IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1483 of 2007()
1. M/S.GEETHA MEDICALS, OPPOSITE HEAD
... Petitioner
2. REMADEVI, WIFE OF P.JAYAMOHAN,
Vs
1. K.B.VISHNUDAS, SON OF LATE BALAGUPTHAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :04/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1483 of 2007
---------------------------------------------
Dated this the 4th day of April, 2007
O R D E R
The revision petitioners stand convicted for the offence
under Section 138 of the Negotiable Instruments Act and
sentenced as follows: the first accused to pay fine of Rs.1,000/-,
the second accused to pay fine of Rs.85,000/- and in default, to
undergo simple imprisonment for three months. The fine
amount, if realised is to be paid to the complainant as
compensation vide Section 357(i)(b) of the Code of Criminal
Procedure.
2. The counsel for the revision petitioners has only
sought for time to make the payment. It is the contention of the
revision petitioners that it was the third accused, the husband of
the second accused who was managing the first accused firm and
that he mismanaged and absconded later. The revision petitioner
was not at all involved in the transaction. In view of the evidence
adduced in the matter, which is one sided, I find that there is no
scope for interference.
CRRP1483/2007 Page numbers
3. All the same, considering the plea of the counsel for
the revision petitioners, revision petitioners are granted six
months’ time from today onwards to pay the amount of
compensation. The second revision petitioner shall appear
before the Chief Judicial Magistrate Court, Palakkad on
4.10.2007 to receive the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl