High Court Kerala High Court

P.Krishnan vs N.Vasudevan on 10 April, 2007

Kerala High Court
P.Krishnan vs N.Vasudevan on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1533 of 2007()


1. P.KRISHNAN, AGED 68 YEARS,
                      ...  Petitioner

                        Vs



1. N.VASUDEVAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.B.S.SIVAJI

                For Respondent  : No Appearance

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.1533 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 undergo simple imprisonment for one year and to

pay a compensation of Rs.1,00,000/- to the complainant under

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

to undergo simple imprisonment for two months.

2. 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 six months’

time from today onwards to pay the amount of compensation. He

shall appear before the Judicial First Class Magistrate Court,

Kayamkulam on 12.10.2007 to receive the sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl