IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2077 of 2007()
1. SHAJI ABRAHAM
... Petitioner
Vs
1. K.V.VARUGHESE
... Respondent
For Petitioner :SRI.ARUN.B.VARGHESE
For Respondent :SRI.BABU S. NAIR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :29/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.2077 of 2007
---------------------------------------------
Dated this the 29th day of May, 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.3,00,000/- to the complainant vide Section 357(3) of the Code
of Criminal Procedure and in default, to undergo simple
imprisonment for two months.
2. Counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances,
revision petitioner is granted six months’ time from today
onwards to remit the compensation amount. He shall appear
before the Chief Judicial Magistrate Court – Pathanamthitta, on
30.11.2007 to receive the sentence. Non bailable warrant
pending, if any, shall be kept in abeyance till 30.11.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl