High Court Kerala High Court

V.D.Joseph vs Venkatachalam on 2 April, 2007

Kerala High Court
V.D.Joseph vs Venkatachalam on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 268 of 2005()


1. V.D.JOSEPH, S/O.DEVASYA,
                      ...  Petitioner

                        Vs



1. VENKATACHALAM, S/O.MARIYAPPA THEVAR,
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.ASOK M.CHERIAN

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

 Dated :02/04/2007

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

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

                        CRL.R.P.NO. 268 of 2005

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

                Dated this the 2nd  day of  April,  2007


                                   ORDER

The revision petitioner stands convicted for the offence

under section 138 N.I.Act and sentenced to undergo simple

imprisonment for one month and to pay a compensation of

Rs.20,000/- to the complainant under section 357(3) Cr.P.C.

2. The revision petitioner has only sought for

modification of the sentence and for time to pay compensation.

In the circumstance, the sentence is modified to

imprisonment till the rising of the court and to pay a

compensation of Rs.20,000/- vide section 357(3) Cr.P.C. in

default to undergo simple imprisonment for one month. The

revision petitioner is granted three months time from today

onwards to deposit the amount of compensation.

The revision petitioner shall appear before the Judicial

First Class Magistrate, Mannarkkad on 2-7-2007 to receive the

sentence.

The Crl.R.P. is disposed of accordingly.

Kvm/-                                         K.R.UDAYABHANU, JUDGE.


CRA    2



            JUDGE








CRA    3