High Court Kerala High Court

T.Narayanan vs K.Padmanabhan on 31 January, 2011

Kerala High Court
T.Narayanan vs K.Padmanabhan on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 273 of 2011()


1. T.NARAYANAN, S/O.T.KANNAN,
                      ...  Petitioner

                        Vs



1. K.PADMANABHAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.C.K.PRASAD

                For Respondent  : No Appearance

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

 Dated :31/01/2011

 O R D E R
                       V.K.MOHANAN, J.
                 - - - - - - - - - - - - - - - - - - -
                   Crl. R.P. No.273 of 2011
            - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 31st day of January, 2011.


                             O R D E R

The accused in a prosecution for the offence under

section 138 of the Negotiable Instruments Act,1881 (for

short `the N.I Act’) approached this Court by preferring

the above revision petition challenging his conviction

and sentence, imposed as per judgments of the trial

court as well as the lower appellate court.

2. I have heard learned counsel for the revision

petitioner as well as counsel for the respondents.

3. As this court is not inclined to interfere with the

order of conviction recorded by the courts below, the

learned counsel for the revision petitioner submitted

that the sentence of imprisonment ordered by the court

below is exorbitant and unreasonable and further

submitted that some breathing time may be granted to

the revision petitioner to pay the compensation amount

and permit him to pay the same to the complainant

directly. Having regard to the facts and circumstances

involved in the case, I am of the view that, the said

submission requires serious consideration. But at the

same time, the interest of the complainant has also to

be protected, especially in the light of the decision

reported in Damodar S.Prabhu v. Sayed Babalal .H.

(JT 2010 (4) SC 457), wherein it is held that, in case of

dishonour of cheques, the compensatory aspect of the

remedy should be given priority over the punitive

aspects. The cheque in question is dated 15.10.2003 for

an amount of Rs.1,00,000/-.

4. Considering the above settled legal position and

the facts which I referred to above, I am of the view

that the sentence of imprisonment ordered against the

revision petitioner requires modification and while

granting time to the revision petitioner to pay the

compensation. The compensation amount can be

enhanced slightly, considering the fact that, the amount

covered by the cheque in question is due to the

complainant for the last 7 years.

In the result, this revision petition is disposed of

confirming the conviction of the revision petitioner

under Section 138 of N.I Act as recorded by the court

below and accordingly, the sentence of imprisonment

ordered by the court below is modified and reduced to

one day simple imprisonment that till the rising of the

court. Whereas, the revision petitioner is further

directed to pay a compensation of Rs.1,30,000/- (Rupees

One lakh thirty thousand only) to the complainant

within three months from today and in default, the

revision petitioner is directed to undergo simple

imprisonment for a period of 3 months. Accordingly,

the revision petitioner is directed to appear before the

trial court on 04.04.011. It is made clear that, the

revision petitioner is free to pay the enhanced

compensation either directly to the complainant or by

way of remitting the same in the trial court, which ever

subject to the satisfaction of the learned Magistrate. If

there is any failure on the part of the revision petitioner

in appearing before the court below and paying the

compensation amount, the trial court is free to take

coercive steps to secure the presence of the revision

petitioner and to execute the sentence and for

realisation of the fine amount. The coercive steps if any

pending against the revision petitioner shall deferred

till 04.04.2011.

Revision petition is disposed of accordingly.

Sd/-

(V.K.MOHANAN),
Judge
ss/-

//True Copy//

P.A to Judge