High Court Kerala High Court

Nibu Raj vs Usha J.Kurup on 9 February, 2007

Kerala High Court
Nibu Raj vs Usha J.Kurup on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 591 of 2007()


1. NIBU RAJ, AGED 35,
                      ...  Petitioner

                        Vs



1. USHA J.KURUP, W/O.JANARDHANA KURUP,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  : No Appearance

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

 Dated :09/02/2007

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

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

                       CRL. R.P. NO. 591 OF 2007

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

              Dated this the 9th day of February 2007




                                  O R D E R

The revision petitioner who is the accused stands convicted

for the offence under section 138 of the Negotiable Instruments

Act and sentenced to undergo simple imprisonment for a period

of one year and to pay a sum of Rs. 4,00,000/- as compensation

and in default to undergo simple imprisonment for two months

more vide section 357 (3) Cr. P.C.

2. Counsel for the revision petitioner has sought for time to

settle the matter and for modification of sentence. In the

circumstances, sentence is modified to imprisonment till rising of

the court and to pay a compensation of Rs. 4,00,000/- to the

complainant under section 357 (3) Cr. P.C and in default to

undergo simple imprisonment for 3 months. The revision

petitioner is granted six months time from today to pay the

amount of compensation. The accused shall appear before the

CRL. R.P. NO. 591 OF 2007

: 2 :

Judicial First Class Magistrate Court, Kayamkulam on

10.08.2007 to receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV