IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 785 of 2007()
1. ABOOBAKAR, S/O.MARAKAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. GANESAN, S/O.NARAYANAN,
For Petitioner :SRI.K.J.NASARUL ASLAM
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :21/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 785 OF 2007
=================================
Dated this the 21st day of February 2007
O R D E R
The revision petitioner stands convicted for the offence under
section 138 of the Negotiable Instruments Act and sentenced to
undergo imprisonment till rising of the court and to pay a
compensation of Rs. 75,000/- with 6% interest and in default to
undergo simple imprisonment for three months.
2. The revision petitioner has sought only for time to make the
payment. In the circumstances, the conviction and sentence is
affirmed. The revision petitioner is granted six months time from
today onwards to make the payment. The revision petitioner shall
appear before Judicial First Class Magistrate, Kodungallur on
22.08.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV