High Court Kerala High Court

Mary Thankachan vs P.K.Balachandran on 23 July, 2009

Kerala High Court
Mary Thankachan vs P.K.Balachandran on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2342 of 2009()


1. MARY THANKACHAN,
                      ...  Petitioner

                        Vs



1. P.K.BALACHANDRAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.N.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/07/2009

 O R D E R
                        THOMAS P.JOSEPH, J.
             = = = = = = = = = = = = = = = = = = = = = = = =
                          CRL. R.P. NO.2342 of 2009
              = = = = = = = = = = = = = = = = = = = = = = = = =
                  Dated this the 23rd day of July,    2009

                                 O R D E R

————–

This revision is in challenge of concurrent finding entered

by the courts below regarding due execution of a cheque for the

discharge of a legally recoverable debt/liability. Petitioner was

convicted by learned Judicial First Class Magistrate-II (Mobile),

Kottayam in S.T. No.191 of 2007. She was sentenced to undergo

simple imprisonment till rising of the court. There was also a

direction for payment of compensation of Rs.30,000/- with a

default sentence of simple imprisonment for one month. Learned

Additional Sessions Judge, Kottayam modified the sentence as

fine of Rs.30,000/- with default sentence of simple imprisonment

for one month.

2. According to respondent No.1 petitioner borrowed

Rs.30,000/- from him and issued Ext.P1, cheque dated 2.3.2005

for repayment of that amount. Dishonour of that cheque for

insufficiency of funds is proved by Exts.P2 and P3. Service of

statutory notice on petitioner is proved by Exts.P4 to P6.

CRL. R.P. No.2342 of 2009

-: 2 :-

Petitioner did not reply to the statutory notice. Respondent No.1

gave evidence as P.W1. Petitioner contended that she had

borrowed Rs,10,000/- from one Salim and given an unsigned

blank cheque as security and that cheque has been misused.

Petitioner did not adduce evidence or bring out circumstances to

prove or probabilise that case. Respondent No.1 denied that

suggestion. There is nothing to disbelieve the evidence of

respondent No.1 as P.W1. Petitioner did not reply to the statutory

notice served on her. Courts below found in favour of due

execution of the cheque. I find no reason to interfere with the

conviction of petitioner.

3. Learned magistrate sentenced petitioner to undergo

simple imprisonment till rising of the court and she was directed

to pay compensation of Rs.30,000/-. Appellate court modified the

sentence as fine of Rs.30,000/- with default sentence of one

month. It was directed that fine if realised shall be given to

respondent No.1 as compensation.

4. Learned counsel for petitioner requested that fine

may be converted as compensation payable to respondent No.1

CRL. R.P. No.2342 of 2009

-: 3 :-

directly and requested three months’ time to deposit the

compensation.

5. Section 386 of the Code of Criminal Procedure permits

appellate court even in an appeal from conviction and sentence

to alter or modify the sentence but not so as to enhance it. In

Radhakishnan Nair v. Padmanabhan (2000 (2) KLT 349)

learned magistrate sentenced the accused to pay fine exceeding

Rs.5,000/-, illegally. In the appeal preferred by the accused

learned Sessions Judge modified the sentence as simple

imprisonment till rising of the court and compensation payable to

the complainant. Legality of that, was challenged in revision in

this Court on the premise that modification of sentence effected

by the appellate court amounted to enhancement of sentence.

That contention was negatived. Revisional court is entitled to

exercise such power as the appellate court could exercise.

Therefore in exercise of the power of revision this Court can

modify the sentence though not to enhance it. Therefore simple

imprisonment till rising of the court will not amount to

enhancement of sentence. Fine can be converted as

CRL. R.P. No.2342 of 2009

-: 4 :-

compensation payable to respondent No.1. Considering the

circumstances stated by learned counsel, petitioner is granted

three months’ time to deposit compensation in the trial court.

Resultantly, this revision petition is allowed in part to the

following extent.

(i) Sentence of fine imposed by the

appellate court is set aside.

(ii) Petitioner is sentenced to undergo

simple imprisonment till rising of the court.

(iii) Petitioner is directed to deposit in

the trial court within three months from this

day Rs.30,000/- (Rupees Thirty thousand only)

by way of compensation for payment to

respondent No.1 under Section 357(3) of the

Code of Criminal Procedure. In case of default,

petitioner shall undergo simple imprisonment

for two months.

                   (iv)  It is made clear that     it shall be

            sufficient compliance of condition        (iii) if

            petitioner paid    compensation to respondent

No.1 through her counsel in the trial court and

respondent No.1 filed a statement in the trial

CRL. R.P. No.2342 of 2009

-: 5 :-

court through his counsel acknowledging

receipt of the compensation within the said

period.

Petitioner shall appear in the trial court on 26.10.2009 to

receive the sentence.

THOMAS P.JOSEPH, JUDGE.

vsv

THOMAS P.JOSEPH, J.

===================
CRL. R.P. NO. OF 2000
===================

O R D E R

JUNE, 2009