High Court Kerala High Court

Ushakumari @ Usha vs Dayanandan on 15 October, 2007

Kerala High Court
Ushakumari @ Usha vs Dayanandan on 15 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4041 of 2006(A)


1. USHAKUMARI @ USHA,
                      ...  Petitioner

                        Vs



1. DAYANANDAN, S/O. SAHADEVAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.JIJI MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/10/2007

 O R D E R
                         V.RAMKUMAR, J.
               =========================
                      Crl.R.P. No. 4041 of 2006
              ==========================
              Dated this the 15th day of October, 2007

                               O R D E R

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the petitioner who was the accused in C.C. No. 578 of 2003 on

the file of the J.F.C.M, Mavelikkara challenges the conviction entered

and the sentence passed against her for an offence punishable under

Sec. 138 of the Negotiable Instruments Act, 1881 (hereinafter referred

to as ‘the Act’).

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. The courts

below have concurrently held that the cheque in question was drawn

by the petitioner in favour of the complainant on the drawee bank,

that the cheque was validly presented to the bank, that it was

dishonoured for reasons which fall under Section 138 of the Act, that

the complainant made a demand for payment by a notice in time in

accordance with clause (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 above finding. The said finding has been

recorded on an appreciation of the oral and documentary evidence. I

do not find any error, illegality or impropriety in the finding so

recorded concurrently by the courts below. The conviction was thus

rightly entered against the petitioner.

CRL. R.P. NO. 4040/2006A

-:2:-

4. What now survives for consideration is the question as to

whether a proper sentence has been imposed on the Revision

Petitioner. Having regard to the facts and circumstances of the case, I

am, however, inclined to modify the sentence imposed on the revision

petitioner. Accordingly, if the revision petitioner pays to the first

respondent complainant by way of compensation under Sec. 357 (3)

Cr.P.C. a sum of Rs.20,000/- (Rupees twenty thousand only) within

four months from today, then she need to undergo only

imprisonment till the rising of the court. If the revision petitioner

commits default in making the payment as aforesaid, she shall

undergo simple imprisonment for three months by way of default

sentence.

5. Amount, if any, paid by the revision petitioner pursuant to

the orders, passed by the lower appellate court shall be refunded to

the petitioner.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

V. RAMKUMAR, JUDGE.

rv