IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3463 of 2010()
1. SARASWATHI,D/O.VELU,THODIYILVEEDU,
... Petitioner
Vs
1. P.S.PADMAVATHI AMMA,W/O.C.APPUKUTTAN
... Respondent
2. KERALA STATE,REPRESENTED BY THE PUBLIC
For Petitioner :SRI.THYPARAMBIL THOMAS THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/12/2010
O R D E R
V.RAMKUMAR, J.
.................................................
Crl.R.P. No. 3463 of 2010
................................................
Dated this the 9th day of December, 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. 2
of 2002 on the file of the Judicial First Class Magistrate-I, Kollam
challenges the conviction entered and the sentence passed against
her for an offence punishable under Sec. 138 of the Negotiable
Instruments Act, 1881 (hereinafter referred to as ‘the Act’). The
cheque amount was `27,250/-. The fine/compensation ordered
by the lower appellate court is `35,000/-.
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
within 15 days of receipt of the statutory notice. Both the courts
Crl.R..P. No. 3463/2010 -:2:-
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. No doubt, now
after the decision of the Apex Court in Vijayan v. Sadanandan
K. and Another (2009) 6 SCC 652 it is permissible for the
Court to slap a default sentence of imprisonment while
awarding compensation under Sec. 357 (3) Cr.P.C. But, in that
event, a sentence of imprisonment will be inevitable. I am,
however, of the view that in the facts and circumstances of this
case a sentence of fine with an appropriate default sentence
will suffice. Accordingly, for the conviction under Section 138 of
the Act the revision petitioner is sentenced to pay a fine of `
37,000/- (Rupees thirty seven 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
Crl.R..P. No. 3463/2010 -:3:-
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 she fails to deposit or pay the said amount within the
aforementioned period she 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 9th day of December, 2010.
V. RAMKUMAR, JUDGE.
rv