IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 30 of 2010()
1. T.K.SURESH
... Petitioner
Vs
1. BABU
... Respondent
For Petitioner :SRI.M.B.PRAJITH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/01/2010
O R D E R
V.RAMKUMAR, J.
.................................................
Crl.R.P. No. 30 of 2010
................................................
Dated: 04-01-2010
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. 89 of 2008
on the file of the J.F.C.M., Kodungallur challenges the conviction
entered and the sentence passed against him for an offence punishable
under Sec. 138 of the Negotiable Instruments Act, 1881 (hereinafter
referred to as ‘the Act’). The cheque amount was Rs.1,10,000/-
(Rupees one lakh ten thousand only). The fine/compensation ordered
by the lower appellate court is Rs. 1,20,000/- (Rupees one lakh twenty
thousand only)
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 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
Crl.R..P. No. 30 of 2010 -:2:-
oral and documentary evidence. 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. In the light of the
decision of the Supreme Court in Ettappadan Ahammedkutty v. E.P.
Abdullakoya – 2008 (1) KLT 851 default sentence cannot be imposed
for the enforcement of an order for compensation under Sec. 357 (3)
Cr.P.C. I am, therefore, inclined to modify the sentence to one of fine
only. Accordingly, for the conviction under Section 138 of the Act the
revision petitioner is sentenced to pay a fine of Rs. 1,25,000/-
(Rupees one lakh twenty five 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 to the complainant
within six months from today and produce a memo to that effect
before the trial Court in case of direct payment. If he fails to deposit
or pay the said amount within the aforementioned period he 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 day 4th day of January, 2010.
Sd/-V. RAMKUMAR, JUDGE.
ani/- /true copy/
Crl.R..P. No. 30 of 2010 -:3:-