IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 774 of 2007()
1. PATHUMMA, CHICKEN STALL,
... Petitioner
Vs
1. JANGIR SINGH MAHESH,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.SAMSUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :21/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 774 OF 2007
=================================
Dated this the 21th day of February 2007
O R D E R
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 imprisonment till rising of
the court and to pay a compensation of Rs. 80,000 and in default to
undergo simple imprisonment for two months.
2. It is submitted that the cheque amount is only Rs.65,000/-.
The revision petitioner has sought for modification of sentence and for
time to make the payment. In the circumstances, sentence is modified
with respect to the amount of compensation. The accused shall pay
Rs.65,000/-, the cheque amount, towards compensation and in default
she shall undergo simple imprisonment for two months. The revision
petitioner is granted four months time from today onwards to make
the payment. She shall appear before Judicial First Class Magistrate I,
Kozhikode on 22.06.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV