High Court Kerala High Court

P.Surendran Nair vs V.Sreekanthan Nair on 25 September, 2006

Kerala High Court
P.Surendran Nair vs V.Sreekanthan Nair on 25 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2872 of 2006()


1. P.SURENDRAN NAIR, ULLAS,
                      ...  Petitioner
2. R.USHA S.NAIR,

                        Vs



1. V.SREEKANTHAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.C.V.BIMAL ROY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/09/2006

 O R D E R
                                  R. BASANT, J.
                           - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P.No.  2872  of   2006
                          -  - - - -  - - - - - - - - - - - - - - -
               Dated this the  25th day of   September, 2006


                                      O R D E R

This revision petition is filed by the petitioners, a couple, to

challenge a concurrent verdict of guilty, conviction and sentence in

a prosecution under Section 138 of the N.I. Act.

2. The cheque is for an amount of Rs. 2,00,000/-. It bears

the date 4.9.1999. The petitioners now face a sentence of S.I. for a

period of six months each. There is also a direction to pay an amount

of Rs.2,00,000/- as compensation under Section 357(3) Cr.P.C. It is

directed to be a joint and several liability, which the petitioners have

to discharge. There is a further direction to pay an amount of

Rs.1,000/- as cost under Section 359 Cr.P.C. and in default to

undergo S.I. for a period of 30 days.

3. It is a joint account maintained by the petitioners. Their

signatures in the cheque is admitted. The notice of demand was

returned unclaimed. The complainant examined himself as PW1

Crl.R.P.No. 2872 of 2006 2

and a witness as PW2. Exts.P1 to P12 were marked. A neighbour was

examined as DW1.

4. The courts below, in these circumstances, concurrently came to

the conclusion that the complainant has succeeded in establishing all

ingredients of the offence punishable under Section 138 of the N.I. Act.

Accordingly they proceeded to pass the impugned concurrent judgments.

5. Called upon to explain the nature of challenge which the

petitioners wants to mount against the impugned concurrent judgments, the

learned counsel for the petitioners does not strain to assail the verdict of

guilty and conviction on merits. He only prays that leniency may be

shown on the question of sentence. The petitioners are willing to pay the

amount shown in the cheque. Reasonable further time may be granted to

the petitioners to discharge the liability and avoid any default sentence.

6. Having gone through the impugned concurrent judgments, I

reckon that as an informed and fair stand taken by the learned counsel for

the petitioners. In the absence of challenge on any specific ground against

the verdict of guilty and conviction, I am satisfied that it is not necessary

for me to advert to the facts in any greater detail in this order. I am

Crl.R.P.No. 2872 of 2006 3

satisfied that the verdict of guilty and conviction are absolutely justified and

unexceptionable.

7. Coming to the question of sentence, I find merit in the prayer for

leniency. I have already adverted to the principles governing imposition

of sentence in a prosecution under Section 138 of the N.I. Act in the

decision in Anilkumar v. Shammy (2002 (3) KLT 852). In the facts

and circumstances of the case, I do not find any compelling reasons

which can persuade this court to insist on imposition of any deterrent

substantive sentence of imprisonment on the petitioners. Leniency can be

shown on the question of sentence, but subject to the compulsion of

ensuring adequate and just compensation to the victim/complainant, who

has been compelled to wait from 1999 and to fight two rounds of legal

battle for the redressal of his genuine grievances. The challenge can

succeed only to the above extent.

8. In the nature of the relief which I propose to grant, it is not

necessary to wait for issue and return of notice to the respondent.

9. In the result:

Crl.R.P.No. 2872 of 2006 4

(a) This revision petition is allowed in part.

(b) The impugned verdict of guilty and conviction of the petitioners

under Section 138 of the N.I. Act are upheld.

) But the sentence imposed is modified and reduced. In

supersession of the sentence imposed on the petitioners by the courts

below, they are sentenced to undergo imprisonment till rising of court.

They are further directed under Section 357(3) Cr.P.C. to pay an amount

of Rs.1,15,000/-(Rupees One lakh fifteen thousand only) each as

compensation and in default to undergo S.I. for a period of two months. If

realised the entire amount shall be released to the complainant.

9. The petitioners shall appear before the learned Magistrate on or

before 30.11.2006 to serve the modified sentence hereby imposed. The

sentence shall not be executed till that date. If the petitioners do not so

appear, the learned Magistrate shall thereafter proceed to take necessary

steps to execute the modified sentence hereby imposed.

Crl.R.P.No. 2872 of 2006 5

(R. BASANT)
Judge

tm