High Court Kerala High Court

Raju vs K.M.Mani on 28 March, 2007

Kerala High Court
Raju vs K.M.Mani on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1347 of 2007()


1. RAJU,AGED 38,S/O.NARAYANAN,CHITTADIYIL
                      ...  Petitioner

                        Vs



1. K.M.MANI,AGED 48 YEARS,KEELAKATTU
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.S.SACHITHANANDA PAI

                For Respondent  : No Appearance

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

 Dated :28/03/2007

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

                             =============

                           C.R.R.P.No.1347 OF 2007

                          ================

                  Dated this the 28th day of March, 2007


                                       ORDER

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.25,000/- under Section 357(3) Cr.P.C and in

default to undergo simple imprisonment for one month.

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, sentence is modified to

imprisonment till the rising of the court. Rest of the sentence is

affirmed. The revision petitioner is granted three months time from

today onwards to pay the amount of compensation. The revision

petitioner shall appear before the Judicial First Class Magistrate

Court, Kattappana on 16.07.2007 to receive sentence.

The Crl.R.P is disposed of accordingly.

K.R.UDAYABHANU,JUDGE

dvs