IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4415 of 2006()
1. P.R. PRABHAKARAN, AGED 54 YEARS,
... Petitioner
Vs
1. T.V. JAYARAJAN, S/O. DAMODHARAN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SMT.T.KAMALA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :15/02/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.4415 of 2006
---------------------------------------------
Dated this the 15th day of February, 2007
ORDER
Revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced, as
modified by the Sessions Judge to pay an amount of Rs.3,00,000/-
as compensation to the complainant under Section 357(3) of
Criminal Procedure Code and in default, to undergo simple
imprisonment for four months.
2. The learned counsel for the revision petitioner has
only sought for modification of the sentence to undergo simple
imprisonment for a period of three months. In the
circumstances, sentence is modified imprisonment till the rising
of the court and to make payment of compensation as ordered by
the courts below. Considering the plea of the counsel for the
revision petitioner, the revision petitioner is granted three
months’ time to pay the amount of compensation to the
complainant. Revision petitioner shall appear before Judicial
CRRP4415/2006 Page numbers
First Class Magistrate Court – Koyilandy on 16.5.2007 to receive
the sentence. NBW, if any, pending shall be kept in abeyance till
16.5.2007.
The Criminal Revision Petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl
CRRP4415/2006 Page numbers
M.SASIDHARAN NAMBIAR, J
S.A.No.709 of 1996
JUDGMENT
1st February, 2007
CRRP4415/2006 Page numbers
CRRP4415/2006 Page numbers