IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 519 of 2000()
1. E.A.CHACKO
... Petitioner
Vs
1. C.VARKEY
... Respondent
For Petitioner :SRI.P.SANJAY
For Respondent :SRI.B.G.BIDAN CHANDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :15/10/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
Crl.R.P.No.519 of 2000
==================================
Dated this the 15th day of October, 2008.
ORDER
The revision petitioner stands convicted for
the offence under Section 138 of the Negotiable
Instruments Act and sentenced as modified by the
appellate court to undergo simple imprisonment for
one month and to pay a compensation of Rs.15,000/-
under Section 357(3) Cr.P.C. The revision
petitioner has only sought for modification of the
sentence.
2. In the circumstances, the sentence is
modified to imprisonment till the rising of the
court and to pay a compensation of Rs.25,000/-,
i.e. the cheque amount under Section 357(3) Cr.P.C.
and in default to undergo simple imprisonment for
one month. The revision petitioner is granted two
months time from today onwards to pay the amount of
CRRP519/00
-:2:-
compensation less the amount, if any, already
deposited. The revision petitioner shall appear
before the Judicial First Class Magistrate,
Perambra on 8-1-2009 to receive sentence.
The Criminal Revision Petition is disposed of
accordingly.
Thottathil B.Radhakrishnan,
Judge.
sl.
CRRP519/00
-:3:-
Thottathil B. Radhakrishnan, J.
==================================
Crl.R.P.No.519 of 2000
==================================
ORDER
Dated:15-10-2008