IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3510 of 2009()
1. P.ASIAPPA, SALIM FRUITS STALL,
... Petitioner
Vs
1. P.A.JOHNSON, PROPRIETOR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.JOMY GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :17/11/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------
Crl.R.P.No.3510 of 2009
----------------------------------------
Dated this the 17th day of November, 2009
ORDER
The Judicial Magistrate of the First Class-II(Mobile),
Kottayam in S.T.No.274 of 2006 found the revision petitioner
guilty for offence under Section 138 of the Negotiable
Instruments Act. Consequently, he was convicted and sentenced
to simple imprisonment for two months and ordered to pay
Rs.60,000/- as compensation to the first respondent under
Section 357(3) of the Code of Criminal Procedure. In Criminal
Appeal No.851 of 2007 the conviction was confirmed. The
sentence was reduced to imprisonment till rising of the court
and fine of Rs.60,000/- with default sentence of simple
imprisonment for two months.
2. Assailing the legality, correctness and propriety of the
above conviction and sentence, this revision petition was filed.
3. Today when the revision petition came up for
admission, the learned counsel for the revision petitioner
submitted that he is not assailing the conviction and sentence.
But he is seeking only time for payment of fine.
Crl.R.P.No.3510 of 2009
2
In the result the revision petition is dismissed. The
revision petitioner is granted six months time to pay the fine
amount. Till then, the bail bond executed by the revision
petitioner shall remain in force.
P.S.GOPINATHAN, JUDGE
skj