IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 591 of 2007()
1. NIBU RAJ, AGED 35,
... Petitioner
Vs
1. USHA J.KURUP, W/O.JANARDHANA KURUP,
... Respondent
2. STATE OF KERALA, REP. BY
For Petitioner :SRI.K.R.SUNIL
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 591 OF 2007
=================================
Dated this the 9th day of February 2007
O R D E R
The revision petitioner who is the accused stands convicted
for the offence under section 138 of the Negotiable Instruments
Act and sentenced to undergo simple imprisonment for a period
of one year and to pay a sum of Rs. 4,00,000/- as compensation
and in default to undergo simple imprisonment for two months
more vide section 357 (3) Cr. P.C.
2. Counsel for the revision petitioner has sought for time to
settle the matter and for modification of sentence. In the
circumstances, sentence is modified to imprisonment till rising of
the court and to pay a compensation of Rs. 4,00,000/- to the
complainant under section 357 (3) Cr. P.C and in default to
undergo simple imprisonment for 3 months. The revision
petitioner is granted six months time from today to pay the
amount of compensation. The accused shall appear before the
CRL. R.P. NO. 591 OF 2007
: 2 :
Judicial First Class Magistrate Court, Kayamkulam on
10.08.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV