High Court Kerala High Court

Sebastin V.Mathew vs George Varkey on 16 December, 2009

Kerala High Court
Sebastin V.Mathew vs George Varkey on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 601 of 2003()


1. SEBASTIN V.MATHEW,
                      ...  Petitioner

                        Vs



1. GEORGE VARKEY,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  :SRI.BOBY MATHEW

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :16/12/2009

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                       CRL.R.P. NO. 601 OF 2003
                   --------------------------------------------
                 Dated this the 16th day of December, 2009


                                  O R D E R

The revision petitioner was the accused in C.C. No.515 of 1993 on

the file of the Judicial First Class Magistrate’s Court, Thiruvalla and he

was the appellant in Crl. Appeal No. 93 of 1994 on the file of the Sessions

Court, Pathanamthitta. He was indicted under Section 138 of the

Negotiable Instruments Act, 1881(hereinafter referred to as “the Act”) in

C.C. No.515 of 1993. The said case originated from the complaint filed by

the first respondent herein. As per the complaint, the revision

petitioner/accused issued Ext.P1 cheque dated 31.5.1993 drawn in favour

of the Union Bank of India in discharge of a liability to the tune of

Rs.20,000/- due to the first respondent herein/ complainant. The said

cheque when presented for collection was dishonoured on account of

insufficiency of funds in the account of the revision petitioner. Thereupon,

the first respondent/complainant issued the statutorily prescribed notice.

Admittedly, the revision petitioner had failed to pay back the amount

within the statutorily prescribed period. The complaint was filed in the

CRL.R.P. NO.601/2003 2

said circumstances. The complainant was examined as PW.2 and one T.K.

Chandramohanan was examined as PW.1. Exts.P1 to P8 were produced

and marked on the side of the complainant. There was no evidence, either

oral or documentary, on the side of the accused. After considering the

oral and documentary evidence adduced on the side of the complainant, the

trial court found that nothing was brought out in the cross-examination of

PW.2 to discredit him and that the evidence of PW.1 corroborates with the

evidence of PW2, the complainant. Therefore, the case of the first

respondent herein that the cheque was issued in discharge of his liability

was upheld. It was also found that all the ingredients to attract an offence

under Section 138 of the Act have been satisfied. Therefore, the revision

petitioner/accused was convicted and sentenced to undergo simple

imprisonment for a period of six months and also to pay an amount of

Rs.20,000/- as compensation to the complainant under Section 357 of the

Code of Criminal Procedure. In default of payment of compensation, he

has to undergo simple imprisonment for a further period of three months.

Challenging the judgment in C.C. No.515 of 1994, the revision petitioner

unsuccessfully attempted an appeal as Crl. appeal No.93 of 1994. As per

the judgment dated 9.10.2002, the appellate court confirmed the

conviction and sentence. Hence, this revision.

CRL.R.P. NO.601/2003 3

2. The revisional jurisdiction of this Court can be exercised only if

the orders impugned are perverse or illegal or they suffer from procedural

irregularities and illegalities or requires correction of a serious nature. The

revision petitioner has not made out a case warranting interference by this

Court under the revisional jurisdiction. After going through the judgments

impugned, I cannot find any reason for interfering with the impugned

judgments. In fact, evidently, all the ingredients to attract the provision

under Section 138 of the Act have been satisfied. Therefore, it cannot be

held that the judgments impugned suffer from any illegality warranting

interference with the conviction entered against the revision petitioner.

Accordingly, the conviction of the petitioner under Section 138 of the Act

is confirmed.

3. With respect to the question as to whether the sentence imposed

on the revision petitioner/accused is excessive or disproportionate, I think

the said issue requires consideration. The transaction in question was in

the year 1993. The revision petitioner is now aged more than 50 years.

Considering all the above aspects, I think, interest of justice could be met

by reducing the sentence imposed on him by imposing a sentence of

imprisonment till the rising of the court. Ordered accordingly. With

respect to the compensation payable to the complainant under Section 357

CRL.R.P. NO.601/2003 4

of the Code of Criminal Procedure, the same is enhanced to Rs.25,000/-.

The revision petitioner is granted two moths’ time to pay the said amount

of Rs.25,000/-. If any amount has already been deposited, the revision

petitioner need pay only the balance amount of compensation. The entire

amount of fine, if remitted by the revision petitioner, shall be released to

the first respondent/complainant immediately. His bail bonds are

cancelled. The revision petitioner/accused shall appear before the

Judicial First Class Magistrate’s Court, Thiruvalla on 17.2.2010 to suffer

the punishment of imprisonment.

The Crl. Revision Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

sp/

CRL.R.P. NO.601/2003 5

C.T. RAVIKUMAR, J.

CRL.R.P. NO. 601/2003

O R D E R

16th December, 2009

CRL.R.P. NO.601/2003 6