High Court Kerala High Court

Rajeev vs Bharathan on 22 February, 2010

Kerala High Court
Rajeev vs Bharathan on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 486 of 2001()



1. RAJEEV
                      ...  Petitioner

                        Vs

1. BHARATHAN
                       ...       Respondent

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  :SRI.P.K.ASHOKAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/02/2010

 O R D E R
                        V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                      Crl.R.P. No. 486 of 2001
                  * * * * * * * * * * * * * * * * * *
                        Dated: 22-02-2010

                              ORDER

The complainant in C.C. No. 12 of 1996 on the file of the

J.F.C.M. II, Trichur, is the revision petitioner. He is aggrieved by

the modification of the sentence by the lower appellate court to

one of fine of Rs.s 5,000/- as against the sentence of rigorous

imprisonment for six months imposed by the trial court in a

prosecution under Sec. 138 of the Negotiable Instruments Act.

The cheque involved is for Rs. 25,000 and the date of the cheuq

cheque was 15-8-1995. According to the revision petitioner, the

lower appellate court erred in not imposing a fine of at least Rs.

25,000/- (cheque amount) or in the alternative in not awarding

compensation for at least the cheque amount.

2. The learned counsel appearing for the first

respondent/accused made the following submissions against the

enhancement of fine or imposition of compensation as sought by

the revision petitioner/complainant:_

The maximum limit of fine which the Magistrate could

impose under Section 29 of Cr.P.C. was Rs. 5,000/-. Hence, the

Crl.R.P. No. 486 of 2001 -:2:-

lower appellate court was fully justified in imposing a fine of Rs.

5,000/-. This was a case where both the trial court as well as the

lower appellate court did not award any compensation under Sec.

357 (3) Cr.P.C. Hence, without challenging the sentence passed

by the trial Court which did not impose any compensation it is not

open to the revision petitioner to canvass for an order for

compensation under Sec. 357 (3) Cr.P.C.

3. I am afraid that I cannot agree with the above

submissions. The amount covered by the cheque is Rs. 25,000/-.

This is a case which arose prior to 6-2-2003 with effect from

which date by virtue of the amendment to Sec. 143 of the N.I. Act

the fine limit of Rs. 5000/- for the Judicial Magistrate of First Class

was got over. Hence, as far as the present case is concerned, the

Magistrate could impose a maximum fine of Rs. 5,000/- only. It is

true that the trial court imposed only rigorous imprisonment for

six months without any order for compensation or fine. It is also

true that the lower appellate court modified the sentence by

imposing a fine of Rs. 5,000/- with a default sentence. But then,

the proper order which the Courts below should have passed was

imprisonment for a lesser period and compensation by way of at

least the cheque amount and by doing that the courts below would

not have violated the limit of Rs. 5000/ under Section 29 Cr.P.C.

Crl.R.P. No. 486 of 2001 -:3:-

which is applicable only to fine and not compensation under Sec.

357 (3) Cr.P.C. (See Bhaskaran v. Balan – 1999 (3) KLT 440

SC). It is true that it is the illegality in the sentence imposed by

the lower appellate court which is specifically challenged in this

Revision. It is also true that the revision petitioner /complainant

did not question the sentence imposed by the trial Court. But then,

as was enjoined by the decision of the Apex Court in Harikishan

& State of Haryana v. Sukhbir Singh – AIR 1988 SC 2127 it

was obligatory for the Magistrate to liberally exercise its power

under Sec. 357 Cr.P.C. and awarding compensation to the

complainant who had sustained legal injury on account of the act

of the accused person. That was not done by the trial court. It is

the said illegality which can be taken note of by this Court while

exercising its revisional jurisdiction under Section 401 (1) Cr.P.C.

In contradistinction with the power of the Sessions Court, the High

Court sitting in revision can not only exercise its power of

revision in respect of a case the record of which has been called

for by itself but also can exercise the said power if the illegality

otherwise comes to its knowledge. The illegality of not awarding

compensation in spite of the mandate in AIR 1988 SC 2127

(supra) is one which comes to the knowledge of this Court while

exercising its revisional jurisdiction. Hence, in modification of

Crl.R.P. No. 486 of 2001 -:4:-

the sentence awarded by the lower appellate Court the

respondent/ accused is sentenced to imprisonment till the rising of

the court and to pay a sum of Rs. 25,000/- being the cheque

amount as compensation under Sec. 357 (3) Cr.P.C. He shall

either pay to the complainant or deposit the compensation amount

before the trial Court within two months failing which he shall

undergo simple imprisonment for two weeks by way of default

sentence. Amounts, if any, deposited by the revision petitioner

before the trial court, pursuant to the orders of Court, shall be

given credit to while paying or remitting the aforesaid amount of

compensation.

This Revision is disposed of as above.

Dated this the 23rd day of February, 2010.

V. RAMKUMAR,
(JUDGE)

ani.