High Court Kerala High Court

Roby vs C.K.Regi on 17 August, 2007

Kerala High Court
Roby vs C.K.Regi on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 342 of 2000(B)



1. ROBY
                      ...  Petitioner

                        Vs

1. C.K.REGI
                       ...       Respondent

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/08/2007

 O R D E R
                        K.R.UDAYABHANU, J
                   ------------------------------------------
                        Crl.R.P.No.342 of 2000
                   ------------------------------------------
                Dated this the 17th day of August, 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 days and to pay a compensation of Rs.23,000/- and in default,

to undergo simple imprisonment for three months and out of the

amount of compensation, if realised, Rs.21,000/- is ordered to be

paid to the complainant.

2. The counsel for the revision petitioner/accused 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 and to pay a compensation

of Rs.23,000/- to the complainant and in default, to undergo simple

imprisonment for three months. The revision petitioner is granted

three months’ time to remit the amount of compensation. He shall

appear before the Judicial First Class Magistrate Court,

Kunnamkulam on 14.11.2007 to receive the sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,
JUDGE
csl

K.R.UDAYABHANU, J

Crl.R.P.No.1438/2002

ORDER

14th August 2007