IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1028 of 2007()
1. K.N.VENUGOPAL, S/O.NARAYANAN,
... Petitioner
Vs
1. R.DINAKARAN, ADAMPUVELIL HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.K.SAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :08/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1028 OF 2007
=================================
Dated this the 8th 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. 1,65,000/- vide section 357(3)
Cr.P.C and in default to undergo simple imprisonment for six months.
2. The counsel for the revision petitioner has only sought for
time to make the payment. In the circumstances, the revision
petitioner is granted three months time from today onwards to pay the
amount of compensation. The revision petitioner shall appear before
Judicial First Class Magistrate -I, Cherthala on 20.06.2007 to receive
sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV