High Court Kerala High Court

P.G. Murukan vs State Of Kerala on 4 March, 2009

Kerala High Court
P.G. Murukan vs State Of Kerala on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 775 of 2009()


1. P.G. MURUKAN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. SARASAMMA K.S. JAYANTHI NIVAS,

                For Petitioner  :SRI.S.ABHILASH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/03/2009

 O R D E R
                               V.RAMKUMAR, J.
                   .................................................
                        Crl.R.P. No. 775 of 2009
                   ................................................
                         Dated: 4th March, 2009

                                    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 C.C. No. 902
of 2004 of J.F.C.M.I, Chengannur, 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’). The cheque amount was
Rs.30,000/-. The fine/compensation ordered by the lower
appellate court is Rs. 35,000/-.

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.

4. The courts below have concurrently held that the cheque
in question was drawn by the petitioner in favour of the
complainant, that the complainant had validly complied with clauses

(a) and (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 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 recorded concurrently by the

Crl.R..P. No. 775 of 2009 -:2:-

courts below and the same is hereby confirmed.

5. What now survives for consideration is the legality of
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. I am, therefore, inclined
to modify the sentence to one of fine only. Accordingly, for the
conviction under Section 138 of the Act the revision petitioner is
sentenced to pay a fine of Rs. 27,000/- (Rupees twenty seven
thousand only) (giving credit to a sum of Rs. 10,000/- deposited
by the revision petitioner pursuant to the orders of the court and
which amount shall be permitted to be withdrawn by the
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 4th day of March 2009.

V. RAMKUMAR, JUDGE.

Crl.R..P. No. 775 of 2009 -:3:-

ani/-