IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1961 of 2007()
1. M.E.YOUSEF,
... Petitioner
Vs
1. M.ALIYAR,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :24/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1961 of 2007
---------------------------------------------
Dated this the 24th 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, as
modified by the appellate court, to undergo simple imprisonment
for three months and to pay a compensation of Rs.80,000/- to the
complainant vide Section 357(3) of the Code of Criminal Procedure
and in default, to undergo simple imprisonment for two 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 make the payment. He shall appear before the
Judicial First Class Magistrate Court-II, Pathanamthitta on
24.11.2007 to receive the sentence. Non bailable warrant,
pending, if any shall be kept in abeyance till 24.11.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl