High Court Kerala High Court

P.D.John @ Johnappan vs State Of Kerala on 25 November, 2008

Kerala High Court
P.D.John @ Johnappan vs State Of Kerala on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3802 of 2008()


1. P.D.JOHN @ JOHNAPPAN, PADINJAREKKARA
                      ...  Petitioner

                        Vs



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

2. C.V.FRANCIS, CHETTAKKATTU HOUSE, VEROOR

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/11/2008

 O R D E R
                 M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                 CRL.R.P.NO. 3802 OF 2008
                   ............................................
     DATED THIS THE 25th                 DAY OF NOVEMBER, 2008

                                   ORDER

Revision petitioner is the accused and second respondent

the complainant in C.C.5 of 2006 on the file of Judicial First

Class Magistrate-II, Kottayam. Petitioner was convicted for the

offence under Section 138 of N.I.Act. Petitioner challenged the

conviction before Sessions Court, Kottayam in Crl.A.716 of 2007.

Learned Sessions Judge, on reappreciation of evidence,

confirmed the conviction but modified the sentence to

imprisonment till rising of court and a fine of Rs.3,00,000/- and

in default, simple imprisonment for six months with a direction

to pay the fine on realisation to second respondent as

compensation. Revision petition is filed challenging the

conviction.

2. Learned counsel appearing for revision petitioner was

heard. Learned counsel submitted that revision petitioner is not

challenging either the conviction or the sentence and he may be

granted six months time to pay the fine.

3. Learned Magistrate and learned Sessions Judge

appreciated the evidence of PW1 the second respondent and

CRRP 3802/2008 2

based on Ext.P1 to P6 and evidence of PW1 found that Ext.P1

cheque was issued towards discharge of a legally recoverable

debt viz, the amount borrowed by revision petitioner. It was also

found that the cheque was dishonoured for want of sufficient

funds and second respondent has complied with all the

statutory formalities provided under Section 138 and 142 of

N.I.Act. Conviction of the petitioner for the offence under

Section 138 of N.I.Act, in such circumstances, is perfectly legal.

4. Then the question is regarding the sentence. Learned

Sessions Judge modified the sentence to imprisonment till rising

of court and a fine, which was for the amount covered by the

dishonoured cheque with a default sentence. In such

circumstances, I do not find any reason to interfere with the

sentence also.

5. Revision petition is dismissed. Petitioner is granted six

months time from today to pay the fine. Petitioner is directed to

appear before learned Magistrate on 26.5.2009.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-