High Court Kerala High Court

R.V. Omparakash vs State Of Kerala And Another on 19 March, 2009

Kerala High Court
R.V. Omparakash vs State Of Kerala And Another on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1003 of 2009()



1. R.V. OMPARAKASH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/03/2009

 O R D E R
                          V.RAMKUMAR, J.
                  = = = = = = = = = = = = = == = =
                      Crl.R.P. No.1003 of 2009
                  = = = = = = = = = = = = = = = = =
              Dated, this the 19th day of March,  2009

                             O R D E R

In this Revision Petition filed under Section 397 read with

Sec. 401 Cr.P.C. the petitioner who was the accused

in S.T.No.10 of 2005 on the file of the J.F.C.M -X,

Thiruvananthapuram challenges the conviction entered and the

sentence passed against him for an offence punishable under Sec.

138 of the Negotiable Instruments Act, 1881 (hereinafter referred

to as ‘the Act’). The cheque amount was Rs.6,17,500/-. The

fine/compensation ordered by the lower appellate court is

Rs.6,17,500/-.

2. I heard the learned counsel for the Revision Petitioner

and the learned Public Prosecutor.

3. The learned counsel appearing for the Revision

Petitioner re-iterated the contentions in support of the Revision.

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 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

Crl.R..P. No.1003/09 -:2:-

been recorded after a careful evaluation of the oral and

documentary evidence. I do not find any error, illegality or

impropriety in the conviction so recorded concurrently by the

courts below and the same is hereby confirmed.

5. What now survives for consideration is the legality of

the sentence imposed on the revision petitioner. In the light of

the recent decision of the Supreme Court in Ettappadan

Ahammedkutty v. E.P. Abdullakoya – 2008 (1) KLT 851

default sentence cannot be imposed for the enforcement of an

order for compensation under Sec. 357 (3) Cr.P.C. I am,

therefore, inclined to modify the sentence to one of fine only.

Accordingly, for the conviction under Section 138 of the Act the

revision petitioner is sentenced to pay a fine of Rs.6,20,000/-

(Rupees six lakhs twenty thousand only). The said fine shall

be paid as compensation under Section 357 (1) 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 seven months from today and 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

aforementioned period he shall suffer simple imprisonment for

three months by way of default sentence.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed on the

revision petitioner.

Dated this the 19th day of March 2009.

V. RAMKUMAR, JUDGE.

sj

Crl.R..P. No.1003/09 -:3:-