High Court Kerala High Court

R.Sudhakaran vs M.Louis Morayis on 9 April, 2007

Kerala High Court
R.Sudhakaran vs M.Louis Morayis on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1454 of 2007()


1. R.SUDHAKARAN, HOUSE NO.62,
                      ...  Petitioner

                        Vs



1. M.LOUIS MORAYIS, PALLIKETTIYA PURAYIDOM,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

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

 Dated :09/04/2007

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

                =================================

                        CRL. R.P. NO. 1454 OF 2007

                =================================

                    Dated this the 9th 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 rising of the court

and to pay a compensation of Rs.1,12,000/- with the default sentence

of two months.

2. The counsel for the revision petitioner has only sought for

time to pay the amount of compensation. In the circumstances, the

revision petitioner is granted six months time from today onwards to

pay the amount of compensation. The revision petitioner shall appear

before Judicial First Class Magistrate-III, Neyyattinkara on

10.10.2007 to receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV