High Court Kerala High Court

V.T. Jayalakshmi vs Jayathilakan on 22 December, 2010

Kerala High Court
V.T. Jayalakshmi vs Jayathilakan on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 470 of 2005(C)


1. V.T. JAYALAKSHMI, W/O. THANKAVELU
                      ...  Petitioner

                        Vs



1. JAYATHILAKAN, S/O. KUNJUKUTTAN
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.A.SREEJITH

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :22/12/2010

 O R D E R
                           M. L. JOSEPH FRANCIS, J.
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              Crl.R.P. No: 470 of 2005
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

             Dated this the 22nd day of December 2010

                                        O R D E R

This Revision petition is filed by the accused in C.C. No. 65 of 2002 on

the file of Judicial First Class Magistrate Court, Wadakkanchery challenging

the conviction and sentence passed against him for the offence punishable

under Section 138 of N.I. Act. The cheque amount was Rs.28,000/-. In the

Trial Court, the accused was sentenced to undergo simple imprisonment for

one month and also to pay an amount of Rs.29,000/- as compensation to the

complainant. In the appeal the conviction was confirmed and the sentence was

modified to undergo imprisonment till rising of court and to pay compensation

of Rs.29,000/- to the complainants in default to undergo simple imprisonment

for one month.

2. I heard the learned counsel for the revision petitioner, learned

counsel for the complainant and the public prosecutor.

3. The learned counsel appearing for the revision petitioner

reiterated the same contention raised before the Trial Court and the

appellate court. Learned counsel for the complainant supported the

Crl.R.P. No: 470 of 2005 2

judgment of the court below.

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 N.I. 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 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. In the decision reported in Damodar S. Prabhu v. Sayed

Babalal H (2010(2) KHC 428 (SC)), it was held that in a case of

dishonour of cheques, compensatory aspect of the remedy should be given

priority over the punitive aspect. Considering the facts and circumstances

of the case, I am of the view that sentencing the accused to pay a fine of

Rs.29,000/- would meet the ends of justice. The said fine shall be paid as

compensation under Section 357(1) of 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

Crl.R.P. No: 470 of 2005 3

today and to 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

aforesaid period, he shall suffer simple imprisonment for three months by

way of default sentence. The amount if any deposited in the trial court by

the accused can be given credit to.

6. In the result, this Revision petition is disposed of confirming the

conviction entered by modifying the sentence imposed on the revision

petitioner.

M. L. JOSEPH FRANCIS
( Judge)

pm/