IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1497 of 2007()
1. M.S.SUDHA, D/O.MADHAVAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. T.TULASIBAI AMMA, D/O.SANKARA PILLAI,
For Petitioner :SRI.R.ARUN RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :04/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1497 of 2007
---------------------------------------------
Dated this the 4th day of April, 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 three months and
to pay a compensation of Rs.1,50,000/- to the complainant vide
Section 357(3) of the Code of Criminal Procedure and in default,
to undergo simple imprisonment for fifteen days.
2. Counsel for the revision petitioner has only sought for
modification of the sentence and time to make the payment. In
the circumstances, the sentence is modified to imprisonment till
the rising of the court. The rest of the sentence is affirmed.
Revision petitioner is granted six months’ time from today
onwards to pay the amount of compensation. She shall appear
before the Judicial First Class Magistrate Court-II, Punalur on
5.10.2007 to receive the sentence. Non bailable warrant,
pending, if any shall be kept in abeyance till then.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl