IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1146 of 2007(E)
1. P.SUBRAMANIAN, S/O.APPU,
... Petitioner
Vs
1. M/S.RAJA FINANCE REPRESENTED BY
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.C.JOHN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :28/03/2007
O R D E R
K.R.UDAYABHANU,J
=============
C.R.R.P.No.1146 OF 2007
================
Dated this the 27th day of March, 2007
ORDER
The 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.42,768/- and in default to
undergo simple imprisonment for three months.
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 the rising of the court. Rest of the sentence is
confirmed. The revision petitioner is granted six months time from
today onwards to pay the amount of compensation. The revision
petitioner shall appear before the Judicial First Class Magistrate
Court-II, Palakkad, on 26.09.2007 to receive sentence.
The Crl.R.P is disposed of accordingly.
K.R.UDAYABHANU,JUDGE
dvs