IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3340 of 2008()
1. P.RAVUF, S/O NABEESU, AGED 50 YEARS,
... Petitioner
Vs
1. K.A. MOHAMMED ALI, S/O ABU,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :16/12/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
CRL.R.P.NO. 3340 OF 2008
............................................
DATED THIS THE 16th DAY OF DECEMBER, 2008
ORDER
Revision petitioner is the accused and first respondent, the
complainant in C.C.178 of 2003 on the file of Additional chief Judicial
Magistrate, Thalassery. Revision petitioner was convicted and
sentenced to simple imprisonment for three months and a fine of
Rs.60,000/- and in default, simple imprisonment for three months,
with a direction to pay Rs.55,000/- out of the fine realised to first
respondent as compensation. Petitioner challenged the conviction
before Sessions Court, Thalassery in Crl.A.486 of 2003. Learned
Sessions Judge, on reappreciation of evidence, confirmed the
conviction, but modified the substantive sentence to imprisonment till
rising of court, maintaining the fine and direction to pay
compensation. Revision petition is filed challenging the conviction
and sentence.
2. Learned counsel appearing for revision petitioner was heard.
Learned counsel argued that courts below did not properly appreciate
the evidence and there is no evidence to prove that Ext.P1 cheque was
issued by revision petitioner towards discharge of a legally
recoverable debt or liability and therefore the conviction is not
sustainable.
CRRP 3340/2008 2
3. On hearing the learned counsel and going through the
judgments of the courts below, I find no reason to interfere with the
conviction or sentence. Courts below appreciated the evidence in the
proper perspective and found that Ext. P1 cheque was issued towards
discharge of Rs.50,000/- which was received from first respondent
earlier. Evidence also establish that cheque was dishonoured for want
of sufficient funds and first respondent had complied with all the
statutory formalities provided under Section 138 and 142 of N.I.Act.
Conviction of revision petitioner for the offence under Section 138 of
N.I.Act is perfectly legal.
4. Then the only question is with regard to the sentence.
Though learned Magistrate awarded a substantive sentence of simple
imprisonment for three months, learned Sessions Judge reduced the
same to imprisonment till rising of court. Learned Magistrate
awarded a fine of Rs.60,000/- which was maintained by learned
Sessions Judge. Ext.P1 cheque is for Rs.50,000/- and was issued in
2002. In such circumstances, I find no reason to interfere with the
sentence also.
5. Revision petition is dismissed. Revision petitioner is granted
two months time to pay the fine. Petitioner is directed to appear
before the Magistrate on 17.2.2009.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-