IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1148 of 2007()
1. RAMADEVI, D/O KRISHNANUNNY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. S.BALAKRISHNAN,
For Petitioner :SRI.K.ANAND
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :19/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1148 OF 2007
=================================
Dated this the 19th day of March 2007
O R D E R
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
three months and to pay a compensation of Rs.1,20,000/- vide section
357(3) Cr.P.C and in default to undergo simple imprisonment for three
months.
2. The revision petitioner has sought for modification of
sentence and for time to pay the amount of compensation. In the
circumstances, sentence is modified to imprisonment till rising of the
court. The remaining portion 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-II, Palakkad on 20.09.2007 to
receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV