High Court Kerala High Court

Varghese.P.R vs Varghese.A.J on 14 December, 2010

Kerala High Court
Varghese.P.R vs Varghese.A.J on 14 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2629 of 2003()



1. VARGHESE.P.R.
                      ...  Petitioner

                        Vs

1. VARGHESE.A.J.
                       ...       Respondent

                For Petitioner  :SRI.R.RAJESH KORMATH

                For Respondent  :SRI.B.JAYASANKAR

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

 Dated :14/12/2010

 O R D E R
                  M. L. JOSEPH FRANCIS, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Crl.R.P. No: 2629 of 2003
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 14th day of December 2010

                               O R D E R

This Revision petition is filed by the accused in C.C. No.39 of

1998 on the file of Judicial First Class Magistrate Court – II,

Thrissur challenging the conviction and sentence passed against him

for the offence punishable under Section 138 of N.I. Act. The

cheque amount was Rs.30,000/-. In the Trial Court, the accused

was sentenced to undergo simple imprisonment for three months.

In the appeal the conviction was confirmed and the sentence was

modified to undergo simple imprisonment for one month and to pay

a compensation of Rs.30,000/- to the complainant, 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

Crl.R.P. No: 2629 of 2003
:2:

appellate court. Learned counsel for the complainant supported the

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

Crl.R.P. No: 2629 of 2003
:3:

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.30,000/- 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 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)
dl/