High Court Kerala High Court

Soman.K.P vs State Of Kerala Represented By The on 12 December, 2008

Kerala High Court
Soman.K.P vs State Of Kerala Represented By The on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4032 of 2008()


1. SOMAN.K.P, S/O.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. AISWARYA TRADERS,VAIPUR,

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/12/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.
                      ...........................................
                    CRL.R.P.NO. 4032                OF 2008
                      ............................................
      DATED THIS THE             12th DAY OF DECEMBER, 2008

                                     ORDER

Revision petitioner is the accused and second respondent, the

complainant in S.T.4142 of 2003 on the file of Judicial First Class

Magistrate, Thiruvalla. Petitioner was convicted for the offence under

Section 138 of N.I.Act. Petitioner challenged the conviction before

Additional Sessions Court, Pathanamthitta in Crl.A.236 of 2007.

Learned Sessions Judge, on reappreciation of evidence, confirmed the

conviction and sentence and dismissed the appeal. It is challenged in

this revision petition.

2. Learned counsel appearing for revision petitioner was heard.

Learned counsel submitted that in view of the concurrent findings of

courts below and evidence on record, revision petitioner is not

challenging the conviction but the substantive sentence may be

modified.

3. On hearing the learned counsel and going through the

judgments of courts below, I find no reason to interfere with the

conviction or the sentence. Evidence establish that revision petitioner

issued Ext.P1 cheque for Rs.5950/- in discharge of legal liability,and

the cheque was dishonoured for want of sufficient funds and second

respondent had complied with all the statutory formalities provided

CRRP 4032/2008 2

under Section 138 and 142 of N.I.Act. Conviction of revision

petitioner for the offence under Section 138 of N.I.Act is perfectly

legal.

4. Then the question is with regard to the sentence. So long as

sentence is not varied or modified against the interest of second

respondent, it is not necessary to issue notice to second respondent.

Considering the fact that the amount covered by the cheque is only

Rs.5950/-, the sentence as confirmed by learned Sessions Judge, viz,

simple imprisonment for one month in addition to a compensation of

Rs.10,000/- is excessive. Interest of justice will be met, if the

sentence is sufficiently modified.

5. Revision petition is allowed in part. Conviction of revision

petitioner for the offence under Section 138 of N.I.Act is confirmed.

Sentence is modified. Revision petitioner is sentenced to

imprisonment till rising of court and a fine of Rs.10,000/- and in

default, simple imprisonment for two months. On realisation of fine, it

is to be paid to second respondent as compensation under Section 357

(1) of Code of Criminal Procedure. Petitioner is directed to appear

before learned Magistrate on 17.2.2009.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-