High Court Kerala High Court

R. Prasad vs The State Of Kerala on 25 May, 2007

Kerala High Court
R. Prasad vs The State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2015 of 2007()


1. R. PRASAD, SON OF RAJAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. SASIKUMARAN PILLAI,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

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

 Dated :25/05/2007

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

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

                        CRL. R.P. NO. 2015 OF 2007

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

                  Dated this the 25th  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 four months and to pay a

compensation of Rs.85,000/- vide Section 357(3) Cr.P.C and in default

to undergo simple imprisonment for six months.

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, the sentence is modified to

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

confirmed. The revision petitioner is granted six months time from

today onwards to pay the amount of compensation. The revision

petitioner shall appear before Judicial First Class Magistrate-I,

Kottarakkara on 26.11.2007 to receive sentence. Non bailable warrant

pending if any shall be kept in abeyance till then.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

rv