High Court Kerala High Court

Purushothaman vs Narayanan on 25 July, 2007

Kerala High Court
Purushothaman vs Narayanan on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 422 of 2000()



1. PURUSHOTHAMAN
                      ...  Petitioner

                        Vs

1. NARAYANAN
                       ...       Respondent

                For Petitioner  :SMT.MINI JOHN PAREMALIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :25/07/2007

 O R D E R
                         K.R.UDAYABHANU, J
                    ---------------------------------------------
                        CRL.R.P.No.422 of 2000
                    ---------------------------------------------
                 Dated this the 25th day of July, 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.53,000/- to the complainant

vide Section 357(3) of the Code of Criminal Procedure and in default, to

undergo simple imprisonment for two months and out of the said

amount, if realised, Rs.51,000/- is ordered to be paid to the

complainant.

2. Counsel for the revision petitioner has only sought for time

to pay the amount of compensation. It is submitted that the revision

petitioner is a chronic heart patient. In the circumstances, the

conviction and sentence is confirmed. Revision petitioner is granted

six months’ time from today onwards to remit the amount of

compensation, less the amount if any deposited. He shall appear

before the Judicial First Class Magistrate Court, Vadakkanchery on

25.1.2008 to receive the sentence. Non bailable warrant pending, if

any, shall be kept in abeyance till 25.8.2008.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,
JUDGE
csl