High Court Kerala High Court

N. Gopakumar vs State Of Kerala on 26 May, 2010

Kerala High Court
N. Gopakumar vs State Of Kerala on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1672 of 2010()


1. N. GOPAKUMAR,
                      ...  Petitioner

                        Vs



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

2. SHAJI PAILY,

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/05/2010

 O R D E R
                     V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                   Crl.M.C..No.1672 of 2010
                 = = = = = = = = = = = = = =
             Dated this the 26th day of May, 2010

                             ORDER

Petitioner, who was the accused in S.T.No.1713/2005

on the file of J.F.C.M. Ettumanoor, seeks to set aside the

order dated 03.04.2010 passed by the learned Magistrate

directing the issue of committal warrant against the

petitioner for the rest of the sentence.

2. The above prosecution was one under Section 138

of the Negotiable Instruments Act involving a cheque for

Rs.85,000/-. The trial court convicted the accused and

sentenced him to undergo simple imprisonment for two

months and to pay the cheque amount as compensation and

on default to pay the compensation to undergo simple

imprisonment for two months. On appeal preferred by him

before the Sessions Court as Crl.Appeal No.301 of 2008, the

learned Additional Sessions Judge as per judgment dated

26.10.2009 confirmed the conviction but modified the

Crl. M.C. No. 1672 of 2010
2

sentence directing him to undergo imprisonment till the

rising of the court and to pay a sum of Rs.85,000/- and on

default to pay the fine to suffer simple imprisonment for two

months. The matter was taken up before this Court in

revision as Crl.R.P.No.364/2010. As per final order dated

29.1.2010 (Annexure 3) this Court confirmed the conviction

but modified the sentence to one of imprisonment till the

rising of the court and to pay the cheque amount as

compensation within two months from 29.1.2010. There

was no default sentence imposed by this Court. The

petitioner has undergone imprisonment till the rising of the

Court, but he did not pay the compensation amount of

Rs.85,000/-. However, under the mistaken impression that

there was a default sentence for non-payment of

compensation, the learned Magistrate committed the

petitioner to custody. It is the said order of committal to

custody, which is assailed in this Crl.M.C. In the absence of

any default sentence for the non-payment of the

Crl. M.C. No. 1672 of 2010
3

compensation amount, the learned Magistrate can only

take steps under Section 431 read with 421 Cr.P.C as if the

compensation amount were a fine. Instead of resorting to

that, the petitioner could not have been arrested and

committed to the Prison.

As per letter dated 22.5.2010, the learned Magistrate

has also expressed his regret for overlooking the fact that

there was no default sentence. This Court had, as per order

dated 17.5.2010, already ordered the release of the

petitioner from custody and he has already been released

from custody. No further order remains to be passed in this

case. It is clarified that the compensation can be recovered

only as if it were a fine.

Dated this the 26th day of May, 2010.

V. RAMKUMAR, JUDGE

sj