IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1588 of 2007()
1. M.JAHAMGHEER, GLOBE HOUSE,
... Petitioner
Vs
1. A.BASHEER, LISHY LARK,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :11/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1588 OF 2007
=================================
Dated this the 11th 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. 2,00,000/- (Rupees two lakhs
only) and in default to undergo simple imprisonment for three months.
2. The counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances, the
revision petitioner is granted six months time from today onwards to
pay the amount of compensation. The revision petitioner shall appear
before Judicial First Class Magistrate-II, Kollam on 15.10.2007 to
receive sentence.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV