High Court Kerala High Court

Laila Sharaf vs State Of Kerala on 2 January, 2009

Kerala High Court
Laila Sharaf vs State Of Kerala on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3551 of 2008()


1. LAILA SHARAF, W/O. SHARAF,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. K. SHIBU,

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  :SRI.K.SUBASH CHANDRA BOSE

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/01/2009

 O R D E R
              M. SASIDHARAN NAMBIAR, JUDGE

               -------------------------------------------------

                     CRL.R.P.NO. 3551 OF 2008

              --------------------------------------------------

             Dated this the 2      nd day of January, 2009


                               O R D E R

Revision petitioner is the accused and second respondent

the complainant in C.C. 2185 of 2002 on the file of Judicial First Class

Magistrate-I, Kollam. Revision petitioner was convicted and

sentenced to simple imprisonment for six months and a compensation

of Rs.2,50,000/- for the offence under section 138 of Negotiable

Instruments Act. Revision petitioner challenged the conviction before

Sessions Court, Kollam in Crl. Appeal 342 of 2006. 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.

3. Learned counsel submitted that in view of the concurrent

findings of fact revision petitioner is not challenging the conviction,

but the sentence may be modified and time may be granted to pay the

amount to second respondent.

4. On hearing the learned counsel and going through the

judgments of the Courts below, I find no reason to interfere with the

CRRP 3551/2008 2

conviction. Evidence establish that revision petitioner borrowed

Rs.2,50,000/- from second respondent on 1.8.2001 and issued Ext.P1

cheque dated 16.9.2001, drawn in his account, maintained in

Kadappakkada branch of Central Bank of India and the cheque when

presented for encashment was dishonoured for want of sufficient

funds. Evidence also establish that second respondent had complied

with the statutory formalities provided under section 138 and 142 of

Negotiable Instruments Act. Conviction of revision petitioner for the

offence under section 138 of N.I. Act is perfectly legal.

5. Then the question is regarding the sentence. Learned

Magistrate awarded a substantive sentence of simple imprisonment

for six months, in addition to a compensation of Rs.2,50,000/- with a

default sentence of simple imprisonment for two months. Sessions

Judge confirmed it. So long as the sentence is not varied or modified

against the interest of second respondent, it is not necessary to issue

notice to second respondent. Considering the entire facts and

circumstances of the case, interst of justice will be met if the

substantive sentence is reduced to imprisonment till rising of court

and a fine of Rs.2,60,000/- and in default simple imprisonment for

three months providing that on realisation of fine Rs.2,50,000/- is to

be paid to second respondent as compensation under section 357(1) of

Code of Criminal Procedure.

CRRP 3551/2008 3

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.2,60,000/- and in

default simple imprisonment for three months. On realisation of fine,

Rs.2,50,000/- is to be paid to second respondent as compensation

under section 357(1) of Cr.P.C. Revision petitioner is granted two

months time to pay the fine. Revision petitioner is directed to appear

before the Magistrate on 3.3.2009.

M. SASIDHARAN NAMBIAR, JUDGE

okb