IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3802 of 2009()
1. MOHANDAS.T, S/O.MUNDAN,
... Petitioner
Vs
1. C.HARIDASAN, S/O.APPU NAIR (LATE),
... Respondent
2. THE STATE REPRESENTED BY THE PUBLIC
For Petitioner :SRI.T.K.SAIDALIKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :09/12/2009
O R D E R
P.S.GOPINATHAN, J.
= = = = = = = = = = = = =
Crl.R.P.No.3802 of 2009.
= = = = = = = = = = = = =
Dated this the 9th day of December, 2009.
O R D E R
The revision petitioner was convicted by the Judicial
Magistrate of the First Class-II, Perinthalmanna in
CC.No.320/2008 on his file for offence under Sec.138 of the
Negotiable Instruments Act and sentenced to simple
imprisonment for four months. In criminal appeal, while
confirming the conviction, the substantive sentence was
reduced to simple imprisonment for two months. Now this
revision.
2. Today, when the revision petition came up for
admission, the learned counsel for the revision petitioner
submits that he is not assailing the conviction, but the
sentence is assailed. According to the learned counsel, the
revision petitioner who is aged 30 years, is a man without
any avocation and in the above circumstance leniency may
be shown to him in awarding sentence. No compensation
was awarded to the first respondent by the courts below. In
Crl.R.P.No.3802 of 2009.
-: 2 :-
that circumstance, I find that a modification of the sentence
is absolutely necessary and that a sentence of imprisonment
till rising of the Court with order to pay Rs.50,000/- as
compensation to the first respondent would meet the ends
of justice.
3. In the result, this revision petition is allowed in
part. While confirming the conviction, the substantive
sentence is reduced to imprisonment till rising of the Court
with order to pay Rs.50,000/- (Rupees fifty thousand only)
as compensation to the first respondent under Sec.357(3) of
the Code of Criminal Procedure. In default of payment of
compensation, the revision petitioner shall undergo simple
imprisonment for two months. The revision petitioner is
granted six months time to pay the compensation. Till then,
the bond executed by the revision petitioner shall remain in
force.
P.S.GOPINATHAN, JUDGE.
Kvs/-