High Court Kerala High Court

Ravi Thampan @ Ravindran Thampan vs Jose on 13 October, 2008

Kerala High Court
Ravi Thampan @ Ravindran Thampan vs Jose on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3348 of 2008()


1. RAVI THAMPAN @ RAVINDRAN THAMPAN,
                      ...  Petitioner

                        Vs



1. JOSE, S/O.MATHEW, KUNNUMPURATH HOUSE
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/10/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                   CRL.R.P.NO. 3348 OF 2008
                    ............................................
       DATED THIS THE            13th DAY OF OCTOBER, 2008

                                    ORDER

Petitioner was concurrently convicted and sentenced for simple

imprisonment for one month for the offence under Section 138 of

N.I.Act by Chief Judicial Magistrate, Manjeri. In addition, he was

directed to pay a cost of Rs.750/- and in default, simple imprisonment

for one day. Petitioner challenged the conviction and sentence

before Sessions Court, Manjeri. Learned Additional Sessions Judge,

on reappreciation of evidence, confirmed the conviction, but modified

the sentence to imprisonment till rising of court and a compensation

of Rs.1,05,000/- and in default, simple imprisonment for two months.

It is challenged in this revision petition filed under Section 397 and

401 of Code of Criminal Procedure.

2. Learned counsel appearing for petitioner was heard.

3. The learned counsel argued that courts below did not

properly appreciate the evidence and should have found that Ext.P1

cheque was not issued towards discharge of a legally recoverable debt

and therefore the conviction is not sustainable. It was also argued that

in any event, sentence awarded is excessive. Learned counsel further

submitted that in case conviction and sentence is to be confirmed,

petitioner may be granted four months’ time to pay the amount.

Crrp 3348/2008 2

4. Case of the first respondent was that petitioner borrowed

Rs.1,05,000/- from him and towards its repayment, issued Ext.P1

cheque drawn on the then Nedungadi Bank Ltd, which was

subsequently merged with Punjab National Bank and when the

cheque was presented for encashment, it was dishonoured under

Ext.P2, for want of sufficient funds and in spite of Ext.P4 notice

served on the petitioner, demanding the amount covered by the

cheque, which was received by petitioner under Ext.P6

acknowledgement card, petitioner did not pay the amount and

thereby committed the offence under Section 138 of N.I.Act.

Petitioner pleaded not guilty.

5. Learned Chief Judicial Magistrate, on appreciation of

evidence, found that Ext.P1 cheque was issued towards repayment of

the amount due and it was dishonoured for want of sufficient funds

and first respondent has complied with all the statutory formalities

provided under 138 and 142 of N.I Act and therefore convicted and

sentenced the petitioner. Though learned counsel argued that

evidence was not properly appreciated, on going through the

judgments of the courts below, I cannot agree with the submission.

Evidence establish that petitioner borrowed Rs.1,05,000/- from first

respondent and issued Ext.P1 cheque towards its repayment.

Evidence also establish that when the cheque was presented for

Crrp 3348/2008 3

encashment, through the account maintained by first respondent in

his bank, it was dishonoured for want of sufficient funds and first

respondent has complied with all the statutory formalities provided

under 138 and 142 of N.I Act. Therefore conviction of petitioner for

the offence under Section 138 of N.I.Act, is perfectly legal and

correct.

6. Then the only question is with regard to the sentence.

Though Chief Judicial Magistrate sentenced petitioner to simple

imprisonment for one month, learned Sessions Judge modified the

sentence to imprisonment till rising of court, in addition to

compensation of Rs.1,05,000/-. Even though cheque was for Rs.

1,05,000/-, and was issued on 15.2.2006, compensation awarded was

only for the amount covered by the cheque. Learned counsel argued

that in view of the decision of the Apex Court, there cannot be a

default sentence for the compensation awarded under Section 352(3)

of Code of Criminal Procedure and therefore sentence is illegal.

There is force in the submission. But that defect could be cured if

instead of awarding a compensation, petitioner is sentenced to a fine

with a default sentence and provision for payment of compensation

under Section 357(1) of Code of Criminal Procedure.

7. Revision petition is allowed in part. While confirming

conviction for the offence under Section 138 of N.I.Act, sentence is

Crrp 3348/2008 4

modified to imprisonment till rising of court and a fine of

Rs.1,05,000/-, and in default, simple imprisonment for one month. On

realisation of the fine, it is to be paid to first respondent as

compensation under Section 357(1) of Code of Criminal Procedure.

Petitioner is granted four months time to pay the fine from today.

Petitioner is directed to appear before the learned Magistrate on the

expiry of four months from today.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-