IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2155 of 2007()
1. M/S.CHEMICAL TRADING COMPANY, G.225,
... Petitioner
2. JOJO PAUL, MANAGING PARTNER,
Vs
1. M/S.GEETHANJALI INVESTMENTS AND KURIES
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SURESH JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :01/06/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 2155 OF 2007
=================================
Dated this the 1st day of May 2007
O R D E R
The revision petitioners, the company and the Managing partner,
stand convicted for the offence under Section 138 of the Negotiable
Instruments Act. A1,company stands sentenced to pay a fine of
Rs.5,000/- and A2, the Managing Partner is sentenced to undergo
simple imprisonment for six months and to pay a compensation of
Rs.1,25,000/- 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 only sought for
modification of sentence and for time to remit the amount of
compensation. In the circumstances, the sentence imposed on A2 is
modified to imprisonment till the rising of the court. The rest of the
sentence is confirmed. The revision petitioner is granted six months
time from today onwards to remit the amount. The 2nd revision
petitioner shall appear before Chief Judicial Magistrate, Ernakulam on
01.12.2007 to receive sentence.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv