IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 669 of 2001()
1. P.I. GIGI
... Petitioner
Vs
1. STATE
... Respondent
For Petitioner :SRI.JESWIN P.VARGHESE
For Respondent :SRI.S.KRISHNAKUMAR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/11/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 669 OF 2001 A
````````````````````````````````````````````````````
Dated this the 2nd day of November, 2007
O R D E R
In this revision filed under Section 397 read with Section
401 Cr.P.C. the petitioner who was the accused in C.C. No.919/1995 on
the file of the Addl. CJM, Ernakulam, challenges the conviction entered
and the sentence passed against him for an offence punishable under
Section 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
revision 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
Crl.R.P.No.669/01
: 2 :
on an appreciation of the oral and documentary evidence. I do not find
any error, illegality or impropriety in the 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 a proper sentence has been imposed on the revision petitioner.
I am, however, inclined to modify the sentence in the light of the recent
pronouncement by the Supreme Court that no default sentence can be
imposed for an order for compensation under Section 357(3) Cr.P.C.
Accordingly, the sentence imposed by the courts below on the revision
petitioner is set aside and instead he is sentenced to pay a fine of
Rs.35,000/- (Rupees thirty five thousand only) [giving credit to the sum
of Rs.15,000/- (Rupees fifteen thousand only) deposited by the revision
petitioner before the trial court pursuant to the interim orders of the court
and which amount shall be allowed to be withdrawn by the 2nd
respondent complainant] within three months from today, failing which
he shall suffer simple imprisonment for three months by way of default
sentence. As and when the fine amount is deposited, the same shall be
paid to the 2nd respondent complainant by way of compensation under
Section 357(1) Cr.P.C.
This revision is disposed of confirming the conviction but
modifying the sentence as above.
(V. RAMKUMAR, JUDGE)
aks
Crl.R.P.No.669/01
: 3 :
V. RAMKUMAR, J.
“““““““““““““““““““““““““
Crl. R.P. No. 669 OF 2001 A
“““““““““““““““““““““““““
O R D E R
2nd day of November, 2007