High Court Kerala High Court

Sukumaran vs P.N. Vijayakumar on 23 February, 2007

Kerala High Court
Sukumaran vs P.N. Vijayakumar on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 814 of 2007()


1. SUKUMARAN, S/O.SANKARAN,
                      ...  Petitioner

                        Vs



1. P.N. VIJAYAKUMAR, YAMUNA GARDENS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

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

 Dated :23/02/2007

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

                         ---------------------------------------------

                            CRL.R.P.No.814 of 2007

                          ---------------------------------------------

              Dated this the 23rd day of February, 2007




                                         ORDER

Revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced to

undergo simple imprisonment for a period of three months and to pay

a sum of Rs.85,000/- as compensation to the complainant under

Section 357(3) of Code of Criminal Procedure and in default thereof,

to undergo simple imprisonment for two months.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to make the payment. In the

circumstances, sentence is modified to imprisonment till the rising of

the court. The rest of the sentence is retained and confirmed.

Revision petitioner is granted six months’ time to pay the amount of

compensation. He shall appear before the Court of Judicial

Magistrate of First Class, Adoor on 24.8.2007 to receive the sentence.

Non bailable warrant, if any, pending shall be kept in abeyance till

24.8.2007.

The Criminal Revision Petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl