High Court Kerala High Court

P.P.Joseph vs M/S. Sreenarayana Traders & … on 26 March, 2007

Kerala High Court
P.P.Joseph vs M/S. Sreenarayana Traders & … on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1074 of 2006()


1. P.P.JOSEPH, PANACHICKAL HOUSE,
                      ...  Petitioner

                        Vs



1. M/S. SREENARAYANA TRADERS & FINANCIERS
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/03/2007

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

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

                             CRL.R.P.No.1074 of 2006

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

                    Dated this the 26th day of March, 2007




                                        ORDER

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 one month and to pay a compensation of Rs.3,50,000/- to the

complainant 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 confirmed.

Revision petitioner is granted six months’ time to pay the amount

of compensation. Revision petitioner shall appear before the

Chief Judicial Magistrate Court, Pathanamthitta on 26.9.2007 to

receive the sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl