High Court Kerala High Court

R.Anilkumar vs G.Surendran on 10 April, 2007

Kerala High Court
R.Anilkumar vs G.Surendran on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1535 of 2007()


1. R.ANILKUMAR, AGED 40,
                      ...  Petitioner

                        Vs



1. G.SURENDRAN, AGED 38, S/O. GANGADHARAN
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :10/04/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                              CRL.R.P.No.1535  of 2007

                         ---------------------------------------------

                    Dated this the 10th 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 six months and to

pay a compensation of Rs.2,27,500/- to the complainant vide

Section 357(3) of the Code of Criminal Procedure.

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 may pay the amount of

compensation directly to the complainant and file a receipt in

this regard before the court below. Revision petitioner is

granted six months’ time from today onwards to pay the amount

of compensation. He shall appear before the Judicial First Class

Magistrate Court, Paravoor on 12.10.2007 to receive the

sentence. Non bailable warrant, pending, if any shall be kept in

CRRP1535/2007 Page numbers

abeyance till 12.10.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl