IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 424 of 2009()
1. P.O.JOSEPH
... Petitioner
Vs
1. M/S.CHAITHANYA ENTERPRISES
... Respondent
2. STATE OF KERALA
For Petitioner :SRI.V.V.SIDHARTHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/02/2009
O R D E R
V.RAMKUMAR, J.
.............................
Crl.R.P. No.424 of 2009
................................................
Dated, this the 11th day of February, 2009.
O R D E R
In this Revision Petition filed under Section 397
read with Section 401 Cr.P.C. the petitioner who was the
accused in C.C.No.1184 of 2005 on the file of the Judicial
First Class Magistrate Court, Perumbavoor 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.1,72,975/-. The
compensation ordered by the lower appellate court is
Rs.1,62,975/-
2. I heard the learned counsel for the Revision
Petitioner and the learned Public Prosecutor.
3. The learned counsel appearing for the Revision
Petitioner reiterated the contentions in support of the
Revision.
Crl.R.P.No.424/2009
– 2 –
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 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
Crl.R.P.No.424/2009
– 3 –
(1) KLT 851 default sentence cannot be imposed for the
enforcement of an order for compensation under Section
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.1,72,000/-
(Rupees one lakh seventy two thousand only). 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 a
period of seven 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.
Crl.R.P.No.424/2009
– 4 –
In the result, this Revision is disposed of confirming
the conviction entered but modifying the sentence imposed
on the revision petitioner.
Dated this the 11th day of February, 2009.
V. RAMKUMAR, JUDGE.
skr