High Court Kerala High Court

V.J. Joseph vs State Of Kerala on 27 February, 2008

Kerala High Court
V.J. Joseph vs State Of Kerala on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 515 of 2008()


1. V.J. JOSEPH, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THOMAS JOSEPH, S/O. JOSEPH,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/02/2008

 O R D E R
                              V.RAMKUMAR, J.

                      .................................................

                           Crl.R.P. No. 515 of 2008

                      ................................................

             Dated, this the 27th day of February,2008.


                                       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. 79 of 2003 on

the file of the Judicial First Class Magistrate-II, Kanjirappally,

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’).

2. I heard the learned counsel for the Revision Petitioner and

the learned Public Prosecutor and also the learned counsel for the

complainant.

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

CRL.R.P. NO. 515 of 2008 -:2:-

recorded concurrently by the courts below. The conviction was thus

rightly entered against the petitioner.

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

whether what should be the proper sentence to be imposed on the

revision petitioner. Having regard to the facts and circumstances of

the case, I am inclined to modify the sentence imposed on the revision

petitioner. In the light of the recent decision of the Supreme Court in

Ettappadan Ahammedkutty v. E.P. Abdullakoya rendered on 3-

8-2007 in Crl.Appeal 1013 of 2007, default sentence cannot be

imposed for the enforcement of an order for compensation under Sec.

357 (3) Cr.P.C. Accordingly, for the conviction under Section 138 of

the Act the revision petitioner is sentenced to pay a fine

of Rs.50,000/- (Rupees fifty 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 four 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.

V. RAMKUMAR, JUDGE.

rv

CRL.R.P. NO. 515 of 2008 -:3:-