High Court Kerala High Court

N.Thankavelu vs Vimalanatha Chitties (P) Ltd on 16 December, 2009

Kerala High Court
N.Thankavelu vs Vimalanatha Chitties (P) Ltd on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3900 of 2009()


1. N.THANKAVELU, S/O.NACHIMUTHU CHETTIYAR,
                      ...  Petitioner

                        Vs



1. VIMALANATHA CHITTIES (P) LTD.,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.B.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :16/12/2009

 O R D E R
                    P.S.GOPINATHAN, J.
                   -------------------------------
                  Crl.R.P.No.3900 of 2009
                  --------------------------------
         Dated this the 16th day of December, 2009

                             ORDER

The revision petitioner was convicted by the Judicial

Magistrate of the First Class-I, Thrissur in S.T.No.5631 of 2003

for offence under Section 138 of the Negotiable Instruments Act

and sentenced to imprisonment till rising of the court and to pay

Rs.20,000/- as compensation to the first respondent/complainant.

In Criminal Appeal No.132 of 2006, the conviction and sentence

were confirmed. Now this revision petition.

2. The learned counsel for the revision petitioner

submitted that the revision petitioner may be granted time to

remit the compensation. The submission made by the learned

counsel is recorded. The revision petitioner is granted six

months time to remit the compensation. Till then, the bail bond

executed by him shall remain in force.

P.S.GOPINATHAN, JUDGE

skj