High Court Kerala High Court

P.K.Arumughan vs M.P.Sunil Kumar on 4 April, 2007

Kerala High Court
P.K.Arumughan vs M.P.Sunil Kumar on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1482 of 2007()


1. P.K.ARUMUGHAN,S/O.EASWARAN,NEAR VADIKKAL
                      ...  Petitioner

                        Vs



1. M.P.SUNIL KUMAR,AWWATHI MANDI,KOLOTH
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY PUBLIC

                For Petitioner  :SRI.BEPIN VIJAYAN

                For Respondent  : No Appearance

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

 Dated :04/04/2007

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

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

                            CRL.R.P.No.1482 of 2007

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

                    Dated this the 4th day of April, 2007




                                     O R D E R

The revision petitioner stands convicted for the offence

under Section 138 of the Negotiable Instruments Act and

sentenced, as modified by the appellate court, to imprisonment

till the rising of the court and to pay a compensation of

Rs.80,000/- 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 make the payment. In the circumstances, revision

petitioner is granted six months’ time from today onwards to pay

the amount of compensation. He shall appear before the Judicial

First Class Magistrate Court-I, Kannur on 4.10.2007 to receive

the sentence. Non bailable, pending, if any shall be kept in

abeyance till 4.10.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl