IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2232 of 2007()
1. MANMATHAN NAIR.K., KAKKADAMPALLIL,
... Petitioner
Vs
1. V.BALASUBRAMANI, VENKIDESH BHAVAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.M.J.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :08/06/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 2232 OF 2007
=================================
Dated this the 8th day of June, 2007.
O R D E R
The revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced to
imprisonment till the rising of the court and to pay a compensation of
Rs.2,10,000/- vide Section 357(3) Cr.P.C and in default to undergo
simple imprisonment for four months.
2. Considering the concurrent findings of the courts below I find
that the same are properly supported by the reasons. I find no reason
to interfere. In the circumstances, the conviction and sentence is
confirmed.
3. All the same, considering the plea of the counsel for the
revision petitioner, 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(Mobile),
Kottayam on 10.12.2007 to receive sentence. Non bailable warant
pending if any shall be kept in abeyance till then.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv