High Court Kerala High Court

N.G.Omanakuttan vs P.S.Raveendranath on 23 March, 2007

Kerala High Court
N.G.Omanakuttan vs P.S.Raveendranath on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1264 of 2007()


1. N.G.OMANAKUTTAN, S/O GANGADHARA PANICKER
                      ...  Petitioner

                        Vs



1. P.S.RAVEENDRANATH, VEERANJANEYAM VEEDU,
                       ...       Respondent

2. STATE OF KERALA REP. BY

                For Petitioner  :SRI.G.GOPAKUMAR (CHERTHALA)

                For Respondent  : No Appearance

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

 Dated :23/03/2007

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

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

                         CRL. R.P. NO. 1264 OF 2007

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

                  Dated this the 23rd  day of March 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 one month and to pay a

compensation of Rs.70,000/- 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 only sought for

modification of sentence and for time to pay the amount of

compensation. In the circumstances, sentence is modified to

imprisonment till rising of the court. The remaining portion of the

sentence is confirmed. The revision petitioner is granted six months

time from today onwards to pay the amount of compensation less the

amount already deposited. The revision petitioner shall appear before

Judicial First Class Magistrate-I, Cherthala on 24.09.2007 to receive

sentence.

The Crl.R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV