IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 687 of 2007(A)
1. JOSEPH.E.O., S/O.OUSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. P.A.THOMAS, S/O.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.687 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.66,797/- 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