High Court Kerala High Court

Pushpa Bose vs State Of Kerala on 17 October, 2006

Kerala High Court
Pushpa Bose vs State Of Kerala on 17 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1117 of 2006(D)


1. PUSHPA BOSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. O.K.VILASINI,

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/10/2006

 O R D E R
                                   R. BASANT, J.
                           - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.  1117  of   2006
                           -  - - - -  - - - - - - - - - - - - - - -
                    Dated this the 17th  day of   October, 2006


                                       O R D E R

This revision petition is directed against an appellate judgment

in an appeal preferred by an accused person against the verdict of

guilty, conviction and sentence in a prosecution under Section 138 of

the N.I. Act.

2. The petitioner is the complainant. Concurrently the verdict

of guilty and conviction have been upheld. The trial court imposed a

sentence of S.I. for a period of three months and to pay the actual

cheque amount of Rs. 30,000/- as compensation and in default to

undergo S.I. for a period of one month. The appellate court, taking

into account the fact that the accused is a woman, modified the

sentence imposed. The substantive sentence of imprisonment for

three months was reduced to S.I. for a period of one week. The

direction for payment of compensation and the default sentence were

both upheld.

Crl.R.P.No. 1117 of 2006 2

3. The petitioner claims to be aggrieved by the appellate judgment

modifying the sentence. What is the grievance? The contention is that the

reduction of substantive sentence of imprisonment is not justified. The

mere fact that the accused is a woman should not have weighed with the

court to so drastically reduce the substantive sentence of imprisonment.

This is the short contention raised.

4. 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 am not persuaded to agree that indulgence

shown by the court below is not warranted or justified in any view of the

matter.

5. The learned counsel for the petitioner submits that to his

knowledge there is no revision petition filed by the accused against the

impugned appellate judgment. Certainly if the accused comes before me

and prays for further modification of the sentence, the court could certainly

consider whether any higher amount of compensation need be directed to

be paid in favour of the petitioner. Otherwise, the sentence imposed by the

Crl.R.P.No. 1117 of 2006 3

appellate court does not at all deserve interference at the instance of the

petitioner herein.

6. This revision petition is, in these circumstances, dismissed with

the above observations.

(R. BASANT)
Judge

tm