IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1780 of 2007()
1. GANESHAN,S/O.NARAYANAN,
... Petitioner
Vs
1. VINODAN,S/O.KUNJAYYAPPAN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :31/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1780 of 2007
---------------------------------------------
Dated this the 31st 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 to undergo simple imprisonment for fifteen days and
to pay a compensation of Rs.1,55,000/- to the complainant and
in default, to undergo simple imprisonment for three months.
2. Counsel for the revision petitioner has only sought for
modification of the sentence and 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. Revision petitioner is granted six months’
time from today onwards to remit the compensation amount. He
shall appear before the Judicial First Class Magistrate Court,
Kodungallur on 1.12.2007 to receive the sentence. Non bailable
warrant pending, if any, shall be kept in abeyance till 1.12.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl