High Court Kerala High Court

Santhosh Kumar vs Shukkoor on 15 June, 2007

Kerala High Court
Santhosh Kumar vs Shukkoor on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2389 of 2007()


1. SANTHOSH KUMAR, S/O. KUMARAN,
                      ...  Petitioner

                        Vs



1. SHUKKOOR, S/O. IBRAHIM HAJI,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                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.2389 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, as modified by the appellate court, to imprisonment

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

Rs.88,000/- to the complainant vide Section 357(3)of the Crl.P.C.

and in default, to undergo simple imprisonment for two 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, Pattambi on 15.12.2007to 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