High Court Kerala High Court

E.A.Chacko vs C.Varkey on 15 October, 2008

Kerala High Court
E.A.Chacko vs C.Varkey on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 519 of 2000()



1. E.A.CHACKO
                      ...  Petitioner

                        Vs

1. C.VARKEY
                       ...       Respondent

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :SRI.B.G.BIDAN CHANDRAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/10/2008

 O R D E R
         Thottathil B. Radhakrishnan, J.
        ==================================
              Crl.R.P.No.519 of 2000
        ==================================
      Dated this the 15th day of October, 2008.


                       ORDER

The revision petitioner stands convicted for

the offence under Section 138 of the Negotiable

Instruments Act and sentenced as modified by the

appellate court to undergo simple imprisonment for

one month and to pay a compensation of Rs.15,000/-

under Section 357(3) Cr.P.C. The revision

petitioner has only sought for modification of the

sentence.

2. In the circumstances, the sentence is

modified to imprisonment till the rising of the

court and to pay a compensation of Rs.25,000/-,

i.e. the cheque amount under Section 357(3) Cr.P.C.

and in default to undergo simple imprisonment for

one month. The revision petitioner is granted two

months time from today onwards to pay the amount of

CRRP519/00

-:2:-

compensation less the amount, if any, already

deposited. The revision petitioner shall appear

before the Judicial First Class Magistrate,

Perambra on 8-1-2009 to receive sentence.

The Criminal Revision Petition is disposed of

accordingly.

Thottathil B.Radhakrishnan,
Judge.

sl.

CRRP519/00

-:3:-

Thottathil B. Radhakrishnan, J.
==================================
Crl.R.P.No.519 of 2000
==================================

ORDER

Dated:15-10-2008