High Court Kerala High Court

G.Unnikrishnan vs Harilal on 10 April, 2007

Kerala High Court
G.Unnikrishnan vs Harilal on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1564 of 2007(E)



1. G.UNNIKRISHNAN
                      ...  Petitioner

                        Vs

1. HARILAL
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :10/04/2007

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

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

                            CRL.R.P.No.1564 of 2007

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

                    Dated this the 10th 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 to imprisonment till the rising of the court and to pay

a compensation of Rs.35,000/- with interest at 12% per annum

from 2.12.1999 till the date of realisation and in default, to

undergo simple imprisonment for three months.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to pay the amount of

compensation. It is submitted that the cheque amount is

Rs.35,000/- and the amount to be paid as compensation may be

quantified. In the circumstances, the sentence is modified to

imprisonment till the rising of the court and to pay a

compensation of Rs.40,000/-. Revision petitioner is granted six

months’ time to pay the amount of compensation. Revision

petitioner shall appear before the Judicial First Class

Magistrate Court, Kodungallur on 10.10.2007 to receive the

CRRP1564/2007 Page numbers

sentence. Non bailable warrant, pending, if any shall be kept in

abeyance till 10.10.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl