High Court Kerala High Court

A.Mercy vs K.Radhakrishnan on 10 April, 2007

Kerala High Court
A.Mercy vs K.Radhakrishnan on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1559 of 2007()


1. A.MERCY, D/O.SIMON, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. K.RADHAKRISHNAN, S/O.BHASKARA MENON,
                       ...       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 :10/04/2007

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

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

                              CRL.R.P.No.1559 of 2007

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

                     Dated this the 10th 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

pay a fine of Rs.1,00,000/- and in default, to undergo simple

imprisonment for one month. The fine amount, if realised,

Rs.90,000/- is ordered to be given to the complainant as

compensation vide Section 357(1) of the Code of Crl.P.C.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to pay the fine amount. In

the circumstances, the sentence is modified to pay a fine of

Rs.90,000/- and in default, to undergo simple imprisonment for

three months. The fine amount, if realised shall be paid to the

complainant. Revision petitioner is granted six months’ time from

today onwards to remit the fine amount. He shall appear before

the Chief Judicial Magistrate Court-II, Thrissur on 10.10.2007 to

receive the sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl