IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1819 of 2007()
1. ANZARI, S/O.AMEER HAMSA,
... Petitioner
Vs
1. MR.PRASAD MATHEW, PEACE MARK,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :27/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1819 OF 2007
=================================
Dated this the 27th 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 three months and to pay a
compensation of Rs.85,000/- to PW1 vide section 357(3) Cr.P.C and in
default to undergo simple imprisonment for two weeks.
2. The counsel for the revision petitioner has only sought for
modification of sentence and for time to pay the amount of
compensation. In the circumstances, sentence is modified to
imprisonment till the rising of the court. The rest of the sentence is
confirmed. The revision petitioner is granted four months time from
today onwards to pay the amount of compensation. The revision
petitioner shall appear before Judicial First Class Magistrate-I, Kollam
on 24.8.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV