IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1616 of 2007()
1. PONNAPPAN, EDASSERIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. JOJI THOMAS, S/O.THOMAS,
For Petitioner :SRI.THOMAS K.C.KUNNATHOOR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :12/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1616 of 2007
---------------------------------------------
Dated this the 12th day of April, 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 two months and to pay a
compensation of Rs.50,000/- to the complainant vide Section
357(3) of the Code of Criminal Procedure and in default, to
undergo simple imprisonment for three months.
2. Counsel for the revision petitioner has only sought for
modification of the sentence and time to pay the amount of
compensation. In the circumstances, the sentence is modified to
imprisonment till the rising of the court. The rest of the sentence
is confirmed. The revision petitioner is granted six months’ time
from today onwards to remit the amount of compensation. He shall
appear before the Judicial First Class Magistrate Court-II, (Mobile),
Kottayam, on 15.10.2007 to receive the sentence. Non bailable
warrant, pending, if any shall be kept in abeyance till
15.10.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl