IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2020 of 2007()
1. ELECTRO APPLIANCE, REGISTERED OFFICE
... Petitioner
Vs
1. P.MONOHARAN, S/O.PARAMESWARA KURUP,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.IMTHIYAZ AHAMED
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :25/05/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 2020 OF 2007
=================================
Dated this the 25th day of May 2007
O R D E R
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.2,10,000/- vide Section
357(3) Cr.P.C and in default to undergo simple imprisonment for six
months.
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, the sentence is modified to
imprisonment till the rising of the court. The rest of the sentence is
confirmed. The revision petitioner is granted six months time from
today onwards to pay the amount of compensation less the amount if
any deposited. The revision petitioner shall appear before Judicial First
Class Magistrate-II, Kochi on 26.11.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv