IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1568 of 2007()
1. VARGESE C.KATTUNKAL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. YESUDASAN, S/O ISSAC,
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :11/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1568 OF 2007
=================================
Dated this the 11th 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 to
undergo simple imprisonment for six months and to pay an amount of
Rs.2,00,000/- (Rupees two lakhs) as compensation vide Section 357
(3) Cr.P.C and in default to undergo simple imprisonment for six
months.
2. The counsel for the revision petitioner has only sought for
modification of sentence and for 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. The revision petitioner is granted six months time from
today onwards to pay the amount of compensation. The revision
petitioner shall appear before Chief Judicial Magistrate, Alappuzha on
15.10.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV