High Court Kerala High Court

Lakshmanan vs Mulamoottil Leasing & Hire … on 26 February, 2008

Kerala High Court
Lakshmanan vs Mulamoottil Leasing & Hire … on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 579 of 2008()


1. LAKSHMANAN, POOZHIKATTU THARAYIL
                      ...  Petitioner
2. VIMALA, W/O.LAKSHMANAN

                        Vs



1. MULAMOOTTIL LEASING & HIRE PURCHASE PVT.
                       ...       Respondent

2. STATE OF KERALA REP. BY

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/02/2008

 O R D E R
                        V.RAMKUMAR, J.
             .................................................
                  Crl.R.P. No. 579 of 2008
             ................................................
       Dated this the 26th day of February, 2008

                             O R D E R

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the petitioners who were the accused in C.C.No.958 of

2003 on the file of the J.F.C.M-I, Pathanamthitta, challenge the

conviction entered and the sentence passed against them for an

offence punishable under Sec. 138 of the Negotiable

Instruments Act, 1881 (hereinafter referred to as ‘the Act’).

2. I heard the learned counsel for the Revision

Petitioners and the learned Public Prosecutor.

3. The learned counsel appearing for the Revision

Petitioners re-iterated the contentions in support of the Revision.

The courts below have concurrently held that the cheque in

question was drawn by the petitioners in favour of the

complainant on the drawee bank, that the cheque was validly

presented to the bank, that it was dishonoured for reasons which

fall under Section 138 of the Act, that the complainant made a

Crl.R.P.No.579/2008 -:2:-

demand for payment by a notice in time in accordance with

clause (b) of the proviso to Section 138 of the Act and that the

Revision Petitioners/accused failed to make the payment within

15 days of receipt of the statutory notice. Both the courts have

considered and rejected the defence set up by the revision

petitioners while entering the above finding. The said finding

has been recorded on an appreciation of the oral and

documentary evidence. I do not find any error, illegality or

impropriety in the finding so recorded concurrently by the courts

below. The conviction was thus rightly entered against the

petitioners.

4. What now survives for consideration is the question

as to whether what should be the proper sentence to be

imposed on the revision petitioners. Having regard to the facts

and circumstances of the case, I am inclined to modify the

sentence imposed on the revision petitioners. In the light of the

recent decision of the Supreme Court in Ettappadan

Ahammedkutty v. E.P. Abdullakoya rendered on 3-8-2007

in Crl.Appeal 1013 of 2007, default sentence cannot be

imposed for the enforcement of an order for compensation under

Sec. 357 (3) Cr.P.C. Accordingly, for the conviction under

Crl.R.P.No.579/2008 -:3:-

Section 138 of the Act the revision petitioners is sentenced to

pay a fine of Rs.30,000/-(Rupees thirty thousand only) The

said fine shall be paid as compensation under Section 357 (1)

Cr.P.C. The revision petitioners are permitted either to deposit

the said fine amount before the Court below or directly pay the

compensation to the complainant within four months from

today and produce a memo to that effect before the trial Court in

case of direct payment. If they fail to deposit or pay the said

amount within the aforementioned period they 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 petitioners.

V. RAMKUMAR, JUDGE.

sj

/True Copy/

P.A To Judge

Crl.R.P.No.579/2008 -:4:-