IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1544 of 2007()
1. THANKAPPAN NAIR, S/O.PARAMESWARAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. JAYA MOHAN, W/O.MOHAN,CHERUKULATH VEEDU,
For Petitioner :SRI.R.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :10/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1544 of 2007
---------------------------------------------
Dated this the 10th 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 fifteen days and to pay a compensation
of Rs.75,000/- to the complainant under Section 357(3) of the
Code of Criminal Procedure and in default, to undergo simple
imprisonment for one month.
2. 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 pay the amount of
compensation. He shall appear before the Judicial First Class
Magistrate Court-III, Punalur on 14.8.2007 to receive the
sentence. Non bailable warrant, pending, if any shall be kept in
CRRP1544/2007 -2-
abeyance till 14.8.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl