IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3929 of 2009()
1. GIRISH UNNITHAN, S/O.RAMAN UNNITHAN,
... Petitioner
Vs
1. RAJENDRAN.S., S/O.SUGATHAN.M.V.,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :18/12/2009
O R D E R
P.S.GOPINATHAN, J.
= = = = = = = = = = = = =
Crl.R.P.No.3929 of 2009.
= = = = = = = = = = = = =
Dated this the 18th December, 2009.
O R D E R
The revision petitioner was convicted by the Chief
Judicial Magistrate, Alappuzha in CC.No.215/2008 for
offence under Section 138 of the Negotiable Instruments
Act and sentenced to imprisonment till rising of the court
and a fine of rupees two lakhs with a default clause of
simple imprisonment for three months. In Crl.Appeal
No.205/2009, the Addl.Sessions Judge, Adhoc-II, Alappuzha,
confirmed the conviction and sentence. Now this revision
petition.
2. The learned counsel for the revision petitioner
submits that he is seeking only time to remit the fine.
Recording the submission, this revision petition is
dismissed. The revision petitioner is granted six months
time to remit the fine. Till then, the bail bond executed by
him shall remain in force.
P.S.GOPINATHAN, JUDGE.
Kvs/-