High Court Kerala High Court

Prakash vs State Of Kerala on 23 August, 2006

Kerala High Court
Prakash vs State Of Kerala on 23 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2810 of 2006()


1. PRAKASH, ANEESH BUNGALOW,
                      ...  Petitioner

                        Vs



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

2. GEETHA SATHYANANDAN,

                For Petitioner  :SRI.R.REJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/08/2006

 O R D E R
                                 R. BASANT, J.
                          - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P.No.  2810  of   2006
                         -  - - - -  - - - - - - - - - - - - - - -
                 Dated this the  23rd day of   August, 2006


                                     O R D E R

This revision petition is directed against 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. 4.75 Lakhs. It bears

the date 30.3.2003. The petitioner now faces a sentence of S.I. for a

period of six months and to pay the actual cheque amount of Rs.4.75

lakhs as compensation and in default to undergo S.I. for a further

period of two months.

3. The signature in the cheque is admitted. The notice of

demand was duly received and acknowledged. It did not succeed in

securing any payment. Instead, Ext. P6 reply notice was issued

denying the liability. The complainant examined herself as PW1

and proved Exts.P1 to P6. The accused examined his brother-in-

law as DW1. No documents were proved. An attempt was made by

Crl.R.P.No. 2810 of 2006 2

the accused in Ext.P6 reply and in the course of the trial to contend that a

cheque book containing 10 leaves, all signed and blank, were lost by him

from his possession. The complainant must have come into possession of

the signed blank cheque leaves which he was misutilising to stake a false

claim, it was contended.

3. 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

and the petitioner/accused has not succeeded in showing his defence to be

probable. Accordingly the courts below proceeded to pass the

impugned concurrent judgments.

4. Called upon to explain the nature of challenge which the petitioner

wants to mount against the impugned concurrent judgments, the learned

counsel for the petitioner does not strain to assail the verdict of guilty and

conviction on merits. Having gone through the impugned concurrent

judgments, I reckon that an informed and fair stand taken by the learned

counsel for the petitioner. I am satisfied that the verdict of guilty and

conviction are absolutely justified and unexceptionable. In the absence of

Crl.R.P.No. 2810 of 2006 3

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.

5. The learned counsel for the petitioner then prays that leniency

may be shown on 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 petitioner. 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 for a period of about 3 = years and to fight two rounds

of legal battle for the redressal of her genuine grievances. The challenge

can succeed only to the above extent.

6. 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.

Crl.R.P.No. 2810 of 2006 4

7. In the result:

(a) This revision petition is allowed in part.

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

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 petitioner by the courts below,

he is sentenced to undergo imprisonment till rising of court. He is further

directed under Section 357(3) Cr.P.C. to pay an amount of Rs.5,05,000/-

(Rupees five lakhs five thousand only) as compensation and in default to

undergo S.I. for a period of three months. If realised the entire amount

shall be released to the complainant.

8. The petitioner shall appear before the learned Magistrate on or

before 31.10.2006 to serve the modified sentence hereby imposed. The

sentence shall not be executed till that date. If the petitioner does not so

appear, the learned Magistrate shall thereafter proceed to take necessary

steps to execute the modified sentence hereby imposed.

Crl.R.P.No. 2810 of 2006 5

(R. BASANT)
Judge

tm