IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3416 of 2009()
1. K.AMBIKA DEVI,
... Petitioner
Vs
1. SANTHOSH KUMAR, S/O.M.N.SUKUMARAN NAIR,
... Respondent
2. STATE OF KERALA REP.BY THE
For Petitioner :SRI.A.AHZAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :11/11/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------
Crl.R.P.No.3416 of 2009
----------------------------------------
Dated this the 11th day of November, 2009
ORDER
The Additional Chief Judicial Magistrate,
Thiruvananthapuram, in S.T.No.561 of 2002 on his file convicted
the revision petitioner for offence under Section 138 of the
Negotiable Instruments Act and sentenced to imprisonment till
rising of the Court and a fine of Rs.85,000/- with a default
sentence of simple imprisonment for three months. In Criminal
Appeal No.146 of 2008, the conviction and sentence were
confirmed. Now the revision petition.
2. Today when the revision petition came up for
admission, the learned counsel for the revision petitioner
submitted that the revision petitioner may be granted eight
months time to pay the fine amount. In the above circumstance,
the revision petition is dismissed. The revision petitioner is
granted six months time to pay the fine amount. Till then, the
bail bond executed by her shall remain in force.
P.S.GOPINATHAN, JUDGE
Skj.