High Court Kerala High Court

M.P.Thankappan vs P.Appukuttan on 30 May, 2007

Kerala High Court
M.P.Thankappan vs P.Appukuttan on 30 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2101 of 2007()


1. M.P.THANKAPPAN, S/O RAGHAVAN,
                      ...  Petitioner

                        Vs



1. P.APPUKUTTAN, S/O PAPPU,
                       ...       Respondent

2. STATE OF KERALA REP BY GOVT. PLEADER,

                For Petitioner  :SRI.C.RASHEED

                For Respondent  : No Appearance

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

 Dated :30/05/2007

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

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

                        CRL. R.P. NO.  2101 OF 2007

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

                  Dated this the 30th  day of  May 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. 75,000/- vide Section 357(3)

Cr.P.C and in default to undergo simple imprisonment for two

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, Kayamkulam on 30.11.2007 to

receive sentence. Non bailable warrant pending if any shall be kept in

abeyance till then.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

rv