High Court Kerala High Court

C.P.Baijumon vs M/S. Aiswarya Trust on 29 March, 2007

Kerala High Court
C.P.Baijumon vs M/S. Aiswarya Trust on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4569 of 2006(A)


1. C.P.BAIJUMON,
                      ...  Petitioner

                        Vs



1. M/S. AISWARYA TRUST,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :29/03/2007

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

                 =================================

                       CRL. R.P. NO.  4569 OF 2006 A

                 =================================

                  Dated this the 29th  day of March 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.53,600/- and in default to undergo simple

imprisonment for three months.

2. 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 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, Alappuzha on 30.07.2007 to receive sentence.

The Crl.R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV