IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1553 of 2007()
1. JOY.O.A., AGED 38 YEARS,
... Petitioner
Vs
1. THANKACHEN VATTIKATTU,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.BEPIN VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :10/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1553 of 2007
---------------------------------------------
Dated this the 10th day of April, 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.35,000/- 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 six months’ time from today onwards
to pay the amount of compensation. He shall appear before the
Judicial First Class Magistrate Court-III, Kannur on 10.10.2007 to
receive the sentence. Non bailable warrant, pending, if any shall
be kept in abeyance till 10.10.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl