IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 788 of 2007(E)
1. THOMAS JOSEPH, S/O. JOSEPH,
... Petitioner
Vs
1. MAJU JOHN, S/O. JOHN,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
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.788 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,
modified by the appellate court, to undergo imprisonment till
the rising of the court and to pay fine of Rs.65,000/- to the
complainant and in default, to undergo simple imprisonment for
one month vide Section 357(1) of Code of Criminal Procedure
and that out of the fine amount, complainant is entitled to get a
sum of Rs.60,000/-.
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 and to pay compensation of Rs.60,000/- to the
complainant vide Section 357(3) of Code of Criminal Procedure
and in default, to undergo simple imprisonment for a period of
three months. Revision petitioner is granted four months’ time
CRRP788/2007 Page numbers
to pay the amount of compensation. He shall appear before the
Court of Chief Judicial Magistrate, Thodupuzha, Muttom on
28.6.2007 to receive the sentence.
The Criminal Revision Petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl