High Court Kerala High Court

P.A. Muhammed Nazeer vs State Of Kerala Represented By … on 10 April, 2007

Kerala High Court
P.A. Muhammed Nazeer vs State Of Kerala Represented By … on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1543 of 2007()


1. P.A. MUHAMMED NAZEER, ZIYAS MAANZIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

2. K.S.SEBASTIAN, KOCHUTHURUTHEL,

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  : No Appearance

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

 Dated :10/04/2007

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

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

                             CRL.R.P.No.1543 of 2007

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

                    Dated this the 10th 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.35,000/- to the complainant vide Section 357(3) of the Code of

Criminal Procedure 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,

revision petitioner is granted four months’ time from today

onwards to deposit the compensation amount. He shall appear

before the Judicial First Class Magistrate Court-II, Cherthala on

10.8.2007 to receive the sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl