IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2657 of 2004(B)
1. N.P.VELAYUDHAN, NELLIKKAD VEEDU,
... Petitioner
Vs
1. SHRI.RAVEENDRA NATH, S/O. ACHUTHAN NAIR
... Respondent
2. STATE OF KERALA, REP.BY PUBLIC
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :SRI.K.P.BALAGOPAL
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/07/2008
O R D E R
V.RAMKUMAR, J.
.................................................
Crl.R.P. No.2657 of 2004
................................................
Dated this the 30th day of July, 2008
O R D E R
In this Revision Petition filed under Section 397 read with Sec. 401
Cr.P.C. the petitioner who was the accused in S.T.No.623 of 1998 on the file of
the Chief Judicial Magistrate, Palakkad, challenges the conviction entered and
the sentence passed against him for an offence punishable under Sec. 138 of
the Negotiable Instruments Act, 1881 (hereinafter referred to as ‘the Act’).
2. I heard the learned counsel for the Revision Petitioner and the
learned Public Prosecutor.
3. The learned counsel appearing for the Revision Petitioner re-
iterated the contentions in support of the Revision. The courts below have
concurrently held that the cheque in question was drawn by the petitioner in
favour of the complainant on the drawee bank, that the cheque was validly
presented to the bank, that it was dishonoured for reasons which fall under
Section 138 of the Act, that the complainant made a demand for payment by a
notice in time in accordance with clause (b) of the proviso to Section 138 of the
Act and that the Revision Petitioner/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 petitioner while entering the above
finding. The said finding has been recorded on an appreciation of the oral and
documentary evidence. I do not find any error, illegality or impropriety in the
Crl.R.P.No.2657/2004 -:2:-
finding so recorded concurrently by the courts below. The conviction was thus
rightly entered against the petitioner.
4. What now survives for consideration is the question as to whether
what should be the proper sentence to be imposed on the revision petitioner.
Having regard to the facts and circumstances of the case, I am inclined to modify
the sentence imposed on the revision petitioner. In the light of the recent
decision of the Supreme Court in Ettappadan Ahammedkutty v. E.P.
Abdullakoya (2008(1)KLT 851), default sentence cannot be imposed for the
enforcement of an order for compensation under Sec. 357 (3) Cr.P.C.
Accordingly, for the conviction under Section 138 of the Act the revision
petitioner is sentenced to pay a fine of Rs.40,000/- (Rupees forty thousand
only) [after giving credit to the sum of Rs.35,000/- deposited by the revision
petitioner before the trial court and which amount shall be permitted to be
withdrawn by the 2nd respondent/ complainant]. The said fine shall be paid as
compensation under Section 357 (1) Cr.P.C. The revision petitioner is permitted
either to deposit the said fine amount before the Court below or directly pay the
compensation to the complainant within four months from today and 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 aforementioned period he shall suffer
simple imprisonment for three months by way of default sentence.
In the result, this Revision is disposed of confirming the conviction
entered but modifying the sentence imposed on the revision petitioner.
Dated this the 30th day of July, 2008.
V. RAMKUMAR, JUDGE.
sj
Crl.R.P.No.2657/2004 -:3:-