High Court Kerala High Court

N.K.Moideen vs K.Khalid on 6 December, 2010

Kerala High Court
N.K.Moideen vs K.Khalid on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1618 of 2002()


1. N.K.MOIDEEN, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. K.KHALID, S/O.MUHAMMED,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.M.SAJI

                For Respondent  :SMT.K.V.RESHMI

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

 Dated :06/12/2010

 O R D E R
                  M.L. JOSEPH FRANCIS, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                  Crl.R.P.No. 1618 of 2002
                 - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 6th day of December, 2010

                              O R D E R

This revision petition is filed by the complainant in C.C.

No. 49 of 1995 on the file of the Judicial First Class Magistrate

Court, Payyoli. The first respondent herein was the accused in

that case, which was filed by the complainant alleging

commission of the offence under Section 138 of the N.I. Act,

involving a cheque for Rs.50,000/- In the trial court, the accused

was convicted under Section 138 of the N.I. Act and he was

sentenced to pay a fine of Rs.50,500/- and in default to undergo

S.I. for six months. Out of the fine amount, Rs.50,000/- shall be

given to the complainant as compensation. In appeal, the

sentence was modified and the accused was sentenced to pay a

fine of Rs.5,000/- and in default to undergo S.I. for one month

Crl.R.P.No. 1618 of 2002

2

and if the fine amount is realised, it will be paid to the complainant as

compensation under section 357(1) Cr.P.C.

2. Heard learned counsel for the revision petitioner and the

learned counsel for the first respondent.

3. The revision petitioner is not challenging the conviction of the

accused under Section 138 of the N.I. Act. The courts below have

concurrently held that the cheque in question was drawn by the

accused in favour of the complainant and that it was dishonoured

and the complainant had validly complied with clauses (a) and (b)

of the proviso to Section 138 of the N.I. Act and that the first

respondent/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 accused while entering

the conviction. The said conviction has been recorded after a

careful evaluation of the oral and documentary evidence.

I do not find any error, illegality or impropriety in the conviction so

Crl.R.P.No. 1618 of 2002

3

recorded concurrently by the courts below and the same is hereby

confirmed.

4. The lower appellate court reduced the sentence of fine as

Rs.5,000/- as the Judicial Magistrate of the First Class is

competentonly to impose a maximum fine of Rs.5,000/- Section

143 of the N.I. Act, which was inserted by Act 55 of 2002, makes

it clear that the Judicial First Class Magistrate is competent to

impose fine exceeding Rs.5,000/-

5. The learned counsel for the revision petitioner submitted

that the learned appellate Court while sentencing the accused to pay

a fine of Rs.5,000/- ought to have ordered the accused to pay

compensation equivalent to the cheque amount to the complainant.

6. When the accused was questioned under Section 313

Cr.P.C. he stated that out of the cheque amount, he has discharged

Rs.20,000/- Considering the facts and circumstances of the case, I

Crl.R.P.No. 1618 of 2002

4

am of the view that sentencing the accused to pay a fine of

Rs.30,000/- would meet the ends of justice. The said fine shall be

paid as compensation under Section 357(1) of Cr.P.C. The accused

is permitted either to deposit the said fine amount before the Court

below or directly pay the compensation to the complainant within

three months from today and to produce a memo to that effect

before the Trial Court in case of direct payment. If he fails to

deposit or pay the said amount within the aforesaid period, he shall

suffer simple imprisonment for three months by way of default

sentence. The amount if any deposited in the trial court by the

accused can be given credit to.

10 . In the result, this revision petition is disposed of as above.

(M.L. JOSEPH FRANCIS)
Judge
tm