IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1074 of 2006()
1. P.P.JOSEPH, PANACHICKAL HOUSE,
... Petitioner
Vs
1. M/S. SREENARAYANA TRADERS & FINANCIERS
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :26/03/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1074 of 2006
---------------------------------------------
Dated this the 26th day of March, 2007
ORDER
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 one month and to pay a compensation of Rs.3,50,000/- to the
complainant and in default, to undergo simple imprisonment for
one month.
2. Revision petitioner has only sought for modification of
the sentence and time to make the payment. In the
circumstances, 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 to pay the amount
of compensation. Revision petitioner shall appear before the
Chief Judicial Magistrate Court, Pathanamthitta on 26.9.2007 to
receive the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl