High Court Kerala High Court

Ramadevi vs State Of Kerala on 19 March, 2007

Kerala High Court
Ramadevi vs State Of Kerala on 19 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1148 of 2007()


1. RAMADEVI, D/O KRISHNANUNNY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.BALAKRISHNAN,

                For Petitioner  :SRI.K.ANAND

                For Respondent  : No Appearance

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

 Dated :19/03/2007

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

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

                        CRL. R.P. NO.  1148  OF 2007

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

                  Dated this the 19th  day of March 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 simple imprisonment for

three months and to pay a compensation of Rs.1,20,000/- vide section

357(3) Cr.P.C and in default to undergo simple imprisonment for three

months.

2. The revision petitioner has sought for modification of

sentence and for time to pay the amount of compensation. In the

circumstances, sentence is modified to imprisonment till rising of the

court. The remaining portion 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-II, Palakkad on 20.09.2007 to

receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV