IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1617 of 2008()
1. LEKHA S., AGED 34
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. ASHARAF M.H., S/O.MUHAMMED HANEEFA
For Petitioner :SRI.R.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2008
O R D E R
V.RAMKUMAR, J.
.................................................
Crl.R.P. No.1617 of 2008
................................................
Dated this the 23rd day of May, 2008
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
C.C..No.60 of 2006 on the file of the Court of Judicial First Class
Magistrate IV, Punalur, 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’).
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.
The courts below have concurrently held that the cheque in
question was drawn by the petitioner 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
demand for payment by a notice in time in accordance with
Crl.R.P.No.1617/2008 -:2:-
clause (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 courts have
considered and rejected the defence set up by the revision
petitioner 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
petitioner.
4. What now survives for consideration is the question
as to whether what should be the proper sentence to be
imposed on the revision petitioner. Having regard to the facts
and circumstances of the case, I am inclined to modify the
sentence imposed on the revision petitioner. 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
Section 138 of the Act the revision petitioner is sentenced to pay
a fine of Rs.4,00,000/-(Rupees four lakhs only) The said
Crl.R.P.No.1617/2008 -:3:-
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 six months from today
and produce a memo to that effect before the trial Court in case
of direct payment. If she 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. The petitioner shall be released from prison
forthwith, unless her continued detention is found necessary in
connection with any other case against her. Her release
however, shall be subject to her liability to pay the aforesaid
amount of Rs.4,00,000/- within six months.
V. RAMKUMAR, JUDGE.
sj