High Court Kerala High Court

Manojkumar vs Ratheesh Babu V.K on 1 December, 2008

Kerala High Court
Manojkumar vs Ratheesh Babu V.K on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3873 of 2008()


1. MANOJKUMAR, S/O.NANU, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. RATHEESH BABU V.K.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.SANTHARAM.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/12/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           Crl.R.P. NO.3873     OF 2008
            ===========================

      Dated this the 1st day of December,2008

                       ORDER

Revision petitioner is the accused and first

respondent the complainant in C.C.344/2002 on the

file of Additional Chief Judicial Magistrate,

Thalassery. Petitioner was convicted and sentenced

for the offence under section 138 of Negotiable

Instruments Act. Petitioner challenged the

conviction and sentence before Sessions Court,

Thalassery in Crl.A.41/2003. Learned Sessions

Judge on reappreciation of evidence confirmed the

conviction but modified the sentence to

imprisonment till rising of court and a

compensation of Rs.50,000/-. Revision is filed

challenging the conviction and sentence.

2. Learned counsel appearing for the revision

petitioner was heard.

3. Learned counsel submitted that revision

petitioner is not challenging the conviction or the

CRRP 3873/2008 2

sentence and revision petitioner may be granted

three months time to pay the compensation as

directed by learned Sessions Judge.

4. On going through the judgments of the

courts below, I find no reason to interfere with

the conviction or the sentence.

5. Evidence establish that Ext.P1 cheque for

Rs.50,000/- was issued by the revision petitioner

towards discharge of Rs.50,000/- borrowed earlier.

Evidence also proved that the cheque was

dishonoured for want of sufficient funds. It is

also proved that first respondent had complied with

all the statutory formalities provided under

section 138 and 142 of Negotiable Instruments Act.

Conviction of revision petitioner for the offence

under section 138 of Negotiable Instruments Act is

perfectly legal.

6. Then the only question is regarding the

sentence. Learned Sessions Judge modified the

sentence to imprisonment till rising of court in

addition to a compensation which was only for the

CRRP 3873/2008 3

amount covered by the dishonoured cheque. In such

circumstance, sentence also does not warrant

interference.

Revision is dismissed. Revision petitioner is

granted three months time to pay the compensation

as directed by the learned Sessions Judge. Learned

counsel appearing for the petitioner submitted that

revision petitioner may be permitted to pay the

compensation directly to the first respondent and

to produce the receipt. Revision petitioner is

permitted to pay the compensation directly to the

first respondent and to satisfy the Additional

Chief Judicial Magistrate that the compensation has

been paid as directed. Revision petitioner is

directed to appear before the Additional Chief

Judicial Magistrate, Thalassery on 4.3.2009.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006