High Court Kerala High Court

C.Vinod vs Managing Director on 12 April, 2007

Kerala High Court
C.Vinod vs Managing Director on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1647 of 2007()



1. C.VINOD
                      ...  Petitioner

                        Vs

1. MANAGING DIRECTOR,GOKULAM CHITS&FINANCE
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

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

 Dated :12/04/2007

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

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

                            CRL.R.P.No.1647 of 2007

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

                    Dated this the 12th day of April, 2007




                                     O R D E R

The revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced to

undergo simple imprisonment for six months and to pay a fine of

Rs.5,000/- to the complainant and in default, to undergo simple

imprisonment for two months.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to make the payment. In the

circumstances, the sentence is modified to imprisonment till the

rising of the court and to pay a compensation of Rs.72,000/- to the

complainant vide Section 357(3) of the Code of Criminal Procedure

and in default, to undergo simple imprisonment for four months.

Revision petitioner is granted six months’ time from today onwards

to pay the amount of compensation. He shall appear before the

Judicial First Class Magistrate Court-II, Kollam on 15.10.2007 to

receive the sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl