IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1484 of 2007()
1. E.K.HARIDAS,S/O.KUNHIRAMAN NAMBIAR,
... Petitioner
Vs
1. M.M.JOSEPH,MANIKKATHAZHA HOUSE,
... Respondent
2. THE STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.V.A.SATHEESH
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. 1484 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.50,000/-
and in default to undergo simple imprisonment for three 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 Additional Chief Judicial
Magistrate, Thalassery on 10.10.2007 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