IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1543 of 2007()
1. P.A. MUHAMMED NAZEER, ZIYAS MAANZIL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. K.S.SEBASTIAN, KOCHUTHURUTHEL,
For Petitioner :SRI.R.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :10/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1543 of 2007
---------------------------------------------
Dated this the 10th day of April, 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.35,000/- to the complainant vide Section 357(3) of the Code of
Criminal Procedure and in default, to undergo simple
imprisonment for two months.
2. Counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances,
revision petitioner is granted four months’ time from today
onwards to deposit the compensation amount. He shall appear
before the Judicial First Class Magistrate Court-II, Cherthala on
10.8.2007 to receive the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl