High Court Kerala High Court

M. Rajan vs K. Jayakrishnan on 15 February, 2007

Kerala High Court
M. Rajan vs K. Jayakrishnan on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 710 of 2007()


1. M. RAJAN, S/O. CHATHU,
                      ...  Petitioner

                        Vs



1. K. JAYAKRISHNAN, S/O.KUNKAR NAMBIAR,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/02/2007

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

                      ---------------------------------------------

                        CRL.R.P.No. 710  of 2007

                      ---------------------------------------------

             Dated this the 15th day of February, 2007



                                       ORDER

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 the

rising of the court and to pay a sum of Rs.75,000/- as

compensation and in default, to undergo simple imprisonment

for a period of three months.

2. Learned counsel for the revision petitioner has only

sought for time to make the payment of compensation. He

submitted that the revision petitioner is in acute financial crisis.

In the circumstance, the revision petitioner is granted six

month’s time to make the payment of the compensation. He

shall appear before the Judicial First Class Magistrate Court-

Vadakara on 16.8.2007 to receive the sentence. The NBW, if

any, pending shall be kept in abeyance till 16.8.2007.

The Criminal Revision Petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl

K.R.UDAYABHANU, J

S.A.No.709 of 1996

JUDGMENT

1st February, 2007