High Court Kerala High Court

Xavier Thomas vs Roy T. Tharian on 27 September, 2007

Kerala High Court
Xavier Thomas vs Roy T. Tharian on 27 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3494 of 2007()


1. XAVIER THOMAS,
                      ...  Petitioner

                        Vs



1. ROY T. THARIAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.CHANDY JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/09/2007

 O R D E R
                            V. RAMKUMAR, J.

                ````````````````````````````````````````````````````
                      Crl. R.P. No. 3494 OF 2007
                ````````````````````````````````````````````````````
             Dated this the 27th day of September, 2007

                                  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.1056/2004 on the file of the J.F.C.M.-II(Mobile), Kottayam

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 revision 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

Crl.R.P.No.3494/07
: 2 :

(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

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 a proper sentence has been imposed on the Revision

Petitioner. I am, however, inclined to modify the sentence

imposed on the revision petitioner provided he complies with the

condition hereinafter mentioned. Accordingly, if the revision

petitioner pays to the 1st respondent complainant by way of

compensation under section 357(3) Cr.P.C. a sum of

Rs.1,40,000/- (Rupees one lakh and forty thousand only) within

five months from today, then he need to undergo only

imprisonment till the rising of the court. If on the other hand, the

revision petitioner commits default in making the payment as

Crl.R.P.No.3494/07
: 3 :

aforesaid, he shall undergo simple imprisonment for three months

by way of default sentence. Money, if any, paid by the revision

petitioner pursuant to the orders, if any, passed by the lower

appellate court shall be refunded to the revision petitioner. The

petitioner shall be released from prison forthwith with liability to

pay the sum of Rs.1,40,000/- (Rupees one lakh and forty thousand

only) within five months from today, failing which he shall undergo

the default sentence unless his continued detention is found

necessary in connection with any other case against him.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

(V. RAMKUMAR, JUDGE)
aks