High Court Kerala High Court

P.S.Sebastian vs V.Prabhakaran on 29 May, 2007

Kerala High Court
P.S.Sebastian vs V.Prabhakaran on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1999 of 2007()


1. P.S.SEBASTIAN,S/O.LATE STEPHEN,
                      ...  Petitioner

                        Vs



1. V.PRABHAKARAN,S/O.O.T.RAGHAVAN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :29/05/2007

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

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

                             CRL.R.P.No.1999 of 2007

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

                    Dated this the 29th 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, as modified by the appellate court, to imprisonment

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

Rs.65,000/- 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,

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-Kalpetta, on

30.11.2007 to receive the sentence. Non bailable warrant,

pending, if any shall be kept in abeyance till 30.11.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl