High Court Kerala High Court

Jobby Eappen vs Benny Mathew on 24 May, 2007

Kerala High Court
Jobby Eappen vs Benny Mathew on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1793 of 2007()


1. JOBBY EAPPEN, S/O. EAPPEN,
                      ...  Petitioner

                        Vs



1. BENNY MATHEW, S/O. MATHAI,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.BABU

                For Respondent  : No Appearance

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

 Dated :24/05/2007

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

                        ---------------------------------------------

                             CRL.R.P.No.1793 of 2007

                         ---------------------------------------------

                    Dated this the 24th day of May, 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.90,000/- to the complainant vide Section 357(3) of the Code of

Criminal Procedure and in default, to undergo simple

imprisonment for forty five days.

2. Counsel for the revision petitioner has only sought for

time to pay the amount of compensation. In the circumstances,

revision petitioner is granted six months’ time from today

onwards to remit the compensation amount. He shall appear

before the Additional Chief Judicial Magistrate Court, Thalassery

on 24.11.2007 to receive the sentence. Non bailable warrant,

pending, if any shall be kept in abeyance till 24.11.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl