IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1482 of 2007()
1. P.K.ARUMUGHAN,S/O.EASWARAN,NEAR VADIKKAL
... Petitioner
Vs
1. M.P.SUNIL KUMAR,AWWATHI MANDI,KOLOTH
... Respondent
2. STATE OF KERALA REPRESENTED BY PUBLIC
For Petitioner :SRI.BEPIN VIJAYAN
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.1482 of 2007
---------------------------------------------
Dated this the 4th 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.80,000/- to the complainant vide Section 357(3) of the Code of
Criminal Procedure and in default, to undergo simple
imprisonment for three months.
2. Counsel for the revision petitioner has only sought for
time to make the payment. In the circumstances, revision
petitioner is granted six months’ time from today onwards to pay
the amount of compensation. He shall appear before the Judicial
First Class Magistrate Court-I, Kannur on 4.10.2007 to receive
the sentence. Non bailable, pending, if any shall be kept in
abeyance till 4.10.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl