High Court Kerala High Court

P.Subramanian vs M/S.Raja Finance Represented By on 28 March, 2007

Kerala High Court
P.Subramanian vs M/S.Raja Finance Represented By on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1146 of 2007(E)


1. P.SUBRAMANIAN, S/O.APPU,
                      ...  Petitioner

                        Vs



1. M/S.RAJA FINANCE REPRESENTED BY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :28/03/2007

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

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

                           C.R.R.P.No.1146 OF 2007

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

                  Dated this the 27th day of March, 2007


                                       ORDER

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.42,768/- and in default to

undergo simple imprisonment for three 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, sentence is modified to

imprisonment till the rising of the court. 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 the Judicial First Class Magistrate

Court-II, Palakkad, on 26.09.2007 to receive sentence.

The Crl.R.P is disposed of accordingly.

K.R.UDAYABHANU,JUDGE

dvs