High Court Kerala High Court

M.Indrajith vs Rajasekharan Nair on 5 March, 2007

Kerala High Court
M.Indrajith vs Rajasekharan Nair on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 954 of 2007()


1. M.INDRAJITH, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. RAJASEKHARAN NAIR, KUMAR MANDIRAM,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

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

 Dated :05/03/2007

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

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

                         CRL. R.P. NO.  954 OF 2007

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

                   Dated this the 5th 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 undergo imprisonment till rising of

the court and to pay an amount of Rs.22,000/- as compensation and in

default to undergo imprisonment for two months.

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

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

petitioner is granted two months time from today onwards to make the

payment. The conviction and sentence are affirmed. The revision

petitioner shall appear before Judicial First Class Magistrate -I,

Kattakada on 30.04.2007 to receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV