High Court Kerala High Court

M/S.Aiswarya Finance And Others vs Dr.Sajeev And Another on 22 December, 2010

Kerala High Court
M/S.Aiswarya Finance And Others vs Dr.Sajeev And Another on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3891 of 2010()



1. M/S.AISWARYA FINANCE AND OTHERS
                      ...  Petitioner

                        Vs

1. DR.SAJEEV AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.C.HARIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/12/2010

 O R D E R
                           V.RAMKUMAR, J.
                .................................................
                    Crl.R.P. No. 3891 of 2010
                 ................................................
       Dated this the 22nd day of December, 2010.

                                 O R D E R

In this Revision Petition filed under Section 397 read with

Sec. 401 Cr.P.C. petitioners who were the accused in C.C. No.

1175 of 2004 on the file of the Judicial First Class Magistrate,

Chavakkad challenge the conviction entered and the sentence

passed against them for an offence punishable under Sec. 138 of

the Negotiable Instruments Act, 1881 (hereinafter referred to as

‘the Act’). The cheque amount was `1,28,000/-. The

fine/compensation ordered by the lower appellate court is `5000/-

to the 1st accused and `65,000/- to 2nd and 3rd accused

each.

2. I heard the learned counsel for the Revision Petitioners

and the learned Public Prosecutor.

3. The learned counsel appearing for the Revision

Petitioners re-iterated the contentions in support of the Revision.

4. The courts below have concurrently held that the

cheque in question was drawn by the petitioners in favour of the

complainant, that the complainant had validly complied with

clauses (a) and (b) of the proviso to Section 138 of the Act, and

Crl.R..P. No. 3891/2010 -:2:-

that the Revision Petitioners/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

petitioners while entering the conviction. The said conviction

has been recorded after a careful evaluation of the oral and

documentary evidence. This Court sitting in the rarefied revisional

jurisdiction will be loath to interfere with the findings of fact

recorded by the Courts below concurrently. I do not find any

error, illegality or impropriety in the conviction so recorded

concurrently by the courts below and the same is hereby

confirmed.

5. What now survives for consideration is the legality of

the sentence imposed on the revision petitioners. No doubt, now

after the decision of the Apex Court in Vijayan v. Sadanandan

K. and Another (2009) 6 SCC 652 it is permissible for the

Court to slap a default sentence of imprisonment while

awarding compensation under Sec. 357 (3) Cr.P.C. But, in that

event, a sentence of imprisonment will be inevitable. I am,

however, of the view that in the facts and circumstances of this

case a sentence of fine with an appropriate default sentence

will suffice. Accordingly, for the conviction under Section 138 of

the Act revision petitioners 2 and 3 are sentenced to pay a fine of

`68,000/- (Rupees sixty eight thousand only) each. The said

fine shall be paid as compensation under Section 357 (1) Cr.P.C.

Crl.R..P. No. 3891/2010 -:3:-

The revision petitioners are permitted either to deposit the said

fine amount before the Court below or directly pay the

compensation to the complainant within five months from today

and produce a memo to that effect before the trial Court in case of

direct payment. If they fails to deposit or pay the said amount

within the aforementioned period revision petitioners 2 and 3 shall

suffer simple imprisonment for three months by way of default

sentence. The fine amount of `5000/- imposed on the 1st accused

is not interfered with.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed on the

revision petitioners.

Dated this the 22nd day of December, 2010.

V. RAMKUMAR, JUDGE.

rv