IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1275 of 2007()
1. JENNY K.PAUL, S/O.POULOSE, KOTTACKAL
... Petitioner
Vs
1. TOMY THOMAS, S/O.THOMAS,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.WILSON URMESE
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :23/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1275 OF 2007
=================================
Dated this the 23rd 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 six months and to pay a sum of
Rs.1,65,000/- as compensation and in default to undergo simple
imprisonment for two 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, sentence is modified to
imprisonment till 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. The revision
petitioner shall appear before Judicial First Class Magistrate -II, Aluva
on 24.09.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV