High Court Kerala High Court

Raveendran @ Ravi vs M.Latheef on 6 November, 2008

Kerala High Court
Raveendran @ Ravi vs M.Latheef on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3302 of 2008()


1. RAVEENDRAN @ RAVI,
                      ...  Petitioner

                        Vs



1. M.LATHEEF, PAZHAYA VEEDU,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3302 OF 2008
                  ------------------------------------------
            Dated this the 6th day of November, 2008


                              O R D E R

Revision petitioner is the accused and first respondent

the complainant in S.T.84 of 2005 on the file of Chief Judicial

Magistrate, Pathanamthitta. Case of the first respondent was

that petitioner borrowed Rs.16,500/- on 12.9.2004 and

Rs.5,000/- on 12.10.2004 and towards the discharge issued

Exts.P1 and P2 cheques drawn in his account maintained in

Pathanamthitta branch of Catholic Syrian Bank and the cheques

were dishonoured under Exts.P3 and P4 as the account was

closed and in spite of Ext.P6 notice served under Ext.P7,

petitioner did not pay and thereby committed the offence under

section 138 of Negotiable Instruments Act. Petitioner pleaded

not guilty. First respondent was examined as PW1 and Exts.P1

to P7 were marked. Petitioner was examined as DW1 and on his

side Exts.D1 and D2 were marked. Learned Magistrate on

evidence found the petitioner guilty. He was convicted and

sentenced to simple imprisonment for three months and a

compensation of Rs.25,000/- and in default simple imprisonment

CRRP3302/08 2

for three months. Petitioner challenged the conviction and

sentence before Sessions Court, Pathanamthitta in Crl. Appeal

246 of 2007. Learned Sessions Judge on reappreciation of

evidence confirmed the conviction but modified the sentence to

imprisonment till rising of Court and reduced the compensation

to Rs.21,500/- and in default to undergo simple imprisonment for

three months. Revision is filed challenging the conviction and

sentence.

2. Learned counsel appearing for petitioner was heard.

He did not challenge the conviction or the sentence.

3. Learned counsel only submitted that petitioner may

be granted one month time to pay compensation as directed by

Courts below. On the facts and circumstances of the case,

petitioner is granted one month time from today to pay the

compensation and to appear as prayed for by the learned

counsel. Revision is dismissed. Petitioner is directed to appear

before learned Magistrate on 16.12.2008.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-