High Court Kerala High Court

Sivarajan vs Venurajan on 10 December, 2009

Kerala High Court
Sivarajan vs Venurajan on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3843 of 2009()


1. SIVARAJAN, KOCHUPLAVILA VEEDU,
                      ...  Petitioner

                        Vs



1. VENURAJAN, KUREEKAL HOUSE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :10/12/2009

 O R D E R
                      P.S.GOPINATHAN, J.
                ----------------------------------------
                    Crl.R.P.No.3843 of 2009
                ----------------------------------------
         Dated this the 10th day of December, 2009

                               ORDER

The revision petitioner was convicted by the Judicial

Magistrate of the First Class, Karunagappally for offence under

Section 138 of the Negotiable Instruments Act and sentenced to

simple imprisonment for four months and to pay Rs.50,000/- as

compensation to the first respondent. In Criminal Appeal

No.687 of 2007, while confirming the conviction, the sentence

was reduced to imprisonment till rising of the court and

compensation. Now this revision.

2. The learned counsel for the revision petitioner

submitted that he is seeking only time to pay the compensation.

The submission made by the learned counsel is recorded. The

revision petition is dismissed. The revision petitioner is granted

six months time to pay the compensation. Till then, the bail bond

executed by him shall remain in force.

P.S.GOPINATHAN, JUDGE

skj