IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1999 of 2007()
1. P.S.SEBASTIAN,S/O.LATE STEPHEN,
... Petitioner
Vs
1. V.PRABHAKARAN,S/O.O.T.RAGHAVAN,
... Respondent
2. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :29/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1999 of 2007
---------------------------------------------
Dated this the 29th day of May, 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.65,000/- to the complainant and in default, to undergo simple
imprisonment for three 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 six months’ time from today
onwards to remit the compensation amount. He shall appear
before the Judicial First Class Magistrate Court-Kalpetta, on
30.11.2007 to receive the sentence. Non bailable warrant,
pending, if any shall be kept in abeyance till 30.11.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl