IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 614 of 2007()
1. M.N.CHANDRAN, S/O.NARAYANAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. MUHAMMED K.M., S/O.KOCHU MUHAMMED,
For Petitioner :SRI.A.BALAGOPALAN
For Respondent :SRI.P.K.ABOOBACKER(EDAPPALLY)
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :13/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 614 OF 2007
=================================
Dated this the 13th 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 and to pay a compensation of Rs.2,25,000/- and in default
to undergo simple imprisonment for 4 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, Muvattupuzha on 15.10.2007 to
receive sentence.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV