High Court Kerala High Court

K.Damodaran Nari vs K.Ravindran on 23 March, 2007

Kerala High Court
K.Damodaran Nari vs K.Ravindran on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1260 of 2007()


1. K.DAMODARAN NARI, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. K.RAVINDRAN, AGED 45 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.P.RAMACHANDRAN

                For Respondent  : No Appearance

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

 Dated :23/03/2007

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

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

                         CRL. R.P. NO.  1260 OF 2007

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

                  Dated this the 23rd  day of March 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.40,000/- to the complainant vide

section 357(3) Cr.P.C and in default to undergo simple imprisonment

for four months.

2. The counsel for the revision petitioner has only sought for

time to pay the amount of compensation. Hence, the conviction and

sentence are confirmed. The revision petitioner is granted six months

time from today onwards to pay the amount of compensation. The

revision petitioner shall appear before Judicial First Class Magistrate,

Mattannur on 24.09.2007 to receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV