IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2015 of 2007()
1. R. PRASAD, SON OF RAJAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. SASIKUMARAN PILLAI,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :25/05/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 2015 OF 2007
=================================
Dated this the 25th day of May 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 four months and to pay a
compensation of Rs.85,000/- vide Section 357(3) Cr.P.C and in default
to undergo simple imprisonment for six 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, 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 pay the amount of compensation. The revision
petitioner shall appear before Judicial First Class Magistrate-I,
Kottarakkara on 26.11.2007 to receive sentence. Non bailable warrant
pending if any shall be kept in abeyance till then.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv