High Court Kerala High Court

Narayanan vs Chenthamara on 28 February, 2007

Kerala High Court
Narayanan vs Chenthamara on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 652 of 2007(B)


1. NARAYANAN, CHETTIKALATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. CHENTHAMARA, VADAKKUMPURATH HOUSE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.ANAND

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :28/02/2007

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

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

                        CRL. R.P. NO.  652 OF 2007

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

                Dated this the 28th day of February 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 six months and to pay a

compensation of Rs.85,000/- vide section 357 (3) Cr.P.C and in default

to undergo simple imprisonment for one month.

2. The counsel for the revision petitioner has sought for

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

circumstances, sentence is modified to imprisonment till rising of the

court. The rest of the sentence is retained and affirmed. The revision

petitioner is granted six months time from today onwards to make the

payment. He shall appear before Judicial First Class Magistrate,

Chittur on 30.08.2007 to receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV