IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1454 of 2007()
1. R.SUDHAKARAN, HOUSE NO.62,
... Petitioner
Vs
1. M.LOUIS MORAYIS, PALLIKETTIYA PURAYIDOM,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 1454 OF 2007
=================================
Dated this the 9th 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 rising of the court
and to pay a compensation of Rs.1,12,000/- with the default sentence
of two months.
2. The counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances, the
revision petitioner is granted six months time from today onwards to
pay the amount of compensation. The revision petitioner shall appear
before Judicial First Class Magistrate-III, Neyyattinkara on
10.10.2007 to receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV