IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1839 of 2007()
1. SURESH, NILACKAL HOUSE,
... Petitioner
Vs
1. SANTHOSH.T.T., THEKKECHIRAYIL HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.GOPALAKRISHNA KURUP
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1839 of 2007
---------------------------------------------
Dated this the 18th 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 to
imprisonment till the rising of the court and to pay a compensation
of Rs.1,00,000/- to the complainant vide Section 357(3) of the Code
of Criminal Procedure and in default, to undergo simple
imprisonment for three months.
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 make the payment. He shall appear before the Judicial First
Class Magistrate Court-II (Mobile), Kottayam on 20.11.2007 to
receive the sentence. Non bailable warrant, pending, if any shall
be kept in abeyance till 20.11.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl