High Court Kerala High Court

Shine Jose vs A.M.Ashraf on 21 May, 2010

Kerala High Court
Shine Jose vs A.M.Ashraf on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2760 of 2009()


1. SHINE JOSE, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. A.M.ASHRAF, AGED 51 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REP.BY

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/05/2010

 O R D E R
                         V.K.MOHANAN, J.
                       -------------------------------
                      Crl. R.P.No.2760 of 2009
                       -------------------------------
               Dated this the 21st day of July, 2010.

                             O R D E R

Crl.M.A.No.5540/2010

This petition is filed u/s.482 of Cr.P.C. with a prayer to

restore Crl.R.P.No.2760/09, which was already dismissed for

non-prosecution.

2. Heard the counsels for the revision petitioner as well as

the respondent.

3. The learned counsel for the revision petitioner submitted

that, the amount due to the 1st respondent/complainant, ie., a

sum of Rs.1 lakh, which the courts below ordered to pay as

compensation to the 1st respondent/complainant, is ready and the

dispute is settled out of court. The above submission is not

controverted by the counsel appearing for the respondent.

In the result, this petition is allowed and accordingly the

revision petition is restored.

Crl. R.P.No.2760 of 2009
2

Crl.M.A.No.5314/2010

The counsel for the revision petitioner submitted that, he is

not pressing the above petition and the same is dismissed as not

pressed.

Crl. R.P.No.2760 of 2009

The revision petitioner is the accused in a prosecution for an

offence punishable u/s.138 of Negotiable Instruments Act.

2. The case of the complainant is that the accused obtained

a loan of Rs.1 lakh from the complainant, for the purpose

connected with his contract work and towards the discharge of

the said amount, the accused issued a cheque dated 15.3.2007

for an amount of Rs.1 lakh and when the said cheque

presented for encashment, it was dishonoured as there was no

sufficient fund in the account of the accused to honour the

cheque. Consequently, the complainant caused issue a statutory

notice demanding the revision petitioner to return the amount,

covered by the dishonoured cheque but he failed to pay the

amount and thus he approached the Judicial First Class

Crl. R.P.No.2760 of 2009
3

Magistrate Court-II (Addl. Munsiff), Kasaragod, and cognizance

was taken u/s.138 of Negotiable Instruments Act and instituted

C.C.No.5/08. Finally, the trial court convicted the accused

u/s.138 of Negotiable Instruments Act and sentenced him to

undergo simple imprisonment for 3 months and also directed to

pay compensation of Rs.1 lakh u/s.357(3) of Cr.P.C. to the

complainant and the default sentence is fixed as one month

simple imprisonment.

3. Though an appeal was filed challenging the above

conviction and sentence, by judgment dated 10.7.2009 in

Crl.A.136 of 2008, the Court of Sessions, Kasaragod, allowed the

appeal only in part and the sentence of imprisonment reduced to

10 days, while the compensation and the default sentence

ordered by the trial court were confirmed. It is the above order of

conviction and sentence imposed against the revision petitioner,

by the courts below, challenged in this revision petition.

4. I have carefully perused the judgments of the courts

below and heard the learned counsels appearing for the revision

Crl. R.P.No.2760 of 2009
4

petitioner as well as the respondent. The trial court as well as the

lower appellate court, based upon the facts and circumstances

involved in the case has concurrently found that the cheque in

question was issued by the revision petitioner/accused towards

the discharge of legal liability that due to the complainant.

Though the matter was heard elaborately, nothing is brought on

record to interfere with the concurrent findings of the courts below

and accordingly the conviction recorded by the courts below

against the revision petitioner is confirmed.

5. As this court is not inclined to interfere with the order of

conviction, the learned counsel submitted that the sentence of

imprisonment may be set aside and the revision petitioner may

be permitted to pay the compensation amount to the

respondent/complainant.

6. Having regard to the facts and circumstances involved in

the case, I am of the view that the said submission can be

considered favourably. Thus while confirming the conviction of

the revision petitioner u/s.138 of Negotiable Instruments Act as

Crl. R.P.No.2760 of 2009
5

recorded by the courts below, in modification of the sentence of

imprisonment as ordered by the courts below, the revision

petitioner is sentenced to undergo simple imprisonment for one

day ie., till rising of the court. Towards the payment of the

compensation, the learned counsel for the revision petitioner on

behalf of the revision petitioner/accused handed over a Demand

Draft bearing No.720752 of SBI, Sultan Batheri Branch, dated

16.7.2010, for an amount of Rs.1 lakh, drawn in the name of the

complainant/1st respondent and the learned counsel for the

respondent received the same on behalf of the 1st

respondent/complainant. Therefore the amount ordered by the

courts below and approved by this court, is paid to the

complainant and the same is recorded.

In the result, this Crl. revision petition is disposed as

ordered above and recording satisfaction of payment of

compensation to the complainant u/s.357(3) of Cr.P.C. and

sentencing the revision petitioner to undergo simple

imprisonment for one day ie., till rising of the court, accordingly,

Crl. R.P.No.2760 of 2009
6

the revision petitioner is directed to appear before the trial court

on 28.7.2010 to receive the sentence of imprisonment. If there is

any failure on the part of the revision petitioner to appear before

the trial court as directed above, the said court is free to take

coercive steps to ensure the presence of the revision

petitioner/accused and to execute the above sentence.

Criminal revision petition is disposed of accordingly.

V.K.MOHANAN,
Judge.

ami/