High Court Kerala High Court

P.Moideen Koya vs T.Sajeev Kumar on 17 December, 2009

Kerala High Court
P.Moideen Koya vs T.Sajeev Kumar on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3870 of 2009()


1. P.MOIDEEN KOYA, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. T.SAJEEV KUMAR, S/O. SUNDARAN,
                       ...       Respondent

2. STATE OF KERALA, REP. BY ITS PUBLIC

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/12/2009

 O R D E R
                          P.S.GOPINATHAN, J.
                          -------------------------------
                          Crl.R.P.No.3870 of 2009
                         --------------------------------
                Dated this the 17th day of December, 2009

                                    ORDER

The revision petitioner was convicted by the Judicial Magistrate of

the First Class-II (Mobile), Kozhikode in C.C.No.125 of 2004 for offence

under Section 138 of the Negotiable Instruments Act and sentenced to

imprisonment till rising of the court and fine of Rs.50,000/- with a default

sentence of simple imprisonment for two months. Though he preferred

Criminal Appeal No.140 of 2007, he was not successful. Now this revision

petition.

2. The learned counsel for the revision petitioner submitted that

he is seeking only time for payment of fine. The submission made by the

learned counsel is recorded. The revision petition is dismissed. The

revision petitioner is granted six months time to remit the fine. Till then,

the bail bond executed by him shall remain in force.

P.S.GOPINATHAN, JUDGE

Skj.