IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4253 of 2006(B)
1. A.A. FRANCIS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. JOSE ELECTRICAL TRADING COMPANY,
For Petitioner :SRI.K.ANAND
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :15/02/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.4253 of 2006
---------------------------------------------
Dated this the 15th day of February, 2007
ORDER
Revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced to
undergo simple imprisonment for a period of one month and to pay a
sum of Rs.90,558/- as compensation and in default, to undergo simple
imprisonment for a period of one month under Section 357(3) of Code
of Criminal Procedure.
2. Learned 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 the amount of compensation with the
default clause as ordered by the courts below. The revision petitioner
is granted four months’ time to make the payment. He shall appear
before the Judicial First Class Magistrate Court-I, Kochi on 16.6.2007
to receive the sentence. The amount, if any, deposited is permitted to
be withdrawn by the accused.
The Criminal Revision Petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl
K.R.UDAYABHANU, J
S.A.No.709 of 1996
JUDGMENT
1st February, 2007