IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1607 of 2007()
1. VISWAJITH KURUP, S/O.RAMACHANDRAN,
... Petitioner
2. AUGUST HOLIDAYS (I) P LTD, 20. A,
Vs
1. M.P.KRISHNA KUMAR, PROPRIETOR, HEAVENLY
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.SIVAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :12/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1607 of 2007
---------------------------------------------
Dated this the 12th day of April, 2007
O R D E R
The revision petitioners stand convicted for the offence
under Section 138 of the Negotiable Instruments Act and
sentenced as follows:
A1 is convicted and sentenced to undergo simple imprisonment
for three months and to pay Rs.25,000/- as compensation to the
complainant vide Section 357(3) of the Code of Criminal
Procedure and in default, to undergo simple imprisonment for
one month.
A2 Firm is convicted and sentenced to pay a fine of Rs.5,000/-
under Section 138 of the Negotiable Instruments Act and if not
paid, to realise the fine amount from its assets.
2. Counsel for the revision petitioner has only sought for
modification of the sentence and time to pay the amount of
compensation. Considering the fact that the revision petitioners
are convicted in other cases as well, the sentence imposed on A1
is modified to imprisonment till the rising of the court. The rest
of the sentences are confirmed. The revision petitioners are
granted six months’ time from today onwards to remit the
compensation and fine amount. The revision petitioner shall
appear before the Judicial First Class Magistrate Court,
Ramankari on 15.10.2007 to receive the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl