High Court Kerala High Court

Radhakrishnan vs State Of Kerala on 23 February, 2007

Kerala High Court
Radhakrishnan vs State Of Kerala on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 818 of 2007()


1. RADHAKRISHNAN, S/O.RAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SASI, S/O.ANANDHAN,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

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

 Dated :23/02/2007

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

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

                           CRL.R.P.No.818 of 2007

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

              Dated this the 23rd day of February, 2007




                                         ORDER

Revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced as

modified by the Sessions Court, to undergo simple imprisonment for a

period of three months and to pay a sum of Rs.62,000/- as

compensation to the complainant under Section 357(3) of Code of

Criminal Procedure.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to make the payment. In the

circumstances, sentence is modified to imprisonment till the rising of

the court and to pay compensation of Rs.62,000/- under Section 357

(3) of Code of Criminal Procedure and in default, to undergo simple

imprisonment for three months. Revision petitioner is granted four

months’ time to pay the amount of compensation. He shall appear

before the Court of Judicial Magistrate of First Class, Pattambi on

26.6.2007 to receive the sentence.

The Criminal Revision Petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl