IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1100 of 2007(E)
1. A.MANIKANTAN, SHEELA BHAVAN,
... Petitioner
Vs
1. SHEEBA CYRIL, ST.JOSEPH COLLEGE,
... Respondent
2. THE STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1100 OF 2007
=================================
Dated this the 9th 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
compensation of Rs. 1,00,000/- vide Section 357(3) Cr.P.C.
2. The counsel for the revision petitioner has only sought for
modification of the sentence and for time to pay the amount of
compensation. In the circumstances, the sentence is modified to
imprisonment till the rising of the court and to pay the amount of
compensation as ordered and in default to undergo simple
imprisonment for three months. The revision petitioner is granted six
months time from today onwards to pay the amount of compensation.
The revision petitioner shall appear before Judicial First Class
Magistrate-II, Nedumangad on 10.10.2007 to receive sentence.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV