High Court Kerala High Court

Saji Manuel vs P.G.Rajendraprasad on 29 May, 2007

Kerala High Court
Saji Manuel vs P.G.Rajendraprasad on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2068 of 2007()


1. SAJI MANUEL, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. P.G.RAJENDRAPRASAD, SANTHOSH BHAVANAM,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.GOPAKUMARAN NAIR

                For Respondent  : No Appearance

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

 Dated :29/05/2007

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

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

                             CRL.R.P.No.2068 of 2007

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

                    Dated this the 29th 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 two months and to pay a

compensation of Rs.25,000/- to the complainant vide Section

357(3) of the Code of Criminal Procedure and in default, to

undergo simple imprisonment for one month.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and 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. Revision petitioner is granted four months’ time from

today onwards to remit the compensation amount. He shall appear

before the Judicial First Class Magistrate Court-I, Chengannur on

28.9.2007 to receive the sentence. Non bailable warrant pending,

if any, shall be kept in abeyance till 28.9.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl