High Court Kerala High Court

Mrs.Cicily Ignatious vs State Of Kerala on 12 June, 2008

Kerala High Court
Mrs.Cicily Ignatious vs State Of Kerala on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2214 of 2008()


1. MRS.CICILY IGNATIOUS, GENERAL MANAGER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. MEERA.O.KHONA, 14-3D, SHERIN MANZIL,

                For Petitioner  :SRI.P.R.MILTON

                For Respondent  :SMT.SANTHI K.PAI

The Hon'ble MR. Justice R.BASANT

 Dated :12/06/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                     Crl.M.C.No.2214 of 2008
                    ----------------------------------------
               Dated this the 12th day of June 2008

                               O R D E R

The petitioner faces indictment in a prosecution under

Section 138 of the Negotiable Instruments Act. He has been

found guilty, convicted and sentenced to undergo a substantive

sentence of imprisonment for a period of three months and to

pay compensation coupled with a default sentence. The verdict

of guilty, conviction and sentence have been upheld by all courts

including this court in revision and the same has become final.

2. The sentence has not been executed so far. The

petitioner, the third accused, has come before this court now

with a request that powers under Section 482 Cr.P.C may be

invoked to quash the sentence and save the petitioner from the

obligation of undergoing substantive sentence of imprisonment.

The matter is settled. The amounts due have been paid.

Complainant has compelled the offence, it is submitted.

3. This court had taken a view in Sabu George v. Home

Secretary [2007(1) KLT 982] that such post revision composition

can be taken into account as a justifiable reason to invoke the

Crl.M.C.No.2214/08 2

jurisdiction under Section 482 Cr.P.C and save the accused of

the obligation to undergo any substantive sentence of

imprisonment. But a Division Bench of this court in Sudheer

Kumar v. Kunhiraman [2008(1)KLT 168 has overruled the

said decision and has taken the view that such post revision

composition cannot be a justifiable reason to invoke the powers

under Section 482 Cr.P.C.

4. This court is, in these circumstances, helpless and has

to dismiss this Crl.M.C observing that it is for the petitioner now

to seek his remedy before the Supreme Court. The learned

counsel relies on the decision in Vinay Devanna Nayak v. Ryot

Seva Sahakari Bank Ltd. [2008(1)KLT 1 (SC)]. That

decision is no authority for the proposition that a post revision

composition can be accepted by the High Court. The said

decision and all the decisions referred to in that decision do only

refer to composition when the matter was pending before the

Supreme Court.

5. This Crl.M.C is in these circumstances dismissed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.2214/08 3

Crl.M.C.No.2214/08 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007