High Court Kerala High Court

Sadasivan vs Santhosh J.Kandankulathy on 30 July, 2009

Kerala High Court
Sadasivan vs Santhosh J.Kandankulathy on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2348 of 2009()


1. SADASIVAN, THRIPURALAYAM HOUSE,
                      ...  Petitioner

                        Vs



1. SANTHOSH J.KANDANKULATHY,
                       ...       Respondent

2. STATE OF KERALA, REP.BY

                For Petitioner  :SRI.VIJU ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :30/07/2009

 O R D E R
                     M.N. KRISHNAN, J.
                     ---------------------------
                    CRL.R.P.NO.2348 OF 2009
                    ------------------------------
               Dated this the 30th day of July, 2009

                            O R D E R

This revision is preferred against the judgment of the

Additional Sessions Judge, (Adhoc)-I, Kottayam in

Crl.A.No.489/2008. In fact, the said appeal had arisen out of

the conviction and sentence passed by the JFCM-II (Mobile),

Kottayam in S.T.No.2113/2007.

It is the case of the complainant that the accused had

borrowed a sum and towards the discharge of the liability had

issued a cheque, which when presented for encashment,

returned with the endorsement of account closed. The courts

below considered the matter in detail and the transactions is

evidenced to start with by virtue of an agreement Ext.P1,

subsequently a promissory note – Ext.P2 and ultimately by the

cheque – Ext.P3. Therefore, the courts held that the accused

did owe amount to the respondent and just because of closure

of account, it will not exonerate him from the liability.

These are all findings on facts concurrently held by the two

2
CRL.R.P.NO.2348/2009

courts. There is no scope for interference on that factual

findings. It is submitted that civil matters are pending before

the court. There cannot be any unjust enrichment for a

person when a person advances amount, necessarily he has

to be repaid but the borrower cannot be asked to pay it twice;

one under a criminal litigation and the other under a civil

litigation. So, in order to make the ends of justice when

compensation is ordered in this case and it is realised, there

will be a direction to the plaintiff in the civil suit only to

realise the amount less the amount already realised by way

of compensation under Section 357(3) of the Cr.P.C. Therefore,

the criminal revision is disposed of as follows:

1. The finding of guilt under Section 138 of the N.I. Act is

confirmed.

2. The sentence is modified and the accused is directed

to undergo imprisonment till the rising of the court and to pay

a compensation of Rs.2,11,600/= to the complainant as

compensation under Section 357(3) of the Cr.P.C and in default

to undergo S.I for another period of two months.

3
CRL.R.P.NO.2348/2009

3. If the compensation amount is received by the

complainant, then he has to deduct that amount from the

decree amount which is available to him under the civil

decree and only the balance can be collected in execution of

the said decree.

4. The revision petitioner shall present himself before

the court below to receive the sentence and to pay the

compensation on 1.12.2009.

M.N. KRISHNAN, JUDGE

cl

4
CRL.R.P.NO.2348/2009