IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 624 of 2003()
1. V.R.BALAKRISHNAN, S/O. RAMAN,
... Petitioner
Vs
1. A.P.DEVANAND, SUGUNALAYAM, EDAKOCHI,
... Respondent
2. STATE OF KERALA, REP.BY THE PUBLIC
For Petitioner :SRI.T.KURIAKOSE PETER
For Respondent :SRI.V.B.UNNIRAJ
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/06/2008
O R D E R
V.RAMKUMAR, J.
.................................................
Crl.R.P. No. 624 of 2003
................................................
Dated: 09-06-2008
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. 432 of 2000
on the file of the J.F.C.M. II, Kochi 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.
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
Crl.R..P. No. 624 of 2003 -:2:-
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.
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 – 2008 (1) KLT
851 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. 14,000/- ( Rupees fourteen thousand
only) (after giving credit to a sum of Rs. 21,500/- deposited by the
revision petitioner before the trial court and which amount shall be
permitted to be withdrawn by the first respondent/complainant. The
Crl.R..P. No. 624 of 2003 -:3:-
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 three 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.
Sd/-V. RAMKUMAR, JUDGE.
ani/- /true copy/
Crl.R..P. No. 624 of 2003 -:4:-
V.RAMKUMAR, J.
………………………………………….
Crl.R.P. No. 624 of 2003
…………………………………………
Dated: 09-06-2008
O R D E R