in part. Conviction of the

revision petitioner for the offence under section

138 of Negotiable Instruments Act is confirmed.

Sentence is modified. Revision petitioner is

sentenced to imprisonment till rising of court and

a fine of Rs.76,000/- and in default simple

imprisonment for two months. On realisation of

CRRP 4114/2008 4

fine, Rs.75,000/- to be paid to second respondent

as compensation under section 357(1)(b) of the Code

of Criminal Procedure. Revision petitioner is

granted six months time to pay the fine. Revision

petitioner is directed to appear before the

Judicial First Class Magistrate, Sulthan Bathery on

27.7.2009.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006