IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1425 of 2007()
1. P.V.SASINDRAN, S/O.PRABHAKARAN, AGED
... Petitioner
Vs
1. T.P.BALAKRISHNAN, S/O.KUNHIRAMAN,
... Respondent
2. STATE REPRESENTED BY THE PUBLIC
For Petitioner :SRI.V.RAJAGOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :02/04/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1425 of 2007
---------------------------------------------
Dated this the 2nd 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.50,000/- 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 make the payment. In the circumstances, revision
petitioner is granted four months’ time from today onwards to
pay the amount of compensation. He shall appear before the
Judicial First Class Magistrate Court-II, Kannur on 2.8.2007 to
receive the sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl