High Court Kerala High Court

P. Sandeep vs State Of Kerala on 12 December, 2008

Kerala High Court
P. Sandeep vs State Of Kerala on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4040 of 2008()


1. P. SANDEEP, CHIEF EXECUTIVE OFFICER,
                      ...  Petitioner
2. M/S. ECOM COMPUSHOPE COM. LTD., 37,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. M/S. HIMAGIRI RESOURCES, 39/5671-72,

                For Petitioner  :SRI.T.M.DOLGOVE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/12/2008

 O R D E R
               M.SASIDHARAN NAMBIAR, J.
           -----------------------------------------------
                      CRL.R.P. No.4040 OF 2008
           -----------------------------------------------
         Dated this the 12th day of December, 2008

                              ORDER

Revision Petitioners are the accused and second

respondent the complainant in ST No.159/06 on the file of

Judicial First Class Magistrate-IV, Kochi. Revision Petitioners

were convicted and sentenced for the offence under section

138 of the Negotiable Instruments Act. They challenged the

conviction before the Additional Sessions Judge (Adhoc-II)

Ernakulam in Crl.A.No.320/08. The learned Sessions Judge

on reappreciation of the evidence confirmed the conviction,

and sentence and dismissed the appeal. It is challenged in

the revision.

2. Learned counsel for the revision petitioners

submitted that in view of the concurrent findings of the fact

and the evidence on record, revision petitioners are not

challenging the conviction and sentence may be modified

and one months time to be granted to pay the amount.

CRRP.NO.4040/08
2

3. On going through the judgment of the Courts

below, I find no reason to interfere with the conviction. The

evidence establish that Ext.P1 cheque was issued by the

revision petitioner towards payment of Rs.25,000/- due

from him. It is also proved 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 the Negotiable Instruments Act. Conviction for

the offence under section 138 of Negotiable Instruments Act

is perfectly legal.

4. Then the only question is regarding the sentence.

So long as the sentence is not a varied or modified against

the interest of the second respondent it is not necessary to

issue notice to the second respondent. Ext.P1 cheque was

issued towards the payment of Rs.25,000/- . Magistrate

sentenced first petitioner to simple imprisonment for two

months and pay compensation of Rs.25,000/- to first

respondent. Second petitioner was sentenced to fine of

CRRP.NO.4040/08
3

Rs.5,000/-. The learned Sessions Judge confirmed the

sentence. But considering the entire facts of the case the

sentence as against first revision petitioner is modified to

simple imprisonment till rising of court and fine of

Rs.25,000/- and in default simple imprisonment for 2

months with a direction to pay the fine on realisation to

second respondent as compensation. I find no reason to

interfere with the sentence as against the second revision

petitioner.

Revision is allowed in part . Conviction of the revision

petitioners for the offence under section 138 of the

Negotiable Instruments Act and the sentence as against the

second revision petitioner is confirmed. The sentence as

against first revision petitioner is modified and he is

sentenced to imprisonment till rising of Court and to pay

fine of Rs.25,000/-and in default simple imprisonment for

two months. On realisation of the said fine, it is to be paid

to second respondent as compensation under section 357

CRRP.NO.4040/08
4

(1) (b) of the Code of Criminal procedure. The first revision

petitioner is granted one months time to pay the amount.

The first revision petitioner is directed to appear before the

Magistrate on 15.1.2009.

M.SASIDHARAN NAMBIAR, JUDGE

sks/-