High Court Kerala High Court

K. Praveen Kumar vs T.K. Ramachandran Nair on 9 February, 2007

Kerala High Court
K. Praveen Kumar vs T.K. Ramachandran Nair on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 592 of 2007()


1. K. PRAVEEN KUMAR, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. T.K. RAMACHANDRAN NAIR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  : No Appearance

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

 Dated :09/02/2007

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

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

                         CRL.R.P.No. 592  of 2007

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

             Dated this the 9th day of February, 2007






                                       ORDER

Revision Petitioner/accused stands convicted for the

offence under Section 138 of the Negotiable Instruments Act and

sentenced to undergo simple imprisonment for a period of one

month. The learned counsel for the revision petitioner has

sought for time to remit the payment and to settle the matter.

In these circumstances, sentence is modified as imprisonment till

the rising of the court and to pay a compensation of Rupees One

lakh to the complainant and in default, to undergo simple

imprisonment for a period of three months vide Section 357(3) of

Criminal Procedure Code. The revision petitioner is granted five

months’ time today onwards to pay the amount of compensation.

It is submitted that an amount of Rs.10,000/- has been already

remitted by the revision petitioner as per the order of the

appellate court. The complainant will be entitled to withdraw

that amount. The revision petitioner shall remit the balance

amount of Rs.90,000/-. He shall appear before the Judicial First

CRRP592/2007 Page numbers

Class Magistrate Court, Koyilandy on 10.7.2007 to receive the

sentence. The NBW, if any, pending is not to be executed in the

meantime.

The Criminal Revision Petition is disposed of as above.






                                                   K.R.UDAYABHANU,

                                                          JUDGE


csl
















CRRP592/2007    Page numbers





                                    C.R.P.No.89 of 2001


                                     ORDER












                                        31st January, 2007




CRRP592/2007    Page numbers