Citation : 2021 Latest Caselaw 1104 Ker
Judgement Date : 12 January, 2021
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE V.G.ARUN
TUESDAY, THE 12TH DAY OF JANUARY 2021 / 22TH POUSHA, 1942
Crl.Rev.Pet.No.23 OF 2021
CRA 178/2019 OF II ADDITIONAL SESSIONS COURT, ERNAKULAM
CC 1160/2015 OF JFCM COURT (NI ACT CASES) ERNAKULAM
REVISION PETITIONER/S:
ANIL THOMAS OOMMEN
AGED 59 YEARS
KARIKKATTU HOUSE, MOTHER TERESA LINE, NAROTH
ROAD, PUTHIYA ROAD,
THAMMANAM P O,
KOCHI-682032.
BY ADV. SRI.C.A.ANAS
RESPONDENT/S:
1 JIMMY JOSEPH
S/O JOSEPH, VADAKKEVEKIYIL, PRA-III,
PERUMPADAPPU. KOCHI-682006.
2 STATE OF KERALA
REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH
COURT OF KERALA.
OTHER PRESENT:
PP T.R.RENJITH
THIS CRIMINAL REVISION PETITION HAVING COME UP FOR
ADMISSION ON 12.01.2021, THE COURT ON THE SAME DAY PASSED
THE FOLLOWING:
Crl.Rev.Pet.No.23 OF 2021
-2-
ORDER
Dated this the 12th day of January, 2021
The revision petition is filed challenging
the conviction and sentence in C.C.No.1160 of
2015 of the Judicial First Class Magistrate Court
(N.I.Act Cases), Ernakulam, as modified by the
judgment in Criminal Appeal No.178 of 2019 of the
Additional Sessions Court, Ernakulam. The
judgment convicting the revision petitioner was
rendered pursuant to a complaint filed by the
first respondent alleging commission of an
offence under Section 138 of the Negotiable
Instruments Act. The allegation was that,
towards discharge of a debt, the revision
petitioner had issued a cheque for Rs.1,50,000/-
in favour of the first respondent, which, on
presentation, had bounced due to insufficiency of Crl.Rev.Pet.No.23 OF 2021
funds. Even though statutory notice was issued,
calling upon the revision petitioner to pay the
cheque amount, the demand was not met.
2. The trial court after careful scrutiny of
the oral and documentary evidence tendered by the
first respondent, found the cheque to have been
issued towards a legally enforceable debt and
that the cheque was returned for insufficiency of
funds. Consequently, the revision petitioner was
found guilty, convicted and sentenced to undergo
simple imprisonment for a period of three months
and to pay fine of Rs.1,50,000/-, in default of
which the revision revision petitioner should
undergo simple imprisonment for one month. On
realisation, the fine was directed to be paid to
the first respondent as compensation under
Section 357(1) of Cr.P.C. Appeal filed by the
revision petitioner was allowed in part and the Crl.Rev.Pet.No.23 OF 2021
appellate court, while confirming the conviction,
modified the sentence to imprisonment till the
rising of the court and retained the fine as
such.
3. Having heard the learned Counsel for the
revision petitioner at length, this Court could
not find any ground for interfering with the
concurrent findings of the trial as well as
appellate court. Thereupon, the learned Counsel
raised an alternative plea that in the event of
this Court being not impressed with the challenge
raised in the revision petition, the time limit
for remittance of the fine may be extended.
4. Considering the factual circumstances
and the contentions urged, I am inclined to
grant the limited relief. The time limit for
payment of the cheque amount is extended by a
further period of six months. In view of the Crl.Rev.Pet.No.23 OF 2021
limited relief being granted, notice to the first
respondent is dispensed with.
In the result, the Criminal Revision Petition
is allowed in part. The revision petitioner
shall remit the fine amount of Rs.1,50,000/-
(Rupees one lakh fifty thousand only) within six
months from today. On remittance, the amount
shall be paid to the first respondent as
compensation. The revision petitioner shall pay
the fine before expiry of the six months period,
failing which the reliefs granted under this
judgment will stand withdrawn. In view of the
time granted by this Court, coercive steps based
on the impugned judgments, shall be deferred for
a period of six months.
Sd/-
V.G.ARUN JUDGE Scl/12.01.2021
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!