IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1324 of 2007()
1. ABRAHAM KURIAN, MANAGING PARTNER,
... Petitioner
Vs
1. KARTHIKA ANANTHAKRISHNAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :26/03/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1324 of 2007
---------------------------------------------
Dated this the 26th day of March, 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 fine of Rs.1,00,000/- 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 make the payment. In the circumstances, conviction and
sentence is confirmed. Revision petitioner is granted six
months’ time from today onwards to pay the amount of
compensation. Revision petitioner shall appear before the Court
of Judicial First Class Magistrate-V (Special Court for Mark List
Cases), Thiruvananthapuram on 25.9.2007 to receive the
sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl