IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1826 of 2007()
1. T.J. JOSEPH, S/O.JOSEPH,
... Petitioner
Vs
1. K.M. AUGUSTIN, S/O. MICHEAL,
... Respondent
2. STATE,
For Petitioner :SRI.M.K.SUMOD
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :25/05/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1826 OF 2007
=================================
Dated this the 25th 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 undergo imprisonment till the rising
of the court and to pay a compensation of Rs.95,000/- vide Section
357(3) Cr.P.C and in default to undergo simple imprisonment for
two months.
2. The counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances, the
revision petitioner is granted six months time from today onwards to
pay the amount of compensation. The revision petitioner shall appear
before Judicial First Class Magistrate, Mattannur on 26.11.2007 to
receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv