High Court Kerala High Court

K.P.Balan Nambiar vs A.C.Prabhakaran on 12 April, 2007

Kerala High Court
K.P.Balan Nambiar vs A.C.Prabhakaran on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1646 of 2007()


1. K.P.BALAN NAMBIAR , AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. A.C.PRABHAKARAN, S/O.KUNJIKRISHNAN
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.SUDHEESH THAROL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :12/04/2007

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

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

                             CRL.R.P.No.1646 of 2007

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

                    Dated this the 12th 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 the rising of the court and to pay a compensation of

Rs.70,000/- to the complainant vide Section 357(3) of the Code

of Criminal Procedure and in default, to undergo simple

imprisonment for one month.

2. Counsel for the revision petitioner has only sought for

time to make the payment. In the circumstances, the revision

petitioner is granted six months’ time from today onwards to pay

the amount of compensation. He shall appear before the Judicial

First Class Magistrate Court-I, Kannur on 15.10.2007 to receive

the sentence.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl