High Court Kerala High Court

Regi.C.John vs A.Vijayan on 9 August, 2007

Kerala High Court
Regi.C.John vs A.Vijayan on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2968 of 2007()


1. REGI.C.JOHN,
                      ...  Petitioner

                        Vs



1. A.VIJAYAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.BIJU M.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/08/2007

 O R D E R
                            V. RAMKUMAR, J.

                ````````````````````````````````````````````````````
                      Crl. R.P. No. 2968 OF 2007
                ````````````````````````````````````````````````````
                Dated this the 9th day of August, 2007

                                  O R D E R

In this Revision filed under Section 397 read with Sec.

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

No.271/2005 on the file of the J.F.C.M., Ramankary 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’).

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.

The courts below have concurrently held that the cheque in

question was drawn by the revision petitioner in favour of the

complainant on the drawee bank, that the cheque was validly

presented to the bank, that it was dishonoured for reasons which

fall under Section 138 of the Act, that the complainant made a

demand for payment by a notice in time in accordance with clause

(b) of the proviso to Section 138 of the Act and that the Revision

Crl.R.P.No.2968/07
: 2 :

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 above finding. The said finding has been recorded

on an appreciation of the oral and documentary evidence. I do

not find any error, illegality or impropriety in the finding so

recorded concurrently by the courts below. The conviction was

thus rightly entered against the petitioner.

4. What now survives for consideration is the question as

to whether a proper sentence has been imposed on the Revision

Petitioner. I am, however, inclined to modify the sentence

imposed on the revision petitioner provided he complies with the

condition hereinafter mentioned. Accordingly, if the revision

petitioner pays to the 1st respondent complainant by way of

compensation under section 357(3) Cr.P.C. a sum of Rs.51,000/-

(Rupees fifty one thousand only) [giving credit to the sum of

Rs.25,000/- (Rupees twenty five thousand only) deposited

pursuant to orders passed by the lower appellate court and which

can be withdrawn by the 1st respondent complainant] within three

months from today, then he need to undergo only imprisonment till

Crl.R.P.No.2968/07
: 3 :

the rising of the court. If on the other hand, the revision petitioner

commits default in making the payment as aforesaid, he shall

undergo simple imprisonment for three months by way of default

sentence. Money, if any, paid by the revision petitioner pursuant

to the orders, if any, passed by the lower appellate court shall be

refunded to the revision petitioner.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

(V. RAMKUMAR, JUDGE)
aks