High Court Kerala High Court

K.P.Maitheen vs A.P.Gopan on 19 February, 2007

Kerala High Court
K.P.Maitheen vs A.P.Gopan on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 206 of 2007()


1. K.P.MAITHEEN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. A.P.GOPAN, S/O. PARAMESWARAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.RAJIV NAMBISAN

                For Respondent  : No Appearance

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

 Dated :19/02/2007

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

               =================================

                       CRL. R.P. NO. 206  OF 2007

               =================================

               Dated this the 19th day of February 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. 26,000 vide section 357

(3) Cr.P.C and in default to undergo simple imprisonment for 45 days.

2. The counsel for the revision petitioner has sought for

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

the circumstances, sentence is modified to imprisonment till rising of

the court and to pay the amount of compensation as ordered by the

courts below. The revision petitioner is granted two months time from

today onwards to make the payment. He shall appear before the

Judicial First Class Magistrate, Perumbavoor on 23.04.2007 to receive

sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV