High Court Kerala High Court

M.E.Ali vs State Of Kerala on 5 September, 2008

Kerala High Court
M.E.Ali vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3448 of 2008()



1. M.E.ALI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :SRI.K.P.MAJEED

The Hon'ble MR. Justice R.BASANT

 Dated :05/09/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 3448 of 2008
            -------------------------------------------------
        Dated this the 5th day of September, 2008

                               ORDER

The petitioner has been found guilty, convicted and

sentenced in a prosecution under Sec.138 of the Negotiable

Instruments Act. He now faces a sentence of imprisonment till

rising of court. There is a further direction to him to pay an

amount of Rs.2,48,000/- as compensation under Sec.357(3)

Cr.P.C. and in default, to undergo simple imprisonment for a

period of six months. The matter went upto the Supreme

Court. The S.L.P. was dismissed. The petitioner had been

directed by this Court in the appeal to appear before the

learned Magistrate on 18/7/06. He did not appear.

2. After the disposal of the case by the Supreme Court,

parties have now settled their disputes. The entire amount of

compensation payable under the judgment passed in the

Crl.M.C. No. 3448 of 2008 -: 2 :-

appeal has already been paid to the complainant. But the

petitioner has not entered appearance before the learned

Magistrate so far to undergo the substantive sentence of

imprisonment till rising of court.

3. The petitioner is now willing to appear before the

learned Magistrate. He is willing to undergo the substantive

sentence of imprisonment till rising of court. Why then does he

not appear? The petitioner apprehends that when he so appears

notwithstanding the fact that the entire amount has been paid to

the complainant and the complainant accepts and acknowledges

that payment, the petitioner may still be compelled to undergo

the default sentence. This apprehension is based on the fact

that the payment has been made only after the dismissal of the

S.L.P. by the Supreme Court and because the petitioner had not

surrendered before the learned Magistrate on 18/7/06 as

directed by this Court in appeal.

4. I must say that the apprehension of the petitioner is

totally unjustified. The last trace of doubt on this aspect is laid

to rest by the decision in Girish v. Muthoot Capital Service

(P) Ltd., (2007 (1) KLT 16). The petitioner can now appear

before the learned Magistrate. He must undergo the substantive

sentence of imprisonment till rising of court. Thereafter, he will

Crl.M.C. No. 3448 of 2008 -: 3 :-

be liable to undergo the default sentence only if there is failure

to pay the amount of compensation payable under Sec.357(3)

Cr.P.C. If the petitioner and the complainant would appear

before the learned Magistrate and report to the learned

Magistrate that the compensation amount has already been paid,

there can be no question of the learned Magistrate compelling

the petitioner to undergo the default sentence as there will be no

default, the amount having admittedly been paid by the

petitioner and received by the complainant. I am, in these

circumstances, satisfied that this Crl.M.C. need only be

dismissed. I may hasten to observe that the learned Magistrate,

if the learned Magistrate is satisfied from the submission of the

parties that the compensation amount has been paid, has no

jurisdiction to compel the petitioner to undergo any default

sentence as there will be no default.

5. With the above observations, this Crl.M.C. is dismissed.

6. Hand over a copy of this order to the learned counsel for

the petitioner.

(R. BASANT, JUDGE)

Nan/

Crl.M.C. No. 3448 of 2008 -: 4 :-