High Court Kerala High Court

P.V.Kurian vs K.J.Joseph on 30 November, 2010

Kerala High Court
P.V.Kurian vs K.J.Joseph on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1565 of 2003()



1. P.V.KURIAN
                      ...  Petitioner

                        Vs

1. K.J.JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.C.S.MANU

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :30/11/2010

 O R D E R
                M.L. JOSEPH FRANCIS, J.
                - - - - - - - - - - - - - - - - - - - - - -
                Crl.R.P.No. 1565 of 2003
                - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 30th day of November, 2010

                             O R D E R

This Revision petition is filed by the accused in C.C.

No. 110 of 2000 on the file of Chief Judicial Magistrate

Court, Kottayam challenging the conviction and sentence

passed against him for the offence punishable under Section

138 of N.I. Act. The cheque amount was Rs.50,000/-. In the

Trial Court, the accused was convicted and sentenced to

undergo simple imprisonment for three months and to pay a

fine of Rs.5,000/- in default, to undergo simple

imprisonment for three months. The fine, if recovered, is

ordered to be paid to the complainant under Section 357 of

Cr.P.C., The appeal filed against that conviction and sentence

was dismissed.

Crl.R.P.No. 1565 of 2003

2

2. I heard the learned counsel for the revision petitioner,

learned counsel for the complaint and the public prosecutor.

3. The learned counsel appearing for the revision petitioner

reiterated the same contention raised before the Trial Court and the

appellate court. Learned counsel for the complainant supported the

judgment of the court below.

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 N.I. 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

Crl.R.P.No. 1565 of 2003

3

impropriety in the conviction so recorded concurrently by the

courts below and the same is hereby confirmed.

5. In the decision reported in Damodar S. Prabhu v. Sayed

Babalal H (2010(2) KHC 428 (SC)), it was held that in a case of

dishonour of cheques, compensatory aspect of the remedy should

be given priority over the punitive aspect. Considering the facts

and circumstances of the case, I am of the view that sentencing the

accused to pay a fine of Rs.50,000/- would meet the ends of

justice. The said fine shall be paid as compensation under Section

357(1) of 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 three months from

today and to 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 aforesaid period, he shall suffer simple

imprisonment for three months by way of default sentence. The

Crl.R.P.No. 1565 of 2003

4

amount, if any, deposited in the trial court by the accused can be

given credit to.

6. In the result, this Revision petition is disposed of

confirming the conviction entered and by modifying the sentence

imposed on the revision petitioner.

(M.L. JOSEPH FRANCIS)
Judge
tm