IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 944 of 2007(E)
1. A.K.N.ASHARAF,
... Petitioner
Vs
1. A.R.GOPALAKRISHNA PILLAI,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :02/03/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.944 of 2007
---------------------------------------------
Dated this the 2nd day of March, 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 six months and to
pay a compensation of Rs.70,000/- to the complainant under
Section 357(3) of Code of Criminal Procedure.
2. The counsel for the revision petitioner has only sought
for modification of the sentence and time to make the payment.
It is submitted that he is undergoing imprisonment since
1.2.2007. In the circumstances, sentence is modified to
imprisonment of the period already undergone and to pay a
compensation of Rs.70,000/- vide Section 357(3) of Code of
Criminal Procedure and in default, to undergo simple
imprisonment for four months. Revision petitioner is granted
six months’ time to pay the amount of compensation. He shall
appear before Judicial First Class Magistrate Court-I,
Pathanamthitta on 30.8.2007. The revision petitioner is ordered
CRRP944/2007 Page numbers
to be released forthwith.
The Criminal Revision Petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl
CRRP944/2007 Page numbers