High Court Kerala High Court

Pathumma vs Jangir Singh Mahesh on 21 February, 2007

Kerala High Court
Pathumma vs Jangir Singh Mahesh on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 774 of 2007()


1. PATHUMMA, CHICKEN STALL,
                      ...  Petitioner

                        Vs



1. JANGIR SINGH MAHESH,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

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

 Dated :21/02/2007

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

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

                         CRL. R.P. NO.  774  OF 2007

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

                  Dated this the 21th day of February 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 imprisonment till rising of

the court and to pay a compensation of Rs. 80,000 and in default to

undergo simple imprisonment for two months.

2. It is submitted that the cheque amount is only Rs.65,000/-.

The revision petitioner has sought for modification of sentence and for

time to make the payment. In the circumstances, sentence is modified

with respect to the amount of compensation. The accused shall pay

Rs.65,000/-, the cheque amount, towards compensation and in default

she shall undergo simple imprisonment for two months. The revision

petitioner is granted four months time from today onwards to make

the payment. She shall appear before Judicial First Class Magistrate I,

Kozhikode on 22.06.2007 to receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV