IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1646 of 2007()
1. K.P.BALAN NAMBIAR , AGED 56 YEARS,
... Petitioner
Vs
1. A.C.PRABHAKARAN, S/O.KUNJIKRISHNAN
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.SUDHEESH THAROL
For Respondent :PUBLIC PROSECUTOR
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.1646 of 2007
---------------------------------------------
Dated this the 12th 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, as modified by the appellate court, to imprisonment
till the rising of the court and to pay a compensation of
Rs.70,000/- to the complainant vide Section 357(3) of the Code
of Criminal Procedure and in default, to undergo simple
imprisonment for one month.
2. Counsel for the revision petitioner has only sought for
time to make the payment. In the circumstances, the revision
petitioner is granted six months’ time from today onwards to pay
the amount of compensation. He shall appear before the Judicial
First Class Magistrate Court-I, Kannur on 15.10.2007 to receive
the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl