High Court Kerala High Court

Biju P David Pattimadathil House vs Alex Mani on 29 April, 2008

Kerala High Court
Biju P David Pattimadathil House vs Alex Mani on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1433 of 2008()


1. BIJU P DAVID PATTIMADATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. ALEX MANI, THEKKEKKARA HOUSE,KOLLAD, NOW
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.K.SHAJAHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/04/2008

 O R D E R
                             R.BASANT, J
                          ----------------------
                     Crl.R.P.No.1433 of 2008
                    ----------------------------------------
              Dated this the 29th day of April 2008

                               O R D E R

This revision petition is directed against a concurrent

verdict of guilty, conviction and sentence in a prosecution under

Section 138 of the Negotiable Instruments Act. The petitioner

now faces a sentence of imprisonment till rising of court and to

pay a fine of Rs.1,00,000/- and in default to undergo S.I for a

period of three months.

2. After discussions at the Bar, the learned counsel for

the petitioner does not strain to assail the verdict of guilty and

conviction or the sentence. The learned counsel for the

petitioner only prays that the petitioner may be given two

months time to make the payment and avoid the default

sentence.

5. Having gone through the impugned concurrent

judgments, I am satisfied that the verdict of guilty and conviction

or the modified sentence imposed do not warrant any

interference. I am satisfied that the petitioner can be given

breathing time to raise and pay the fine amount and avoid the

default sentence.

Crl.R.P.No.1433/08 2

6. This Crl.R.P is in these circumstances dismissed but

with the observation that the impugned sentence shall not be

executed prior to 30/06/2008. The petitioner shall on or before

that date appear before the learned Magistrate for undergoing

the impugned sentence.

(R.BASANT, JUDGE)
jsr

Crl.R.P.No.1433/08 3

Crl.R.P.No.1433/08 4

R.BASANT, J

Crl.M.A.Nos.21 & 65 of 2008

in Crl.R.P.No.765 of 2007

ORDER

17th DAY OF JANUARY 2008