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