High Court Kerala High Court

M/S.Anjaneya Enterprises vs State Of Kerala on 14 November, 2007

Kerala High Court
M/S.Anjaneya Enterprises vs State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3416 of 2007(Y)


1. M/S.ANJANEYA ENTERPRISES,
                      ...  Petitioner
2. P.V.SURESHKUMAR,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. SREE SAKTHI PAPER MILLS LTD.,

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice R.BASANT

 Dated :14/11/2007

 O R D E R
                          R. BASANT, J
            -------------------------------------------------
                 Crl.M.C. No. 3416 OF 2007
            -------------------------------------------------
        Dated this the 14th day of November, 2007

                               ORDER

The petitioners are accused 1 and 2 in a prosecution

under Sec.138 of the Negotiable Instruments Act. The 1st

petitioner/accused No.1 is a partnership firm and the 2nd

petitioner/accused No.2 is its Managing Partner. The

proceedings under Sec.138 of the Negotiable Instruments Act

was initiated on the basis of a complaint filed by the

complainant/2nd respondent herein.

2. The trial court found the petitioners guilty. The

Sessions Court, in appeal, set aside the conviction. This Court

in the appeal against acquittal restored the verdict of guilty,

conviction and sentence passed by the trial court. The 1st

petitioner has been sentenced to pay a fine of Rs.5,000/- and

the 2nd petitioner has been sentenced to undergo simple

Crl.M.C. No. 3416 OF 2007 -: 2 :-

imprisonment for a period of six months. He has also been

directed to pay an amount of Rs.5 lakhs as compensation.

Default sentence has also been prescribed.

3. The petitioners have now come before this Court to

apprise this Court of the subsequent settlement and composition

of the offence. The 2nd respondent has entered appearance

through counsel. He confirms that the disputes have been

settled and that the 2nd respondent/complainant has compounded

the offence alleged against the petitioners. The entire amount

due to the 2nd respondent has already been received, it is

submitted.

4. An application has been filed by the rival contestants

duly countersigned by their respective counsel to confirm that

there has been some settlement/composition.

5. The appellate judgment rendered by this Court restoring

the verdict of guilty, conviction and sentence has now become

final. The learned counsel, in these circumstances, prays that

the dictum in Sabu George v. Home Secretary (2007 (1) KLT

982) may be invoked and the 2nd petitioner may be saved of the

Crl.M.C. No. 3416 OF 2007 -: 3 :-

trauma of incarceration in prison notwithstanding the

composition.

6. Having considered all the relevant circumstances, I am

satisfied that this is an eminently fit case where the dictum in

Sabu George v. Home Secretary (2007 (1) KLT 982) can be

invoked in favour of the 2nd petitioner to save him from the

trauma of incarceration in prison notwithstanding the

composition. I am further satisfied that the direction for

payment of compensation need not be enforced, the 2nd

respondent having admitted that the entire amount has been

paid and received in full satisfaction of his claim. I am not

satisfied that the sentence imposed against the 1st petitioner/

accused No.1 deserves to be interfered with notwithstanding the

composition. I am satisfied that the sentence imposed against

the 2nd petitioner/accused No.2 alone need be set aside invoking

the powers under Sec.482 of the Cr.P.C. as explained in the

dictum in Sabu George v. Home Secretary (2007 (1) KLT

982).

7. This Crl.M.C. is accordingly allowed in part. The

Crl.M.C. No. 3416 OF 2007 -: 4 :-

sentence imposed on the 2nd petitioner under Sec.138 of the

Negotiable Instruments Act including the direction for payment

of compensation and the default sentence is hereby quashed.

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

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge