High Court Kerala High Court

Leela Sasidharan vs K.K.Hameed on 10 April, 2007

Kerala High Court
Leela Sasidharan vs K.K.Hameed on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 999 of 2007()


1. LEELA SASIDHARAN, W/O SASIDHARAN,
                      ...  Petitioner
2. THE HIGH RANGE, INTERNATIONAL,

                        Vs


1. K.K.HAMEED
                       ...       Respondent

                For Petitioner  :SRI.THOMAS JOSEPH

                For Respondent  :SMT.SABINA JAYAN

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.999 of 2007

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

                    Dated this the 10th day of April, 2007




                                     O R D E R

The revision petitioners stand convicted for the offence

under Section 138 of the Negotiable Instruments Act and the

first accused who is the Managing Partner of the second accused

firm is sentenced to imprisonment till the rising of the court and

to pay a compensation of Rs.1,90,000/- to the complainant vide

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

to undergo simple imprisonment for six months.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to pay the amount of

compensation. It is seen that the cheque amount is Rs.1,60,000/-.

The trial court had directed to pay a compensation of

Rs.1,70,000/-. In the circumstances, the sentence is modified to

imprisonment till the rising of the court and to pay a

compensation of Rs.1,70,000/- and in default, to undergo simple

imprisonment for three months. Revision petitioner is granted

six months’ time from today onwards to pay the amount of

compensation. She shall appear before the Judicial First Class

CRRP999/2007 Page numbers

Magistrate Court, Cherthala on 12.10.2007 to receive the

sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl