High Court Kerala High Court

S.Prabhakaran vs K.Rajeevan on 23 February, 2010

Kerala High Court
S.Prabhakaran vs K.Rajeevan on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3037 of 2009()


1. S.PRABHAKARAN, KUTTUMPURATHU VEEDU,
                      ...  Petitioner

                        Vs



1. K.RAJEEVAN, MANNANARTHU KIZHAKKATHIL,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/02/2010

 O R D E R
                           V.RAMKUMAR, J.
                    .................................................
                    Crl.R.P. No.             3037 of 2009
                    ................................................
                  Dated:            23rd February, 2010

                                   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 C.C. No. 40 of 2003 on the file of the J.F.C.M.,

Karunagappally, 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.40,000/-. The

fine/compensation ordered by the lower appellate court is

Rs.40,000/-.

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

Crl.R..P. No. 3037 of 2009 -:2:-

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

been recorded after a careful evaluation of the oral and

documentary evidence. This Court sitting in the rarefied revisional

jurisdiction will be loath to interfere with the findings of fact

recorded by the Courts below concurrently. 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 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. 45,000/- (Rupees forty five 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 four 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

Crl.R..P. No. 3037 of 2009 -:3:-

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 23rd day of February, 2010

Sd/-V. RAMKUMAR, JUDGE.

ani/-

/true copy/

P.S. to Judge