High Court Kerala High Court

P.R. Prabhakaran vs T.V. Jayarajan on 15 February, 2007

Kerala High Court
P.R. Prabhakaran vs T.V. Jayarajan on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4415 of 2006()


1. P.R. PRABHAKARAN, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. T.V. JAYARAJAN, S/O. DAMODHARAN,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SMT.T.KAMALA MENON

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/02/2007

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

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

                        CRL.R.P.No.4415 of 2006

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

             Dated this the 15th day of February, 2007






                                       ORDER

Revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced, as

modified by the Sessions Judge to pay an amount of Rs.3,00,000/-

as compensation to the complainant under Section 357(3) of

Criminal Procedure Code and in default, to undergo simple

imprisonment for four months.

2. The learned counsel for the revision petitioner has

only sought for modification of the sentence to undergo simple

imprisonment for a period of three months. In the

circumstances, sentence is modified imprisonment till the rising

of the court and to make payment of compensation as ordered by

the courts below. Considering the plea of the counsel for the

revision petitioner, the revision petitioner is granted three

months’ time to pay the amount of compensation to the

complainant. Revision petitioner shall appear before Judicial

CRRP4415/2006 Page numbers

First Class Magistrate Court – Koyilandy on 16.5.2007 to receive

the sentence. NBW, if any, pending shall be kept in abeyance till

16.5.2007.

The Criminal Revision Petition is disposed of as above.








                                                   K.R.UDAYABHANU,

                                                        JUDGE


csl


CRRP4415/2006                   Page numbers





                                           M.SASIDHARAN NAMBIAR, J













                                                    S.A.No.709 of 1996


                                                     JUDGMENT












                                                        1st February, 2007




CRRP4415/2006    Page numbers














CRRP4415/2006    Page numbers