High Court Kerala High Court

K.V.P.Mohammed Kunhi vs Muraleedharan P.M on 7 February, 2007

Kerala High Court
K.V.P.Mohammed Kunhi vs Muraleedharan P.M on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 549 of 2007()


1. K.V.P.MOHAMMED KUNHI,
                      ...  Petitioner

                        Vs



1. MURALEEDHARAN P.M.,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SMT.T.KAMALA MENON

                For Respondent  : No Appearance

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

 Dated :07/02/2007

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

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

                         CRL. R.P. NO. 549 OF 2007

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

                 Dated this the 7th day of February 2007




                                    O R D E R

The revision petitioner, who is the accused in S.T.No. 744/2005

in the file of Special Judicial First Class Magistrate Court (Marad

Cases), Kozhikode with respect to the offence under section 138 of the

Negotiable Instruments Act, stands convicted therein and sentenced to

imprisonment till rising of the court and to pay a sum of Rs. 36,000/-

as compensation and in default to undergo simple imprisonment for

one month.

2. At the time of hearing, the counsel for the revision petitioner

has sought for 3 months time to pay the amount of compensation and

withdraw his contentions. The same is allowed. The revision

petitioner/accused shall appear before the Judicial First Class

Magistrate Court to receive sentence on 08.05.2007.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV