High Court Kerala High Court

Shahul Hameed vs Chandran Pillai on 2 March, 2007

Kerala High Court
Shahul Hameed vs Chandran Pillai on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 960 of 2007()



1. SHAHUL HAMEED
                      ...  Petitioner

                        Vs

1. CHANDRAN PILLAI
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :02/03/2007

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

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

                               CRL.R.P.No.960 of 2007

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

                      Dated this the 2nd day of March, 2007




                                          ORDER

Revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced to

undergo simple imprisonment for a period of three months and to

pay a compensation of Rs.50,000/- to the complainant vide Section

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

undergo simple imprisonment for one month.

2. Revision petitioner has only sought for modification of

the sentence and time to make the payment. In the circumstances,

sentence is modified to imprisonment till the rising of the court.

The rest of the sentence is affirmed. Revision petitioner is granted

six months’ time to make the payment. He shall appear before the

Judicial First Class Magistrate Court-II, Kottarakkara on 30.8.2007

to receive the sentence. Non bailable warrant, if any, pending shall

be kept in abeyance till 30.8.2007.

The Criminal Revision Petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl

K.R.UDAYABHANU, J

Crl.R.P.No.929 of 1997

ORDER

26th February, 2007