IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 249 of 2009()
1. VISWANATHAN, S/O. NANU, CHARIVUZHATHIL,
... Petitioner
Vs
1. P.S. PRASANNAN, PATTUKALATHIL VEEDU,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.IYPE JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/02/2009
O R D E R
V.RAMKUMAR, J.
...............................
Crl.R.P. No. 249 of 2009
................................................
Dated, this the 11th day of February, 2009
O R D E R
In this Revision Petition filed under Section 397
read with Section 401 Cr.P.C. the petitioner who was the
accused in C.C.No.28 of 2005 on the file of the Judicial
First Class Magistrate Court-I, Chengannur 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’).
The cheque amount was Rs.Two lakhs. The compensation
ordered by the lower appellate court is Rs.Two lakhs.
2. I heard the learned counsel for the Revision
Petitioner and the learned Public Prosecutor.
3. The learned counsel appearing for the Revision
Petitioner reiterated the contentions in support of the
Revision.
Crl.R.P.No.249 of 2009
– 2 –
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
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. What now survives for consideration is the
legality of the sentence imposed on the revision petitioner.
In the light of the recent decision of the Supreme Court in
Crl.R.P.No.249 of 2009
– 3 –
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. I am, therefore, inclined to modify the sentence
to one of fine only. Accordingly, for the conviction under
Section 138 of the Act the revision petitioner is sentenced
to pay a fine of Rs.2,00,000/- (Rupees Two lakhs 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 a
period of six 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.
Crl.R.P.No.249 of 2009
– 4 –
In the result, this Revision is disposed of
confirming the conviction entered but modifying the
sentence imposed on the revision petitioner.
Dated this the 11th day of February, 2009.
V. RAMKUMAR, JUDGE.
skr