High Court Kerala High Court

C.Radhakrishnan Nair vs K.K.Gopi on 1 June, 2007

Kerala High Court
C.Radhakrishnan Nair vs K.K.Gopi on 1 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1798 of 2007(D)


1. C.RADHAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. K.K.GOPI, S/O.UNNI MADHAVA KURUP,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.SREEPRAKASH K.NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :01/06/2007

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

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

                      CRL. R.P. NO.  1798 OF 2007

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

                 Dated this the 1st  day of June 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.

50,000/- vide Section 357(3) Cr.P.C and in default to undergo

simple imprisonment for two months.

2. On a consideration of the evidence adduced in the

matter, the courts below have concurrently found that the

complainant has proved the execution of the cheque and that the

same was dishonoured for want of sufficient funds in the account

of accused/revision petitioner. The rest of the statutory

formalities have also been complied with. I find that the findings

of the courts below are supported by sound reasons. There is no

reason to interfere in the findings of the courts below. The same

are confirmed.

CRL. R.P. NO. 1798/2007 : 2 :

3. All the same, considering the plea of the counsel for the

revision petitioner, the revision petitioner is granted six months

time from today onwards to remit the compensation amount. He

shall appear before Judicial First Class Magistrate-II, Perambra on

01.12.2007 to receive sentence. Non bailable warrant pending

if any shall be kept in abeyance till then.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

rv

CRL. R.P. NO. 1798/2007 : 3 :