High Court Kerala High Court

M/S. S.S.Industries And … vs M/S. Oil Palm India Ltd on 24 March, 2009

Kerala High Court
M/S. S.S.Industries And … vs M/S. Oil Palm India Ltd on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 469 of 2003(B)


1. M/S. S.S.INDUSTRIES AND ENTERPRISES,
                      ...  Petitioner
2. A.R.SANTHANAKRISHNAN, MANAGING PARTNER,

                        Vs



1. M/S. OIL PALM INDIA LTD.,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/03/2009

 O R D E R
               M.L. JOSEPH FRANCIS, J.
               - - - - - - - - - - - - - - - - - - - - - -
                Crl.R.P.No. 469 of 2003
               - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 24th day of March, 2009

                            O R D E R

This revision petition is filed by accused 1 and 2 in

C.C.No.103 of 1999 on the file of the Chief Judicial

Magistrate Court, Kottayam. The said complaint was filed

alleging commission of the offence punishable under

Section 138 of the N.I. Act.

2. The case of the complainant is that the first

accused Company purchased 20,000 oil palm sprout from

the complainant and towards the cost of the same, issued a

cheque dt.21.12.1998. The cheque was presented by the

complainant through their accounts in the State Bank of

Travancore, Kottayam branch, but was bounced for

insufficiency of funds. The complainant issued a lawyer

notice, intimating the dishonour of the cheque and

demanding payment. But the company has not discharged

the liability. Accused Nos. 2 to 4 are responsible officers

Crl.R.P.No. 469 of 2003
2

of the accused company. Pursuant to the summons, accused 1

and 2 appeared before the court. Accused 3 and 4 absconded

and the case against them was split up. When particulars of the

offence were read over to the accused, they pleaded not guilty.

3. The complainant was examined as PW1 and Exts.P1 to

P11 were marked. The second accused was questioned under

Section 313 Cr.P.C., who denied the allegations raised. From

the defence side, a witness list was filed. Though steps were

taken, nobody could be examined.

4. The learned C.J.M., Kottayam, on considering the

evidence, found accused 1 and 2 guilty under Section 138 of

the N.I. Act and they were convicted and sentenced. The

second accused is sentenced to undergo simple imprisonment

for three months. The first accused is sentenced to pay a fine of

Rs.2,20,000/-, which will be recovered from the assets of the

company and on recovery, Rs.2,00,000/- will be paid to the

complainant as compensation. The case against accused 3 and 4

was refiled.

Crl.R.P.No. 469 of 2003
3

5. Against that conviction and sentence, accused 1 and 2

filed Crl.A.No. 420 of 2001 before the Sessions Court,

Kottayam, which was dismissed, confirming the conviction and

sentence. Against that judgment accused 1 and 2 filed this

Revision Petition.

6. Heard the learned counsel for the revision petitioners,

the learned counsel for the first respondent and the learned

Public Prosecutor.

7. The learned counsel for the revision petitioners

submitted that the petitioners are not challenging the conviction

of accused 1 and 2 under Section 138 of the N.I. Act and that the

only prayer of the petitioners is to show leniency in awarding

the sentence. In the decision reported in George v.

Kamarudeen (2007 (1) KLT 759), it was held that a substantive

sentence of imprisonment till rising of the court would be

sufficient in the case of offence under Section 138 of the Act to

meet the ends of justice, particularly in view of the fact that

adequate compensation has been awarded. In view of the

Crl.R.P.No. 469 of 2003
4

principle laid down in the above decision, I am of the view that

the ends of justice would be met by sentencing the second

accused to undergo imprisonment till rising of the court and by

confirming the sentence to pay fine of Rs.2,20,000/- by the first

accused.

8. In the result, this Crl.R.P. is allowed in part. The

conviction of accused 1 and 2 in C.C. 103 of 1999 on the file of

the Chief Judicial Magistrate Court, Kottayam under Section 138

of the N.I. Act is confirmed. The sentence of the second accused

to undergo S.I. for a period of three months is reduced and he is

sentenced to undergo imprisonment till rising of the court. The

sentence to pay a fine of Rs.2,20,000/- by the first accused is

confirmed.

9. The learned counsel for the revision petitioners submits

that five months’ time may be granted to the revision petitioners

to pay the fine. In the facts and circumstances of the case, five

months’ time is granted to the revision petitioners to pay the fine.

Crl.R.P.No. 469 of 2003
5

The Chief Judicial Magistrate, Kottayam, is directed to execute

the modified sentence.

(M.L.JOSEPH FRANCIS)
Judge
tm