High Court Kerala High Court

A.K.N.Asharaf vs A.R.Gopalakrishna Pillai on 2 March, 2007

Kerala High Court
A.K.N.Asharaf vs A.R.Gopalakrishna Pillai on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 944 of 2007(E)


1. A.K.N.ASHARAF,
                      ...  Petitioner

                        Vs



1. A.R.GOPALAKRISHNA PILLAI,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :02/03/2007

 O R D E R
                              K.R.UDAYABHANU, J

                           ---------------------------------------------

                             CRL.R.P.No.944 of 2007

                           ---------------------------------------------

                  Dated this the 2nd day of March, 2007




                                        ORDER

Revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced to

undergo simple imprisonment for a period of six months and to

pay a compensation of Rs.70,000/- to the complainant under

Section 357(3) of Code of Criminal Procedure.

2. The counsel for the revision petitioner has only sought

for modification of the sentence and time to make the payment.

It is submitted that he is undergoing imprisonment since

1.2.2007. In the circumstances, sentence is modified to

imprisonment of the period already undergone and to pay a

compensation of Rs.70,000/- vide Section 357(3) of Code of

Criminal Procedure and in default, to undergo simple

imprisonment for four months. Revision petitioner is granted

six months’ time to pay the amount of compensation. He shall

appear before Judicial First Class Magistrate Court-I,

Pathanamthitta on 30.8.2007. The revision petitioner is ordered

CRRP944/2007 Page numbers

to be released forthwith.

The Criminal Revision Petition is disposed of as above.








                                                K.R.UDAYABHANU,

                                                     JUDGE

csl


CRRP944/2007    Page numbers