IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 230 of 2000()
1. PARANGOT PRADEEPAN
... Petitioner
Vs
1. M.JAYARAJAN
... Respondent
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.SUNNY MATHEW
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :06/09/2007
O R D E R
K.R.UDAYABHANU, J
----------------------------------------
Crl.R.P.No.230 of 2000
----------------------------------------
Dated this the 6th day of September, 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 three months and to pay a fine of
Rs.5,000/- and in default, to undergo simple imprisonment for one
month. It is also provided that the fine amount, if realised,
Rs.4,000/- be paid to the complainant.
2. Counsel for the revision petitioner has only pleaded for
modification of the sentence. In the circumstances, the sentence is
modified to imprisonment till the rising of the court and to pay a
compensation of Rs.30,000/- to the complainant and in default, to
undergo simple imprisonment for three months. The revision
petitioner is granted three months’ time to remit the amount of
compensation. He shall appear before the Judicial First Class
Magistrate Court, Kunnamangalam on 6.12.2007 to receive the
sentence.
The criminal revision petition is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl