IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3714 of 2009()
1. P.K.APPACHAN, PULINIKUMKALAYIL,
... Petitioner
Vs
1. STATE OF KERALA, REP BY THE
... Respondent
2. MANOJ THOMAS
For Petitioner :SRI.K.GOPALAKRISHNA KURUP
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :01/12/2009
O R D E R
P.S.GOPINATHAN, J.
-------------------------------
Crl.R.P.No.3714 of 2009
--------------------------------
Dated this the 1st day of December, 2009
ORDER
The Judicial Magistrate of the First Class, Ettumanoor in C.C.No.159 of
2002 on his file convicted the revision petitioner for offence under Section 138 of
the Negotiable Instruments Act and sentenced to simple imprisonment for one
month and to pay Rs.60,000/- as compensation under Section 357(3) of the Code
of Criminal Procedure to the second respondent who was the complainant. In
Criminal Appeal No.501 of 2006 while confirming the conviction the sentence
was reduced to imprisonment till rising of the court and a fine of Rs.60,000/-in
suppression of the order to pay compensation. Fine if realized was ordered to be
paid to the second respondent under Section 357(1) (b) of the Code of Criminal
Procedure. Now this revision.
2. Today when the revision petition came up for admission, the learned
counsel submitted that he is seeking only time for payment of compensation. The
submission made by the learned counsel is recorded and this revision petition is
dismissed. The revision petitioner is granted six months time to pay the fine. Till
then, the bail bond executed by the revision petitioner shall remain in force.
P.S.GOPINATHAN, JUDGE
Skj.