High Court Kerala High Court

Joseph.E.O. vs State Of Kerala on 23 February, 2007

Kerala High Court
Joseph.E.O. vs State Of Kerala on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 689 of 2007()


1. JOSEPH.E.O., S/O.OUSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. V.A.JOSEPH, S/O.V.J.ANTONY,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/02/2007

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

                        ---------------------------------------------

                            Crl.R.P.No.689 of 2007

                          ---------------------------------------------

               Dated this the 23rd day of February, 2007




                                          ORDER

Revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced to

undergo simple imprisonment for a period of three months and to pay

the cheque amount of Rs.94,212/- as compensation to the complainant

and in default thereof, to undergo simple imprisonment for one

month.

2. The counsel for the revision petitioner has only sought for

modification of the sentence and time to make the payment. In the

circumstances, sentence is modified to imprisonment till the rising of

the court. The rest of the sentence is retained and confirmed.

Revision petitioner is granted six months’ time to make the payment.

He shall appear before the Court of Judicial Magistrate of First Class-

II (Mobile), Kottayam, sitting at Changanacherry, on 23.8.2007 to

receive the sentence. Non bailable warrant, if any, pending shall be

kept in abeyance till 23.8.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl