IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2068 of 2007()
1. SAJI MANUEL, AGED 35 YEARS,
... Petitioner
Vs
1. P.G.RAJENDRAPRASAD, SANTHOSH BHAVANAM,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.P.GOPAKUMARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :29/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.2068 of 2007
---------------------------------------------
Dated this the 29th day of May, 2007
O R D E R
The revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced to
undergo simple imprisonment for two months and to pay a
compensation of Rs.25,000/- to the complainant vide Section
357(3) of the Code of Criminal Procedure and in default, to
undergo simple imprisonment for one month.
2. Counsel for the revision petitioner 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. The rest of the sentence
is confirmed. Revision petitioner is granted four months’ time from
today onwards to remit the compensation amount. He shall appear
before the Judicial First Class Magistrate Court-I, Chengannur on
28.9.2007 to receive the sentence. Non bailable warrant pending,
if any, shall be kept in abeyance till 28.9.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl