IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1260 of 2007()
1. K.DAMODARAN NARI, AGED 58 YEARS,
... Petitioner
Vs
1. K.RAVINDRAN, AGED 45 YEARS,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.P.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :23/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1260 OF 2007
=================================
Dated this the 23rd day of March 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 rising of the court
and to pay a compensation of Rs.40,000/- to the complainant vide
section 357(3) Cr.P.C and in default to undergo simple imprisonment
for four months.
2. The counsel for the revision petitioner has only sought for
time to pay the amount of compensation. Hence, the conviction and
sentence are confirmed. The revision petitioner is granted six months
time from today onwards to pay the amount of compensation. The
revision petitioner shall appear before Judicial First Class Magistrate,
Mattannur on 24.09.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV