High Court Kerala High Court

Rekha vs Girijan on 24 May, 2007

Kerala High Court
Rekha vs Girijan on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1966 of 2007()


1. REKHA,
                      ...  Petitioner

                        Vs



1. GIRIJAN,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

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

 Dated :24/05/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                             CRL.R.P.No.1966 of 2007

                         ---------------------------------------------

                    Dated this the 24th 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.50,000/- 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 pay the amount of compensation. In the circumstances,

revision petitioner is granted three months’ time from today

onwards to remit the compensation amount. She shall appear

before the Judicial First Class Magistrate Court-III, Thrissur on

20.8.2007 to receive the sentence. Non bailable warrant,

pending, if any shall be kept in abeyance till 20.8.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl