High Court Kerala High Court

Jayakumar vs Shibu Rajan.N on 21 December, 2009

Kerala High Court
Jayakumar vs Shibu Rajan.N on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3960 of 2009()


1. JAYAKUMAR, S/O.KRISHNA PILLAI
                      ...  Petitioner

                        Vs



1. SHIBU RAJAN.N
                       ...       Respondent

2. THE STATE OF KERALA

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :21/12/2009

 O R D E R
                  P.S.GOPINATHAN, J.

                = = = = = = = = = = = =
                 Crl.R.P.No.3960 of 2009.
                = = = = = = = = = = = =

        Dated this the 21st day of December, 2009.

                      O R D E R

The Judicial Magistrate of the First Class-VI,

Neyyattinkara in CC.No.369/2005 on his file convicted the

revision petitioner for offence under Sec.138 of the

Negotiable Instruments Act and sentenced to simple

imprisonment for three months and to pay Rs.85,000/- as

compensation to the first respondent under Sec.357(3) of

the Code of Criminal Procedure. In Crl.Appeal

No.478/2007, the Second Addl.Sessions Judge,

Thiruvananthapuram, while confirming the conviction,

reduced the substantive sentence to imprisonment till rising

of the court. The compensation to be paid to the first

respondent was enhanced to Rs.90,000/- with a default

clause to undergo simple imprisonment for three months.

Now this revision.

Crl.R.P.No.3960 of 2009.

-: 2 :-

2. The learned counsel for the revision petitioner

submits that he is only seeking time to remit the

compensation. Recording the submission, this revision

petition is dismissed. The revision petitioner is granted six

months time to remit the compensation. Till then, the bail

bond executed by the revision petitioner shall remain in

force.

P.S.GOPINATHAN, JUDGE.

Kvs/-