IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 569 of 2009()
1. Y.A.FAZIL
... Petitioner
Vs
1. V.MADHAVAN NAIR AND OTHERS
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2009
O R D E R
V.RAMKUMAR, J.
.............................
Crl.R.P. No.569 of 2009
................................................
Dated, this the 13th 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 S.T.No.388 of 2006 on the file of the Judicial
First Class Magistrate Court-VII, Thiruvananthapuram
challenges the conviction entered and the sentence passed
against him for an offence punishable under Section 138 of
the Negotiable Instruments Act, 1881 (hereinafter referred
to as ‘the Act’). The cheque amount was Rs.50,000/-. The
compensation ordered by the lower appellate court is
Rs.50,000/-.
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.
4. The courts below have concurrently held that the
cheque in question was drawn by the petitioner in favour of
Crl.R..P. No. 569/2009 -:2:-
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
Ettappadan Ahammedkutty v. E.P. Abdullakoya – 2008
(1) KLT 851 default sentence cannot be imposed for the
enforcement of an order for compensation under Section
357(3) Cr.P.C. I am, therefore, inclined to modify the
sentence to one of fine only. Accordingly, for the
Crl.R..P. No. 569/2009 -:3:-
conviction under Section 138 of the Act the revision
petitioner is sentenced to pay a fine of Rs.50,000/-
(Rupees fifty thousand 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 five 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.
Dated this the 13th day of February, 2009.
Sd/-
V. RAMKUMAR, JUDGE.
Skr
// True copy //
P.A. to Judge.