High Court Kerala High Court

K.C.Sreekumar vs Kelmangalam Financiers on 15 June, 2007

Kerala High Court
K.C.Sreekumar vs Kelmangalam Financiers on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2391 of 2007()



1. K.C.SREEKUMAR
                      ...  Petitioner

                        Vs

1. KELMANGALAM FINANCIERS
                       ...       Respondent

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  : No Appearance

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

 Dated :15/06/2007

 O R D E R
                      K.R.UDAYABHANU, J
                 ---------------------------------------------
                    CRL.R.P.No.2391 of 2007
                 ---------------------------------------------
               Dated this the 15th day of June, 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.2,90,000/- to the complainant 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,

the conviction and sentence is confirmed. Revision petitioner is

granted six months’ time from today onwards to remit the

compensation amount. He shall appear before the Judicial First

Class Magistrate Court-II (Mobile), Kottayam on 15.12.2007 to

receive the sentence. Non bailable warrant pending, if any, shall

be kept in abeyance till 15.12.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,
JUDGE
csl