High Court Kerala High Court

P.Rameshan vs V.Prasanth on 4 November, 2010

Kerala High Court
P.Rameshan vs V.Prasanth on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3243 of 2010()


1. P.RAMESHAN,AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. V.PRASANTH,AGED 41 YEARS,
                       ...       Respondent

2. THE STATE OF KERALA,REPRESENTED BY

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :04/11/2010

 O R D E R
                     V.K.MOHANAN, J.
            ---------------------------------------------
                 Crl.R.P.No. 3243 of 2010
            ---------------------------------------------
          Dated this the 4th day of November, 2010

                           O R D E R

Aggrieved by the order of conviction and

sentence imposed against the revision petitioner/accused

under Section 138 of the N.I.Act, this revision petition is

preferred.

2. Counsel for the revision petitioner submitted that

the petitioner has no contention on merit, but he requires

some time to pay the compensation amount. It is also the

submission of the learned counsel that since the revision

petitioner, being a school teacher and working in a

Government School, the substantive sentence imposed

against him may be set aside and the petitioner is ready to

compensate the complainant, but he requires some time for

the same.

3. Having regard to the facts and circumstances of

the case, I am of the view that the said submission requires

serious consideration. The Honourable Apex Court in the

decision reported in Damodar.S.Prabhu v. Sayed

Crl.R.PNO. 3243 of 2010

:-2-:

Babalal.H. [JT 2010(4) SC 457] has held that in the case of

dishonour of cheques, the compensatory aspect of the

remedy should be given priority over the punitive aspects.

It is also relevant to note that the cheque in question is

dated 29.9.2006 and as per the findings of the courts below,

the amount covered by the cheque in question belongs to

the complainant. Therefore, I am of the view that the

sentence ordered by the revision petitioner requires some

modification and while granting breathing time to deposit

the amount, the amount can be enhanced slightly.

In the result, this Criminal Revision Petition is

disposed of confirming the conviction of the revision

petitioner under Section 138 of the N.I.Act as recorded by

the courts below. Accordingly, in modification of the

sentence ordered by the court below and in suppression of

the substantive sentence, the sentence is confined to fine

only. Accordingly, the revision petitioner is sentenced to pay

a fine of Rs.2,25,000/- (Rupees Two Lakhs Twenty Five

Thousand only) and the revision petitioner is further

directed to deposit the said amount within 45 days from

Crl.R.PNO. 3243 of 2010

:-3-:

today. In case of any default in depositing the fine amount,

within the above time limit, the revision petitioner is

directed to undergo simple imprisonment for two months.

Accordingly, the revision petitioner/accused is directed to

deposit the fine amount of Rs.2,25,000/- on or before

17.12.2010. On realisation of the fine amount, an amount

of Rs.2,20,000/- shall be paid to the complainant as

compensation under Section 357(1)(b) of the Cr.P.C. and

the balance shall be paid to the State Exchequer. In case of

any failure on the part of the revision petitioner in making

the deposit of fine amount on or before the above date, the

trial court is free to take coercive steps to secure the

presence of the revision petitioner and to execute the

sentence. Coercive steps, if any, pending against the

petitioner shall be deferred till 17.12.2010.

V.K.Mohanan,
Judge.

MBS/

Crl.R.PNO. 3243 of 2010

:-4-:

V.K.MOHANAN, J.

——————————————–

Crl.R.PNO. 3243 of 2010

:-5-:

Crl.A.NO. OF 200

————————————

J U D G M E N T

DATED: -2-2010

Crl.R.PNO. 3243 of 2010

:-6-:

Accordingly, this Criminal Revision Petition is disposed of

confirming the conviction of the revision petitioner under

Section 138 of the N.I.Act as recorded by the courts below.

Accordingly, the sentence of imprisonment now ordered by

the lower appellate court is confirmed and the

compensation amount is enhanced to Rs.,000/- which shall

be paid by the revision petitioner within three months from

today and in case of any default in paying the amount, the

revision petitioner is directed to undergo simple

imprisonment for three months and on realisation of the

compensation amount, the entire amount shall be paid to

the complainant under Section 357(3) of the Cr.P.C.

Crl.R.PNO. 3243 of 2010

:-7-:

Accordingly, the revision petitioner/accused is directed to

appear before the trial court on .11.2010 to receive the

sentence and to deposit the compensation amount. In case

of any failure on the part of the revision petitioner in

appearing before the trial court and making the deposit of

compensation amount on the above date, the trial court is

free to take coercive steps to secure the presence of the

revision petitioner and to execute the sentence. Coercive

steps, if any, pending against the petitioner shall be

deferred till .11.2010.

Crl.R.PNO. 3243 of 2010

:-8-:

V.K.MOHANAN, J.

——————————————–

Crl.A.NO. OF 200

————————————

J U D G M E N T

DATED: -2-2010

Crl.R.PNO. 3243 of 2010

:-9-: