IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 938 of 2007()
1. M.C.DIVAKARAN, S/O. KUTTAPPAN,
... Petitioner
Vs
1. M.K.ALIYAR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.C.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :05/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 938 OF 2007
=================================
Dated this the 5th day of March 2007
O R D E R
The revision petitioner stands convicted for the offence under
section 138 of the Negotiable Instruments Act and sentenced, as
modified by the appellate court, to undergo simple imprisonment for
two months and to pay a compensation of Rs.84,000/- under section
357(3) Cr.P.C towards the compensation for the loss sustained to the
complainant and in default to undergo simple imprisonment for 45
days.
2. The counsel for the revision petitioner has sought for
modification of sentence and for time to make the payment. In the
circumstances, sentence is modified to imprisonment till rising of the
court and to pay the amount of compensation as ordered by the court
below with the default sentence. The revision petitioner is granted six
months time from today onwards to make the payment. The revision
petitioner shall appear before Judicial First Class Magistrate,
Perumbavur on 30.08.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV