High Court Kerala High Court

Ramakrishnan Unnithan vs G.Ramesh Kumar on 9 April, 2007

Kerala High Court
Ramakrishnan Unnithan vs G.Ramesh Kumar on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1528 of 2007()


1. RAMAKRISHNAN UNNITHAN, AGED 66 YEARS,
                      ...  Petitioner

                        Vs



1. G.RAMESH KUMAR,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :09/04/2007

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

                =================================

                        CRL. R.P. NO.  1528 OF 2007

                =================================

                    Dated this the 9th day of April 2007




                                     O R D E R

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.20,000/- vide Section 357

(3) Cr.P.C and in default to undergo simple imprisonment for 30 days.

2. The counsel for the revision petitioner has only sought for

modification of sentence and for time to pay the amount of

compensation. In the circumstances, sentence is modified to

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

confirmed. The revision petitioner is granted three months time from

today onwards to pay the amount of compensation. The revision

petitioner shall appear before Judicial First Class Magistrate,

Kayamkulam on 10.07.2007 to receive sentence.

The Crl.R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV