IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 26 of 2009()
1. SURESH KUMAR, S/O.KRISHNAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. VIJAYAKUMARAN NAIR, S/O.DAMODARAN PILLA,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :05/01/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.R.P.NO.26 OF 2009
------------------------------------------
Dated 5th January 2009
O R D E R
Revision petitioner is accused and second
respondent, the complainant in S.T.60/06 on the file of
Chief Judicial Magistrate, Manjeri. Revision petitioner
was convicted and sentenced to simple imprisonment for
three months by Chief Judicial Magistrate. It was
challenged before Sessions court, Manjeri in
Crl.A.6/2008. Learned Additional Sessions Judge on re-
appreciation of evidence confirmed the conviction but
modified the substantive sentence to fine of
Rs.1,10,000/- and in default simple imprisonment for
three months with a direction to pay the fine on
realisation to second respondent as compensation.
Revision petition is filed challenging conviction and
sentence.
2. Learned counsel appearing for revision
petitioner was heard.
3. Learned counsel, in view of evidence on record
and concurrent findings of fact submitted that
CRRP 26/09
2
revision petitioner is not challenging the conviction
and the sentence and he may be granted time to pay the
fine.
4. On going through the judgments of the 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.1,10,000/- towards repayment of the amount due and it
was dishonoured for want of sufficient funds and second
respondent had complied with all statutory formalities
provided under Sections 138 and 142 of Negotiable
Instruments Act. Conviction of revision petitioner for
the offence under Section 138 of Negotiable Instruments
Act is perfectly legal. Learned Additional Sessions
Judge modified the sentence to only fine and that too
with a direction to pay the fine on realisation to
second respondent as compensation. In such
circumstances, I find no reason to interfere with the
conviction or the sentence.
Revision petition is dismissed. Revision petition
is granted four months time to the pay fine.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.
CRRP 26/09
3