IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1374 of 2007()
1. S.VIDHYADHARAN, S/O.SURENDRAN,
... Petitioner
Vs
1. S.BALAJI, T.C.20/2626, S.S.STREET,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.THIRUMALA P.K.MANI
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :29/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1374 OF 2007
=================================
Dated this the 29th 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 imprisonment till rising of the court
and to pay a fine of Rs.53,000/- and in default to undergo simple
imprisonment for 15 days. The fine amount if realised an amount of
Rs.50,000 shall be paid to the complainant as compensation vide
section 351(1)(b) Cr.P.C.
2. The counsel for the revision petitioner has only sought for
modification of sentence and for time to make the payment. In the
circumstances, the sentence with respect to the payment of fine of
Rs.53,000/- is modified to Rs.50,000/- with the default clause and
direction to pay the same to the complainant. The revision petitioner
is granted six months time from today onwards to make the payment.
The revision petitioner shall appear before Chief Judicial Magistrate,
Thiruvananthapuram on 28.09.2007. Non bailable warrant pending if
any shall be kept in abeyance.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV