IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3776 of 2006(B)
1. K.SUNDARAN, AGED ABOUT 35,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. K.V.PRASANNAN, AGED 55,
For Petitioner :SRI.I.DINESH MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/12/2006
O R D E R
K.T. SANKARAN, J.
---------------------------------
CRL.R.P.NO. 3776 OF 2006
---------------------------------
Dated this the 4th day of December,2006
O R D E R
The petitioner was found guilty for the offence
under Section 138 of the Negotiable Instruments
Act. He was sentenced to undergo imprisonment
till rising of the Court and he was directed to pay
a compensation of Rs.92,500/- to the complainant
and in default, to undergo simple imprisonment for
sixty days. On appeal by the accused, the
Appellate Court confirmed the conviction and
sentence.
2. The learned counsel for the petitioner
submits that the only prayer of the petitioner is
that he may be granted a reasonable time to pay the
compensation amount. Since the conviction and
sentence are not being interfered with, no notice
is being issued to the second respondent/
complainant.
CRL.R.P.NO. 3776 OF 2006
:: 2 ::
3. In the facts and circumstances of the case,
I am inclined to grant three months’ time to the
petitioner to pay the amount of compensation.
In the result, the Criminal Revision Petition
is dismissed, confirming the conviction and
sentence. However, three months’ time is granted
to the petitioner to pay the compensation amount of
Rs.92,500/-. The default sentence in respect of
default in payment of compensation shall be kept in
abeyance for a period of three months.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
————————
————————
CRL.M.C.NO. OF
O R D E R
September, 2006
————————