IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1533 of 2007()
1. P.KRISHNAN, AGED 68 YEARS,
... Petitioner
Vs
1. N.VASUDEVAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.B.S.SIVAJI
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :10/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1533 of 2007
---------------------------------------------
Dated this the 10th 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 one year and to
pay a compensation of Rs.1,00,000/- to the complainant under
Section 357(3) of the Code of Criminal Procedure and in default,
to undergo simple imprisonment for two months.
2. 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 pay the amount of compensation. He
shall appear before the Judicial First Class Magistrate Court,
Kayamkulam on 12.10.2007 to receive the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl