High Court Kerala High Court

K.Sundaran vs State Of Kerala on 4 December, 2006

Kerala High Court
K.Sundaran vs State Of Kerala on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3776 of 2006(B)


1. K.SUNDARAN, AGED ABOUT 35,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. K.V.PRASANNAN, AGED 55,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/12/2006

 O R D E R


                     K.T. SANKARAN, J.

             ---------------------------------

                CRL.R.P.NO. 3776 OF 2006

          ---------------------------------

        Dated this the 4th day of December,2006



                          O R D E R

The petitioner was found guilty for the offence

under Section 138 of the Negotiable Instruments

Act. He was sentenced to undergo imprisonment

till rising of the Court and he was directed to pay

a compensation of Rs.92,500/- to the complainant

and in default, to undergo simple imprisonment for

sixty days. On appeal by the accused, the

Appellate Court confirmed the conviction and

sentence.

2. The learned counsel for the petitioner

submits that the only prayer of the petitioner is

that he may be granted a reasonable time to pay the

compensation amount. Since the conviction and

sentence are not being interfered with, no notice

is being issued to the second respondent/

complainant.

CRL.R.P.NO. 3776 OF 2006

:: 2 ::

3. In the facts and circumstances of the case,

I am inclined to grant three months’ time to the

petitioner to pay the amount of compensation.

In the result, the Criminal Revision Petition

is dismissed, confirming the conviction and

sentence. However, three months’ time is granted

to the petitioner to pay the compensation amount of

Rs.92,500/-. The default sentence in respect of

default in payment of compensation shall be kept in

abeyance for a period of three months.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

————————

————————

CRL.M.C.NO. OF

O R D E R

September, 2006

————————