IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1528 of 2007()
1. RAMAKRISHNAN UNNITHAN, AGED 66 YEARS,
... Petitioner
Vs
1. G.RAMESH KUMAR,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.K.HARILAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1528 OF 2007
=================================
Dated this the 9th 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, as
modified by the appellate court, to undergo simple imprisonment for
one month and to pay a compensation of Rs.20,000/- vide Section 357
(3) Cr.P.C and in default to undergo simple imprisonment for 30 days.
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. The rest of the sentence is
confirmed. The revision petitioner is granted three months time from
today onwards to pay the amount of compensation. The revision
petitioner shall appear before Judicial First Class Magistrate,
Kayamkulam on 10.07.2007 to receive sentence.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV