IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2260 of 2007()
1. VALIYAKATH RAFEEQUE, S/O.HAMZA,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. P.P.NAZAR, RESIDING AT KOCHIPARAMBATH
For Petitioner :SRI.V.CHITAMBARESH
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :08/06/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 2260 OF 2007
=================================
Dated this the 8th day of June 2007
O R D E R
The revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced, as
modified by the appellate court, to imprisonment till the rising of the
court and to pay a compensation of Rs.60,000/- vide Section 357(3)
Cr.P.C and in default to undergo simple imprisonment for one
month.
2. The counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances, the
revision petitioner is granted six months time from today onwards to
pay the amount of compensation. The revision petitioner shall appear
before Additional Chief Judicial Magistrate, Thalassery on 10.12.2007
to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv