IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 540 of 2007()
1. V.R.PREMANADHAN, POSTMAN,
... Petitioner
Vs
1. NARAYANAN, S/O.NARAYANAN NAIR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/02/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.540 of 2007
---------------------------------------------
Dated this the 9th day of February, 2007
ORDER
Revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced to
undergo simple imprisonment for a period of 15 days, as
modified by the Sessions Judge and to pay a sum of Rs.40,000/-
to the complainant as compensation and in default to undergo
simple imprisonment for a period of 15 days. The learned
counsel for the revision petitioner has only sought for three
months’ time to pay the amount of compensation and
modification of the sentence.
2. In the circumstances, the sentence is modified as
imprisonment till the rising of the court and to pay a sum of
Rs.40,000/- as compensation and in default, to undergo simple
imprisonment for a period of one month. The revision petitioner
is granted three months’ time to pay the compensation amount.
The petitioner/accused shall appear before the Judicial
CRL.R.P.No.540/2007 Page numbers
Magistrate of First Class, Chavakkad on 10.5.2007 to receive the
sentence.
The revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl