High Court Kerala High Court

K.K.Sajeevkumar vs India Cements Ltd on 28 February, 2007

Kerala High Court
K.K.Sajeevkumar vs India Cements Ltd on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 843 of 2007(E)


1. K.K.SAJEEVKUMAR, AGED ABOUT 45,
                      ...  Petitioner

                        Vs



1. INDIA CEMENTS LTD, 41/697 ICL HOUSE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.H.HANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :28/02/2007

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

                 =================================

                          CRL. R.P. NO. 843 OF 2007

                 =================================

                 Dated this the 28th day of February 2007




                                      O R D E R

The revision petitioner who had filed an appeal over the

conviction under section 138 of the Negotiable Instruments Act stands

dismissed as the delay petition stood dismissed. It is submitted that

the revision petitioner could not comply with the order of the court

below to deposit a portion of the cheque. In the circumstances, the

revision petitioner is directed to deposit 50 per cent of the amount

ordered to be paid as compensation within one month from today

onwards before Judicial First Class Magistrate-I, Kochi. The appellate

court, on deposit of the amount, shall consider the application for

condonation of delay and dispose of the same on merit.

The Criminal Revision Petition is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV