High Court Kerala High Court

Ganeshan vs Vinodan on 31 May, 2007

Kerala High Court
Ganeshan vs Vinodan on 31 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1780 of 2007()


1. GANESHAN,S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. VINODAN,S/O.KUNJAYYAPPAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :31/05/2007

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

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

                             CRL.R.P.No.1780 of 2007

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

                    Dated this the 31st day of May, 2007




                                     O R D E R

The revision petitioner stands convicted for the offence

under Section 138 of the Negotiable Instruments Act and

sentenced to undergo simple imprisonment for fifteen days and

to pay a compensation of Rs.1,55,000/- to the complainant and

in default, to undergo simple imprisonment for three months.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to pay the amount of

compensation. In the circumstances, the sentence is modified to

imprisonment till the rising of the court. The rest of the

sentence is confirmed. Revision petitioner is granted six months’

time from today onwards to remit the compensation amount. He

shall appear before the Judicial First Class Magistrate Court,

Kodungallur on 1.12.2007 to receive the sentence. Non bailable

warrant pending, if any, shall be kept in abeyance till 1.12.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl